_ AND : IN THE HIGK COURT (3? KARNATAKA AT BANGALORE Ve'.P.N0. H902 OF 20% .1- IN THE HIGH COURT OF KARMA TAKA A T RANGALORE narmn was Tm: 1511: m? or ssnmnm BEFORE LL % ms Houms m. JUSTICE N.KPA.?L*£V.A)_:';::.Vv
w.P.No.119o2 012′ 2003 rc}’g_zz¢Ac;y,% A
aamzau ” ”
1 am DURGABAI
wxo LATE M.S.KUMAR
AGES Aaowasvaas,
2 Mass-Nnsswx KUMAR ‘
D10 LATE M.S.KUMAR ,
AsEaAaour23YEARs.__ _ V _
mm ARE RIM ;s:c2,.32a,l SAL N§i.’AYA. ‘ u j
3:229 sIAsai4TH;::3Lc::1<;– aasavesaawmnarsaa,
. . _ ?ETiTiONERS
(By Sn': MH. 4' V
» 'T!:iE mEw:reDiRAssuRANcEcoLm
" V:s_:o.9:2"2u{: smqa,
' _ mAHALA:<;sHa.1t; cnmaaas.
.M.£3.RQAU.BA?¢GALORE 1.
REP.B_'{' {TS ERVISIONAL MANAGER
2 sm aamacmmam
L n :'\GE;M:5.J0R.
NCJ11, NAGANAHALLI
‘ V’ KQTHANUR POST,
= BANGALORE T4′.
RE$P’ONDENTS
THf$ WP. IS HLED UNDER ARTEGLE 227 OF THE CGN$T|3’UTl0N
V hr INDIA PRAWNG TO ouasn THE 0:20:52 PASSED av THE MAST
A:’3{}iTIC)NAL JUDGE {$60}-I-6) IN MVC NO.7472f2006 DT.-¢.?.2008 VIDE
Bi THE HIGH COURT OF KARNATKA AT BANGALORE WANG. 1190.’! Q? 2008
IN THE PIICEH CGURT OF KAR}’~lATAKA AT BANGALORE WRNO. 11902 OF 2903
-3-
3. The above submission made by Ieamed
swearing for petitioners is placed on record. _ _ ‘ ‘ V’ [ >
4. The writ petition flied by p¢§iti9ne:’_r.” ”
as wifivdrawn, reserving Iiberty itp ff’
redress flteir grievance ‘tagggal
Forum, ifso advised or _ .’
All the in this writ
petition are left
sal-
Iudge
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WPNO. 11902 C!’ 2008