High Court Karnataka High Court

Ksrtc vs H S Hiriyanna on 4 August, 2008

Karnataka High Court
Ksrtc vs H S Hiriyanna on 4 August, 2008
Author: Anand Byrareddy


; rnur: I…uuI<I ur NAKNAIAKA HIGHAACOAURT OF KARNATAKA HIGH COURT 0? KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH

2% way mama saga? $3 KRR§A?&KR A? EANGRLQRE
;%.:s.*r$§=n flfifi '§'"§§'§ –=;?tI:: an? :3? JKUQEST 2:';.«3;é*-.._"~,_
§£F$§E

33" 3$§*ELE fi§,Jfi$TECE AHkfi§_3?R;EE§§?.

$;$@§ll&fi$Q%$ §zrat Apgéfil.§§;;3§2?23fi§£fi§§,T?

§E'?§*'§E§<§i

V

'tSaRiTaQa; Caatrai Qffifias,
.H;§$ad, Eamgal@re~2? 'm'
~§ itfi fiawaging fiiiamfims
i£§Eéfi%fii%§ hy'¢hié§7Lgg ;'v"

Wgq

A

éwfiaarg '-f,O;,.R§?Eh&AfiT
£3? $;i{§;K.%§me$§¢ Efiéfifiatéé'
Rffi :

E;S,Eixi§§n%é;;§3–?a$£§’u W

§§Q.i%t% Eg3’$Eivaramaiah

% éflfif ?”vM§ia,”§””§:&£k

ff” Sigge, Eaflgfihgfikgfix

3=fi ?ha3%,*B&flgai¢rg4$§. …RE3F3H§E§T

‘”:§y 3ri,?}§. Eshwanatfia, Afivvcataé

~a-§~a~a-

VO»%%;£ufi§§&a1 is fiiafi mnfier Sactian iT3{i} cf

‘%mtfir ¥e§i§1&s Act against tha juégment anfi award

£$;aé»E§g1§.2$$é gasgefi ia M,v;$.§a.§1$ffi1 an tha
iii; §§’t§a V: Rfiditififiél Email fiassas sudga anfi
%at@:_§$$ifient éaims ?ribunai, £angalwra,{3CfiH-

*E}¢ ifiadarge af VI Afiditianal MA$T~2, awarding
V%:%;m’;;::ez%;r-5a”%£:;:3z2 cf Rs.8£:,§3?.:%,f- with intearest at ‘is

K§§rAa&au& anfi dizéfitiag the ap§el1a&t herain to
fiegcait fifie fiama,

?hi$ apgaal sawing am far hearing this day,
:55 fiaurt fieliv%§¢$ tfia faiicwingsw

é

9
:1:
5
5
<
5
§
ll.

0

E
:3
O
U
:1:
Q
3
2
E
2
M
5
LI.

0

I-

M
:3
0
u
:1:
Q
:1:
3
‘ii
E
E
LI.

0

I-

M
:3
O
u
n:

9

3:

2

‘-E
z
3
§
ll.

0

E

3. _
9
3:

5

5
¢
2
I
§

3..

3

E
3
3
.2
2:

2

r:

fiemshatsata that ths regpfiméaat was an: entitled

is aha Sfiifi aum, it has ta he naticad tfia: the

a§§a;:aa:*$ ificgms was in axcafia cf§2R3}?;¥3Qfa

gar’ m$nt§ anfi the §i3a@ility’ heiaga is ‘a «iaggegu

axtent af 1§% is the whfila b§fiyQ1_i@ vfisaafiffl he

fifiifi 3&2: tha ?ri§mna§ ¥a$A sat T§@3tifi§§””inj

granting fis.5fi,§§§f~ @§§&rda “,d£s§biiity and

nmmina; sum undafuxmthér “c§g9%atis§%i’ hea§3 qf

afimgemfiatianw Though’ thé5 rgégéadgat. is mat. in

gggagi, i:.–i£g a;’cga§s wfiéiQV’th§ raspandsnt £3
§%tit:%fi t$ai§£$%%*§QfiWfifxmfiE$?¢

; §.'”$@ccE¢in§£g, the appeal fives nat mexit

csgfiifigratiam’§§a’i$”di3mi$3efi.

.V#

a, ?h§ am¢fiat in §%§C3it ta be remittea ta

‘.:§é §£i§u$ai fer tha bangfit f the aiaimantw

A 2:3-.E$;§7+:;::;r.:é$§–$%’3 – . V

Sd/-r
Judge

: ‘~”§albf*.