Karnataka High Court
Monneshwar vs Mr D Jayaram on 30 March, 2009
IN THE HIGH COURT or KARNATAKA
cmcurr semen AT mmawna LA
omen THIS THE 30*" DAY OF MAIEEIIIA' A
BEFORE I _ I
THE nOn=gLE MR. ms1:¢em:,
M.F.A.NQ;9§3}2£I§8 (M33; ° I
Eglflggu. , ,
M0UNESHWi1;R,~«. ,
s/O SHAREBA'N'NA HOOgAéVE'[Ri,,' _
AGED ABOUT 4§'vOE;:zas, ' = ~
Occ; ,mMA:{;Y sc:::OOL,»TEAcr:§'E:§
IN H:'5BBAt%.I,"'fAiJ3%<3r~«:ENT
AND AWARD PASSED gIN MVC "'NO.81'3;'2.004 ; DATED
12/10/2007
BY THE HOE%£..”_Bi.E ADDL.’ Czvxthjuoee (sa.
DN.)AND AoDL.MAc’r,HuEu. A
THIS APPEAL::_COM1:%NG;EOE;EOE ORDERS THIS DAY
THE COURT DELIVEREEEI L’ i’ O:
the appellants nor any
représehtation Vi*3..’m_é£i2.«E “e§1en though the matter was cailed
(gut On twO_Oc’:CasiOns. The appeal is dismissed for man»
.. _____ ..
Judge