Karnataka High Court
Smt Bhimavva vs Sri Madhu on 29 September, 2010
1..
{BY SR1 1'32:x1?U(3c5L:;>}-=».'.s:j5g~>A.1"'=§->A. AI..)V)
" "~.ORlI§2E\§"I"AI. INDIA ENSURAN(.'T.I-<2 (:0 1:11)
IN 'I'HE'HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
IDATED THIS '1'HI§ 29'?" DAY ('Jr $r--:P1'£:Mi_a .:;Q'__1_%-<i;* ;
B EF() RE
'i'I~lE 1--IONBLE3 MR. J1_.1s_5't':c'i:1;s: ;\:.3.tf: 'j;.yAv.z-3:->1>A 'if311-'U>;_i:)._z\;1vz'"' I
AGEI) .AI3.0U*1i'::,e>-7 H-fI:3AE-{:3 *~ .
R/A1' s}¥1;A.;-.-I1-3I;U1(i
thirty days from the date of the €1('..('.i(.i€1'1T..
Hence the f()11cm-T'i1'1La__§:
0RDER
1.
The appeal is 21c(:ept.ed_» i,_11 132’1i”%,
2. I11s0fa1′ as i11tcr(:s1′. g’:.c–,\1’1_é_f’crilegd, t.}1″(‘;=–..s_ja1;1vV3;§c
is awardable at i7ro1:j_r1 1ti1»3_i*i_v**dp21ys from
the date ofthe aAC§.C.i_dt’-lT1t’. __ :_ ‘
3. Thé (>1V211in1’a11t’.éi< 71'1'(*:"i1;(')'t. e;'1fi't'i'céti for i11t'c.'1"cst for
:1' périocf _cii’ifi<'séifion. the appeal stands <:1ispos(%.d
" Sbf." ofElwz-:1'd"&%1':i11(.i5 (711fir1’m>(i.
S5./9
« EEDGE
~l*