High Court Karnataka High Court

Shri Kalmesh @ K S Kusugal vs Shri Pampapathi on 10 September, 2009

Karnataka High Court
Shri Kalmesh @ K S Kusugal vs Shri Pampapathi on 10 September, 2009
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10'?" DAY OF SEPTEMBER 2009 ._

BEFORE

THE HONBLE MR. JUSTICE N. ANANDQ" '   '

MISCELLANEOUS FIRST APPEAL1y¢).s73_3' j2'djos'aimq  "

BETWEEN

SHR1 KALMESH @ K. S. KUSUGAL, 
S/O. SIDDALINGAPPA KUSUGAL, " .
AGED ABOUT45 YEARS,  _' _
occ: TRACTOR DREVER,-------- _  
R/O. C/O. G. H. HQNNA7?PAGO«UDAR
KOTAGONDA HUNASI; *  A} 
TALUK: HUBLI. " I '  ' "

 Y  ...APPELLANT

[By SM': "S'ii0L%;51A  '.A DVflOCATE)

AND

1.

SHR1 PAM;3ApA-TH*I_,
,«j;\G1a;{) 26 YEARS.

– Q-., BASAVARAJ SWAMY,

Y . 3 R,/o..sID~:)AGANGA MUTT.

‘ M/s. BEZEAEQAD AND COMPANY,
“”H.M’.’I’.-TRACTORS.

OPP.}_E3NGINEER1NG COLLEGE.
_ VIDYANAGAR, HUBLI,

“REPRESENTED BY

XTS MANAGING PARTNER.

SHRI ARVIND BELLAD.

RESP_Q1j\:T:15}33§i21?;.3′ . V

(NOTICE TO R–1 RETURNED; NOTICE TO R–2

Tms IS AN APPEAL FILED I3’/’S”173(‘:«) ACT”;
AGAINST THE JUDGMENT AND A’wA’rz,D’~ DA’:ifEI3§1.T_j

22.12.2006 PASSED IN MVC NO:.__.277,’/9_9″ ON Tm; .i§fvI_.I..E_i’;O’.’iV4′
THE PRL. CIVIL JUDGE {sR.DNj”A1§AADDL’.”‘ T;J1§/TKUR.
AWARDING A COMPENSATION” 97″;3–18,/– WITH
INTEREST @ 6% RA F’I3{‘OV::flv1.,T’iriE.;.»’£)j’X”Fi3* PETITION TILL
PAYMENT. A

TI-HS APi>,DAij{ EOETORDERS THIS BAY,
THE COURT i~’vOLL§f)VVING:

The 1eaxT1edVeouf.sbe1~.for the appellant has filed a memo

“*.._for ofAti’;e….petition as settled out of court. The

}ea;fned’vveou;ns:e1.._has also produced a certified copy of the

ofderttsheett-Vfileiotained in EXP. No.315/2008 on the file of

Prinei.pa:’lA.VC.i\til Judge (Sr. Dn.), Hubli. The memo and the

A Vdocument are taken on record.

2. The appeal is dismissed. The amount dep0sit¢€:–.1;)y

appellant shali be refunded to appellant.

J» 4

RKK/–