High Court Karnataka High Court

Sri Anjaneyya vs Sri Ibrahim Sab on 13 February, 2009

Karnataka High Court
Sri Anjaneyya vs Sri Ibrahim Sab on 13 February, 2009
Author: K.Ramanna
.iN THE: KIGH COURT 012' KARNATAKA-~

CIRCUIT BENCH AT GULBARGA T

DATED THE ism 1353012' FEBRUAR? 2.5% 'A:  *' 
BEFORE   H  'V . 

THE H Ofi'BLE MR. 'JUs'rI'c§'fiA    A'

MISCELLAKEOUS FIR3T'£A_.F}{EAI; 39:3. 5:2:;.<§iV:§'§1t§sh 

BETWEEN:

Sri Aujgnfiyfii 8} 0 Shivappa __ ._ j _ V " ..
Age: 19 yeaxs Gcc; Smcient a11d"¢;*orki:;g3';--, }
in Y 3 $h{)'W raom *  :

.Rl0 Madciipet, Raichur    V'   ...APPELLANT

(Sri Ha1111manthar&d{iy' 'fiafaukéfi ; e~'5l.£;\:i.'*»;'a*§.V(".A<.l-'~-~§_'i"=}1;

ANS;

1.

Sri .¥hrahi1f.1 sab S;’5O:Maj§ad–.sé;bvV’ . ‘
Age: 25 y:3a;;rs Dec’: Diiiieré
R/0 Kallur, ‘IE1. “Maxivi V ‘

‘fiist. Ra-1ichur. «–..

.s;fi Abdci-,1 Majeed $éi;.~S[_q__£-.11::ssa.in sab
i’~/£51301′ Rjcs E5{;Nd.,10–39 Pinjaroni
i*i.{=’1111i§r Tffq. %3?I.’e:,t1vi_If).if.st. Raichur.

u 3. Thé Z’»?€:§sz Company’ Ltd,
Throtigh its VDiV’i_;ai’ona1 Manager,

Raichur;

V’ ” FZESPGNDENTS

_f§’HIS MESCELLANEOUS F¥RST APPEAL :5 F’iLED ws 1′?3(1) or:
zvzv. ACT’ PRAYW3 TO SET ASIDE JUDGMENT AND AWARD

M

I’-IIF-‘.A SZSBEOS

EH)

5.2.2503 PASSED IN MVC NO.4Q§j0′? PASSED” BY LEARNED MAC?
AND FAST TRACK coumwx RAI(3H£3.R_ONLY we so FAR IT piérewaims TO
THE REJECTIGN 0;’ THE CLAIM 0? THE” APPELLA:x:T_;§;NI§’2a£;L§5’w THE
APPEAL AS PRAYED FOR. ‘ V’ “‘

THIS APPEAL COMING 0»: FOR ORDERS “n~:;::

MADE THE FOLLOWING: ‘

Finaliy ten days time th§é: Adfi’1’c:e ebjcctians,
failing whkzh the appeal stands further s{)I”(‘1CIf”S» fram

the court.

Sdj – ..

V _ V » ‘ AXJUDGE

Vida Couiidrcief d.at”t§& office? objections not eempdied.
HSHCE3 that a};}3_:)ea1 £{i§’-,1}V_fiSSii.’fi ii: téfms cf erfifir dated 132.2009

Circuit Bench, Guibarga

%a»\ “‘