IN THE HIGH COURT or KARNATAKA AT' BA2e'GA1a:§Rk}wJ: 2
DATE!) THE 171% may or AUGUST ¥
BEFORE
THE HOWBLE am. JUSTICE , " TA
MISCELLANECMS FIRST APPEAz,:V%:':e.Q. 11362
smwmzn:
KARNA'I'AKA STATE
I-2€}A};;> 'I'RANSP{}RT _ _ V
(;':€j}RPORATION LT13'; " '
$Hf1N'I'H§NAGAIi§
BANGALCBRE «_ 550 £901', -
REPTD.BYITS
., A ..... 14 \\
{air 31%; EN-, £3._9931"::%;;~.5':2Va2Q€:ATE)
.
_ _ 41132:: §::r::GmAGAPPA,
AEOUT 30 YEARS.
‘ V .g:«:s::::>i’:§’G AT
m¢fi?PELL&NT
i\riFA. NC). 1 1362308
HANUMANAHALLI VILLAGE,
MADUGIRI TALUK.
2. RENLIKAMMA,
w/0 SHEVANNA,
AGE?) ABOUT :25 YEARS, V
RE-SWING AT
HAN1}MANi’sHALLIViLLAGE, ,_
MADUGIRI TALLFK. …’1€Es1$3’% in MVC Nc:,n1263/05 on the iflc.
of (S15I}n«,}V___g3g.JMFC, Adtiifioiiai MAST, Madhugiri,
awa:-:1_:ng ‘a gangpsxzggagn of Rs¢2,45,G(}{}i– with ixxterest 6% pa.
fmm paymsnt.
M¥«’£V£”‘(;~0n1ing on for Drdsrs this day, thfi Court mmfi the
MF’A.N€}.113£’:32}{}8
uuuuuuuuuuuuu um.
F’i.1:1s:a1Iy, one week’s time is gra11t<3d»?{0~/'{%;sc'r;*:r;;}Jj:«:1:1c::V_":rf ;_2fi}¢e
objections, failing which the appeal staxiés ».y%;it'v}:;Knit "
I”fiff31’€I1C4Ei to the Cagun.
‘g;qUQGE ”
T}3y:KL
_ _ ‘ £Fff-“§;::’71:Ti.?.3.-
gfggme-aflcex
rz,a]E°