Karnataka High Court
Renuka W Rekha @ Shaila vs The Managing Director K R T C on 8 June, 2009
mm Hon-aw 1sm.JUs*r1cE~n%sz*sH*sz"zj ikmj %%
IN 'r1-us HIGH COURT or KARKATAKA
cmcurr BENCH AT nnanwan %
DATED rms THE 31" nmr or
PRESENT & k % L
mm HOITBLE Kn'}sr£Ax%ANAnAYANA
MFA 1m;39¢2 my
3..
SBILA 18:/0, RAMANAGOUDA
RAMESH. REJDRAGOUDAR,
34"--YE.ARS----,._ OCC:I-IOUSEHOLD,
12/ G~BVAI,.AGAT'f'1, TQ: RAMDURG,
53191': Bz:LGAUM.
% I?AV;-mxUMAR s/0 RAMANAGOUDA,
% . "@'F?A;{V£'ESH RUDRAGOUDA,
A "AGE:'~1'5 YEARS, occ; STUDENT,
R/0f;¥1ALAGA'IT:, TQ: I-ZAMQURG,
Z "£}I$S'i': BELGAUM.
(gr.
KUMAR1 LAKSHMI, ':4
D/0 RAMANAGOUDA,
@ RAMESH RUDRAGOUDAR,
AGE: 14 YEARS, occ; STUDENT, %
R/O HALAGATTI, TQ: RAMDURG, ; J % %
DIST: BELGAUM.
4. HANAMAWWA w/0 VEN»KANAGC}'U:)A;'
RUDRAGOUDAR AGE:;>6G>_YE;A"RS,,_' % 5
occ; HOUSE How, ' . 1 %
R/O HALAGA.T'I'I,,'i'Q: RAMDURG,"
DIST:BELGAUM. ' '
5. SURESI-I S/0.VENKAf$A§GUD}{""'
RUDRAGOUDAR, AGr~.Ef 39¥EARs,
occ: NIL, R/O HAL1'XC§A'.--FTI,--.1'V_
TQ: RAMDUR{'f,"*V.": %
DIST;
6. LEELA @ « ' %
--W,l.Q"jSU'i§.ESH.>RUDi'€A<'3rOUDAR,
AGE:'34_'VYVEARS,,..DC_C: HOUSEHOLD,
FR/O 'HAL§AGA.'f'?Iy,"';I'Q: RAMDURG,
MST; B'ELG:':U'M.'
7,_9 NAVIEEN @ VENKATESH,
% SURESH RUDRAGOUDAR,
;xc»E:A%%14 YEARS, occ: STUDENT,
K 1?ja%'HALAGATTI, TQ: RAMDURG,
% A %misT:%;;BELGAuM.
3" n KUIQARI SANGEETHA @ KEERTHI,
£3'/o SURESH RUDRAGOUDAR,
' AGE: 12 YEARS, occ: STUDENT,
(BY SR¥.A%B¢S§%F%{}LAE3, Anxraaargj
' R/O HALAGATFI, TQ: RAMDURG,
msrz BELGAUM.
...APPELLAN'1'S
AND:
I. THE MANAGING DIRECTOR,
K.R.T.C. CENTRAL OFFICE,
K.H.DOUBLE ROAD,
SHANTI NAGAR,
BANGALORE-27.
2. THE DEPUTY MANAGING-..D"I.RECTOR; ' %
INTERNAL INSURAN_C.E FOUN£}.,' M
K.R.'I'.C. CENTRAL O:'?FICES,"
K.H.DoUBLERoAp,§ *
SHANTI NAGAR; . .
BANGALORE~2'_E_';
';';;'.R'ESPONDENTS
(R1&R2S_D}._
i: '1'I-§_I_S ' :5/s 273(1) OF MV ACT
AGAINST THE" ¢IUI3?:;MENT AND AWARD QATED
19.7._V05'PASS.E3§D %Im«1Vc 510.245/02 ON THE FILE
O_}f"§'«CIf{{'i£,1J[i§G-E..{«SR.DN.) MEMBER, ADDL. MACT,
% V:SA'UN,D;AZ§I'iv, PARTLY ALLOWING THE CLAIM
JpEr:T1{)N {R312 COMPENSATION AND SEEKING
E§N.HA.}S1C F;MENT ox? COMPENSATION.
Tms MFA comma ON FOR ORDERS THIS
kmaé, SHYLENDRA KUMAR .3 DELIVEREB THE
FOLLQWING;
JUDGMENT
Sri.A.B.Sang1ad, Ieamed Counsel
the appellant submits that
dismissed as having become i;r1ff*!ictu<$t2s; –. _ _ "
2. The record rsiemo had
been filed in the seeking for
permission ‘But it has not
been pug memo is filed in
one set.-. ‘ M
3. We”‘–a€:rispf”–1:hVe submission made out in
the memo dismiss the appeal as withdrawn.
.n ; ) A
Sd/«E
JUDGE
A 1
Sfi/Z.
ESDGE