High Court Karnataka High Court

Pyarijan vs The General Manager on 27 August, 2010

Karnataka High Court
Pyarijan vs The General Manager on 27 August, 2010
Author: Ajit J Gunjal


. K. H. Road,
_ by its Manager.

A ‘ —.. V _v “f£;}iifi:._map_pa, . 43
8,83 J Gmumumhy Setty,
V AS_jL1bash Nagar,

‘« ‘ ‘ %.=’~’¥~’ih Depot, Driver,
‘ ” Bangalore. .. ..RESPG NDEN’¥:§

IN THE I:IIGvH COURT OF KARNATAKA AT BANGAI;()RE

DATEB THIS TEE 2’?’*~h DAY 9? A3633? 39 1Q

wrong % A u
THE HoN*nLE am. .m’s’m<:1-3 3.3:?

war: ymmoza N0;13§13VI2{$i9 (cgnggzmgkkk

BETWEEN:

Pjgarfi; Jan,

A1.20ui, 59 years, : – _ –


W/0 Late Mastan        

Rzzsiclixxg at Ja.:r1at:__ha"~f"}o§3r1y," Q  "    ' ~

iiyatfzsandra,    '   é_  

'T'L1mk'u:*.  .... _      ....I-'E'I'I'1'IONER

(Bf; Sxti/Smt: Ni1;s’:;«:*1*.s~;Q{V;~;i’§’V;:s}«}:’E.x§>f”;.¢*?;.:}x§3D:;L Ki-IADAR, Advocates)

AND:

2.. éa§’1age1*,
m&m$Qx k,
Sha”ntf1§11agm’;_~V.,_ __ V. ‘ V ”

Barzgaldre, .

Agt__:d” .a.i5out 48 yams,

mdge No.4350, %% ,

A …2

-2-

This Writ Petition is fiied under Articles “t_he£
Constitution of India praying to set aside the Orders j-pa’ssed_”
M.V.C. 1510.401/2001 by the Addl. Civil Judge (S.D:)”ai1:d»M..A–QT. at
‘I’L1n1kur on dated 03.04.2010 and directiiand’ «pemiit the peti’ti0ner[
to withdraw the enhanced compensation,anio11I’1t’ef’-Ris- lV’,§?’€!,{‘n?_fJ/-

and interest on enhanced amount. _

.1

This Writ Petition coming on f0r”‘e.ti:1iers coutt
made the followirlg Order. ‘

One week’s iiiittiiofiice objections failing

which, the I!1;j–_V1tt6f”AS’€f§iJ1dE;3..diSiii§§3SCd–Without further reference to

Bench.

Sd/–

JUDGE

Assistant –

4.’; Court of Karrgatshv
‘.n”h}’-(4…. (E0 0:’?

£2
oiaiain