High Court Karnataka High Court

P G Muniyamma vs S Devaraj on 8 April, 2008

Karnataka High Court
P G Muniyamma vs S Devaraj on 8 April, 2008
Author: Ram Mohan Reddy


fit

mu-an um myor _ M *

1 PGMUNIYAMMA = ..

w;o wrs. SUBRAMANVAN1 N 
A332;    =  

-no

N.A(_}ED”‘ 1’5:,YRS._N1INO’R«.REPL BY MUPI-IER

3 MUNlLJ§Ka$H_Ni!,jfJl:CE’SUBRAMANAYA
AGED 13_YRS»«MiNOR’REP. BY MOTHER
NA’PL_IRAL=GUARDIAN MUNIYAMMA

.:K521sHANA*w::viA wyo KRISHNAPPA

f’i1Li.hv:”-EE R1’ f~i(‘J.i6 THAVKFPA RAG:
MISSION NE’rHRAvATH1 TENT ROAD
‘$’A–iAJEENAHALLI KANAKAPURA MAIN
gnonn BANGALORE 73. APPELLANTS.

A’ ‘ {.8}; 3:2; R;A.MAC.HA.!\!DR.A. 12 NAIR,

‘ SR1. R. KRISHNA REDD a. suananmowm — ABSENT)

N
1 S DEVARAJ

s;o SHIVANNA AGED 29 YRS _.

RAYARADODDI BIDADI mm’ \.|

RAMANAGARAM TO.

BANGALORE RURAL DIST

THE MAIQAGER THE ORIENTAL ‘;as£3D.;-mrs.-.5; L. E)

N0.217 2ND noon 3RD mrgmuax . _ 1 ¢ D

520

4TH CROSS CHl”‘l’l’Vi.f’\E!’\JPETE T

BANGALORE 18 A

03

THE MANAGING DlRE(4._’TfI’QR*~._»
I{.S.R.T.C Bm’c:_DEPm* % D’
DOUBLE ROAD. AA RESPONDEN’l’S

{By Sfi: A N lI'{;.’l!I:’u_g}’!l’V’.-_#I”3″=r’!’:rA1’aIIv.I1¥A P393? ”

S 1. D.

THIS MFMS mane D,~’s*e17a(~1) 01? MV AC1′ AGAINST
THE JUD.GME’§N’P .F&ND’vv.AWARD-‘§ D’l’-D:23.4.05 PASSED IN
Mvc-ND, Dom 1*Hi«;~mLE OF T-I-IE VI ADDL. sca
AND MEMBER. 4-D1vm,cTr,_ B&NGALORE’, (soon-2) PARTLY
.A.!J_-Q\.I.f!!*«!G t3:;._A_Da PEJ’1′!’I’!Q!*.l. FOR commnsmxon
AND ‘SEEKING ENHAN.C’EMENT on COMPENSANDN.

KFPERL. C’-OivI’iI”iG Gfi Ffifi WNAL i-iEF\Rih’G.

T – T A =DAY_’I’HE ctjum’ DELIVERED THE FOLLOWING:

J___!1D_GL_lJLI- ‘

present when the case is called. Hence. the

T ; stands dismissed for non-prosecutipn.

Sd/–

Tucige

5.
z