_.fl.F.A.&.8161/Z397
III THE HIGH COURT OF KARNATAKA AT BAHGAI.0Rfi
DATED mas THE 4TH DAY 01? DECEMBER ”
BEFGRE
TI-IE HOEPBLE MR.Jl1$TICE :i.’G;m.m:.sH ‘ V
BETWEEN:
THE DE?UTY DERECTOR
K.G.i.D.
MANDYA DESTRICT _ ” .
MANELEYA ,, –“~~.,.2a;=2r3LLAnT
(BY SEE SAI~IGi:?+,fi£’.SH.;€3:.P:§’T.iL,
1 SMT; ‘GEETHA Is. ..
W/O LATE Rmzagjsaa’. “~.___ _ ‘
AGE:’v–.2o”{E.a.R_s ”
2 PREETE!i’i.__’ ” _ _
D 10′ {ATE ‘i3AVEESI»iA
Age: 3. YEARS A V
‘ D/O”LATE;’vRjAVEESHA
-AG£;:v..s:*«zs4;or~::-‘HS
A€»E§V.I’s’,SPf?«}~E’~f_f)fE’E3.t1′?VI’I’S 2 81; 3 BEING MINORS
man 3? THEIR NATURAL GUARDIAN
MOTHEER SMT.GEE’I’HAj
s=:«5]’ 1 ‘Sm. PUTTATHAYAMMA
, ‘v:;’0 MOOGANNA @ HONNAGIRIGOW DA
AGE: 69 YEARS
” ALL. ARE :2 f0 ANEDODDE VILLAGE
MADDUR TALUK
MANDYA DISTRICT
Qgisceflaneous First 119% I . «. ”
Shi/~Ata
J§.F.A.IVo.8161/’Kw?
2. I have heard the learned H.C.G.P. appearing
the appeliant and perused the afiidavit filed
of I.A.I/2007. In my opinion, the 3
not acceptable to condone the ?Je£e§..ei;: ;
than one year in filing the
I.A.I/2007 is dismissed. also
fails and is hereby dismifid, 3 ”
3. ‘E’he amou;11,j yiEg ‘teas Court shall
W ¥:1’aI1sfer1=:’edx — .. “to the ‘ Court of the
Commissriefier: for é : ‘(‘3ei11pensation, Sub–
e
A sdI~’-1;
Judge