?*§}:’!-LNC}. 11771 .2035
_. 1 _
IN ‘l’I’ih’. HIGH COURT 01*’ KAi{NA’i’AKA AT BANGALORE
DATED ‘THIS THE 313T DAY OF JANUARY,
PRI:’3Si:3N’£’
‘mu; I~iUN’BLI:l MR.dUS’i’£(.3§3} :<:.L.MAN.Ju.g§krm " =
'me; 1~«10N'm,s.«; M:gs.auS'1_'_i§3:s:1:s;Vy.NAGAg;%§1'§§%NA
M.F.&….§$0'. i.V1f7:f: ~
BETWEEII: i ' V
1 SM!' 14 $Am$:A_,w./0 :suR_;+:..s*.ri
AGED
NO. 143, 3R:D MAM R.i;3'Ab'"
A3uGQB:' . . '~»~
a;5ANGAL:;;.:<:;;'5b0Q3<J_ _ ~
2 r3A'm*Adm:i ' «V
AGELXS ),fEAi1f~’: REPRESENTED
.. BY* PETITE-€1NER_N<§). 1/MOTHER
143, 3RD MAIN ROAD
'A _ A13'-1JGQE!i_, BANGALORE 560030
. . .APPELLAN'l'S
(1:s3%"'$1-i;v–._'1}n7 SKMANDANNA as AS-S0(.3£A.'£'l::S, ADV.)
SR1 R SURESH
AGED 2'7 VEARS,
OPERATOR, E390. 100570
E)EPT.W~»7735, MOTOR INDUSTRIES
CO LTD, ADUGGDI, P.B.N().3()(}O
BANGALORE 560 030
l€ESP{)N1)!£N'l'
(1253? Sri: P NBZHRU 55 J 'F RAJAN, ADVS.)
M1t'A.N0. 11771 .2085
adhered by any of the parties, they are at
t§1isappcaL
4. Accordingly. this appeal is am;
compromise arxivcsd betwcenVt’i:«;m.
%Tu<5»9e