High Court Karnataka High Court

Sri Basavaraja vs Sri P T Pyarijan on 18 August, 2009

Karnataka High Court
Sri Basavaraja vs Sri P T Pyarijan on 18 August, 2009
Author: N.Ananda
.. 1 ..

IN TI-E maxi cwm or KARBATAKA M BANGAI*§}i§_E._V_

DATED mtts Tim mm mm «:3? AUGUST   j    _

BE!-'GEE

'rem 1-:m'r*aL2: IeIR.JUS'i'I{:iE :i5.a§r€;txisL¥:§:;6  %M  %'

M.F,A.H0.:7gz2oao7@y% j A 
ggtrwaaa:   

Sr: Baaammgifi      
S[=:>.Erapm, aged abeut 23'yg'.t-afs 1   
R'Ia.fiasa,;a'   " 

Mad¢$erPoat,    '-i."'~.....2iiPFELLA.HT

(By Sfi     

1.

Sn’. ?.T.Pg,*s:x:j7a:; ‘
S[a.M.Ja23m»in?;M . ._ A
R] odaxzznlml

*2, G”;s,A§:ibi.iE.a ”

7$fi;x.’E-aG.”$m*&a§’$ab
filfthfg bus Hc.K.A.16/5526
R7 C:bKOb1’ipet;; Ifhsadurga

_Cbitz*adu§j’g;a-.}E}?xs11-act’ *

if ‘A

irsatiangx Erxsuraxwe Ca. Em,

‘ Eimsmsnal Mame:

Ofice, Izaar gable

” Davmgere, msmxnaxm

Tm MFA med uia 173m ¢.fMV Act agaimt cm

A. 2: anti award cintaed 2.11.2066 passed in MVC
30.465/{$4 an the ffle of ‘£13 Qivil Judge {S33} & REACT,

Haialkcma, partly afinwirg the claim pcfitksn for
eampenmfian anti seeking mfimnsemaat of

mmwzmmtiani

‘mr’!mH”‘iw«»”w asuiwlwn WWWWR WE W.Mkfl*tl’0fi’°%.E&”€u%n3*’3; §”‘:%8.§\;.’:>$”n mflflafifflfi \,M§”” gfijfifigfigfifigégfiafifi f”‘§’§_gfW§ L

T1533 appml oonaixg an fer ardcrs the
Court cieliverw than fe}}awzing:-

‘1’}:£m 519%} was filed ‘

of several adjaazmmenm, am ghggsaaaxm been”

mmpfimzi with

2. ‘I”hemfore ,’ ‘Tiga far not:

w2@hamc' 6 cf    V

Sd/ -
JUDGE