Karnataka High Court
Smt Geeta vs Sri Shanmugam on 14 October, 2008
2%. F. .4.N0.152£?£?/3093"
IN THE HIGH COURT OF' KARNA'£"AKA
CIRCUIT BENCH AT DKARWAD
DATED TI-{£8 THE 143% my 0? 0C'£'(}BER 2t;%'cé' ' "'
EEFORE
'i'I-IE I-i01'i"BLE z\m..:us'r1cE k:;.G.:x2_4y2s:i:s;i~z.' '
Misceiianeogs Fa:-3+ Aggeéi-«No. 1k%52o6.12oe7 I %
EEIWEK:
ma': GEE'£'&
mgg ABOUT :25 YEARS T .
W/O NAGESH DEVANNAMANE -- _ 5
occ: CCEOLIE V
we BELAMBAR, gze;:.Q;AT;;_LL1KA': j
KARWAR, UK. _ g ;';s-s.P?ELLAm
(BY SR1Tim'.i'§i,?';}:%¢'%F,2ki.fiTx?C§C;'Efi"E;is
Am}: I
1 SR} sHANz.vn5GAM,V " '
AGED MA3<:_§~2" V . =
Sm S_UNQA§3d'2M §.-€U,R'I':?~'~l_Y
Iemxgg). {;:5JNE1r2"o.f§* TANKEEER LQRRY
= B§.:'J%Eé::PJ§(-:3' RE:;G{STEA'E'E£3'i§ N.AP--16{T";J~29'?:6
"I223? 3s32,!'£=z, r~:ARAmAN B£%.¥~$§ARY aommajmn
':¢'_«*.,;=;1',zx, :~.y§;:~:cj;s~,L'o.:;>1:3
2 "':*H'§:1.D:€kiSi.i::Ng:;'MANAQER
ii§§%TEf}1§IBi:"jg§NSE§§ANCE CO, :,'1"§:>,
. D:xf1':310:xmLv:>%'?1cE;, KAEKENE Rims;
V KARWAR ..RESPONDEN'1'S
'»'E;%i;IS--..¢M,F'.A, :3 FILES ms. :?3m 0? M.'J.AC"£" AGAENS?'
**:f:sm;"JIx@c;:\aB:NT AND AWARE mcrga 221.3260? E3'ASSE.D 13.1
=M.VL';1NG.108f2{)G6 on THE Fine 0? THE: 22m ABEL; m.A.c:.*:g.
Kggwgfi, PARTLY ALLOWENG EH3 02,53»: P§)'I'£'1"§{>I\%' FOR
a;'zx;é:PENs;mo:~.z Arm sgaxzws ENi~§fiNCiEMEN'I' 0?-
. §3QMPENSA"{'ION_
\ $11? 77. " :
1$!.F.A.No.15§00/2'007
TI-{ES APPEAL COMING ON FOR HEARENG ON LA.
D£'§Y, '§'§~1€ COLE???' Mfififi THE FQLLOWENG: _V
JUDGMENT
There is a deiay of 206 days i;i:…f;1ir:g ” ‘4 ‘V
1&1/2007isifiedibrcondonafian{§1h$@k§é§ – §%’*~
I have heard the iea1’11eci””<§{T§1113.sehl
{$16 appeilam; on the mefiis 9:" as
ground ta anhancef the by the
Tribunal. A::cosr_'€iii*3g§f;{, '#2:: Served by
ordering rleticifi Vboth 1.2%.}! 2007
and sal-
Judge