High Court Karnataka High Court

Smt Siddaramakka W/O Late … vs A R Kihaza S/O K A Raheem S Shyla on 13 January, 2009

Karnataka High Court
Smt Siddaramakka W/O Late … vs A R Kihaza S/O K A Raheem S Shyla on 13 January, 2009
Author: Huluvadi G.Ramesh
BANGALORE

BEFORE 

 

BETWEEN:

Si11ce:iena$edl!yh::VVr'V1I..R;;. Z:  -4  ' 

MGM CORN? $5 EMRNAMM §~'£E@M €&UR'¥° fl? fl€fiR¥"@&"f"$%K& Hlfifii

 

1.

A385

2. Rmmmo1m.ss.akmum
Aged about u _ A

% % % ….APFELLANTS
{Bi}, Gowda, Advs)
Z
v!eK»A.Rahmn S-Shylm

% f ‘Ne’a*. _MmdaE, N.T.Road,
(Owner of Fiat car CI-{M-9162}

2. Oriental Insumne Co., Ltd,
By ia Mmmcr, Vinayaks Complex,
Gmlen ma, 1*’ crew. Shimoga~S??’B1.
…REsPoN’oEN’rs

WWW wwwau WW’ aewmmmfimmw mmsm £2? Kfiflmflififififi Mfifiéfi msm? fig

IN THE man comm’ er KARNATAKA AT

DATED THIS THE 13″ my 01′ JANUARVKW9 «

THE HONBLE hm. .msr1c_1r: n:UL::§An1.¢.RAhms§

KNATAXA Hififimfi 3

iwifififi mam W!’ %fiW’«%fi.’¥'”AKfi Fiififi fifififi? 0? mwamm Nfififl-4 cmsm” Q? KARNATAKA Hififiwi fiflfifim’ 0? K&RNAW%%A MGM Cfl€JR’¥ 0%

(By SIi.S.V.He3dc Mulkhmd, Adv for R2)

This M1-IA. is filed mm Section I73(1′}–‘effjM.’I-Ac€ A
praying gmfinstthe judgmnnt and 28.2.65 p2§3a:i~i21
M.V.C.No.860fI}2 on the file of the ‘»Civi1TJ*mi’g¢:
IMFC J: Add1.MACT, Tiptur, _pmt1y ”

petition for coxnpcsnsakan mid
eon1pensmicr.n.

‘elf

This M.F.A. commg’ day, the Cmnt

to 5% with a nu owner remained’

m-pm

fiipeglis by the clnmmt seeking alharlcanmt of

‘ t the awmi passed by the leamed Civil

JMFC & AMLMACT, Tiptur, in
‘ %%;\s.$f.e;:~ro.s5ox92.

3. According to the clummtalwpellmts, cm 27.5.02 at

1.30 pm, the (152385 Shah-unniah who wm doing

cobblm wofiundsttltenne anthelafimide efthe fodpmznw
1

doemedw oII1yRs.50!-parsley Ilvlalsomlder
chcclaixnmmhavenothemmdeasmhly. j

6. Pest aenlrra, thc laamcd Carmseljfl ‘ ‘

Compmy submitted tha thn ‘V _

properand the mum at: not mined for

7. It is seen tha
per day an ‘us an a skilled
mm coufl not be per day.

Even taléngthe per day an
havingrggmdto ‘tIf;c’ag¢of;f11fiv;1 q¢c.§éu¢e. £;.vaAr.i”.|.nwmagnd ab:m1;S0
W ha .0 be
munmwms personal
21;; iiouldhe enffllud for Rs.2.,88.000a’-

% Mégawmga

afinefimfl Hm, the exam are manna for

of Rs.3,2E),000!- war an! above in

Wififl QZDURY 0? Wfiflflfiffflfififi fififlfi {CCURY Q? mawixmm WW2??? QQUR?’ Q?’ %fiRNA”¥AKfl HEGH fiflilm” W? K%.RNA”§”fi.E£A Hfifiifl €0§JRT QF KARNA?fli€A HIGH 4

addiii.6i1tow}:ahasbeenavsrat~dedbyfl1em’b::znaIwith6?»6p.a.

fi’omthedateofpeuaarn” lilldwtl

3% 01¢

5
s. Amordingly. thr: mm is allowed in pan. R
rwporzdmt-111%: Company deposit the K
months finm the date ofmccipt afa co1:.;’3%’it$f:t:’1::}gv;”m}_ m,_ _ Z

gum §§§m.§ § $33 xmi §«§.§§ 3 :58 xmmx §¢§§§ 3 .w§§ 3%.?” §§§£§§§ 3 §§._§_.::,.: .