Karnataka High Court
Smt Lakshmamma vs The Manager on 27 September, 2010
IN THE, HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27"" DAY OF SEPTEMBER 2010
BEFORE
THE HON 'BLE MRJUS TICE 5. ABDUL NAz1§.z--iR ' '- " A
MISCELLANEOUS FIRST APPEAL NQ3844/£3016 {fv;V);'V: _ u
Between:
Smt. Lakshmamma,
W/0 Krishnegowda,
R/a Gulladapura viiiage,
Kasaba Hobli, =
Holenarasipura Taluk. _ EV....'.*A./Appellant.
(By Sri Ravishankar, Adv.) Vv
And :
The Manager,' V
KSRTC Bus Depijt _V
_vH0lena1j:;§§ipui'a Divis'ien,«
H0i.ena'ra.§ipu*ra 'F--211uk.
Respondent.
‘ Mis’¢§f:,;aefieLaus Fm Appeai is filed under SeC.!73(} ) of
the Meter Vehicles Act, 1988, against the judgment and award
‘ll.6I2.Q(39 in MVC No.88/2007 on the file of the Civil
“EL}dge (S.Ij.D11.) and MACT at Hoienarasipura, etc.
This Miscellaneous First Appeal coming on for 0rders..i_h.is7.._
day, the Court delivered the following:
[UDGMEN T
Learned Counsel for the appellz3.hlAilha:§¢_
requesting {his Court to dismiss the appeal.
2. The memo is placed” on record.” lThe:Ca”p_peal islldisflnissed
accordingly. N0 costs. — V 1 __
“‘ ” “‘ Judge
BMM/~