{N THE HIGH COURT OF E{ARNATAI{A
CIRCUIT BENCH AT GULBARGA
DATEZID ‘FHES’1’HE 29′?” DAY OF SEP1’EMBEf{g C.’
BEFORE
THE HON’BLE MR.JUS’1’ICE;Y.JAG}?;1\E”E\I.&17P{i§i\1″–_ f
M.F.A. No.6o83/2007 C(‘MV), ‘ ” C _ :’
BETWEEN:
The Divisional Controller _
K.S.R.’I’.C, Gulbarga Diw:’s§i0n,«..V””‘ — V
Divisionai Office, V __ ;
Gulbarga,
Rep1’eser1t:by its Chief L;w.r..QffiC:€r; ‘ .l_.’APPELLANT
(By _.
AND:
1 . ShiV2i:$ha1’~a11Va”§:rV;3aV Pafi} _ C ‘ ._ ‘
S/0 Mahadevappa
Aged about”-25~yee;rs,”; = C’
R/0: Anwari Village} ‘
__ Lirlgea-_%_rur Taluk,’ ” ¢
.F\).~fr1i(‘,i1~L1’.I”i3jS[‘1’iCt.
‘y¢1:a;»pgg«%
s/oAss.ddappa
Aged._ab0L1t 35 ‘years.
«Octet E31’iV’er of KSRT C
No§’£{,é;~36~F~8?6
‘ ,EE~.1’iahap11rI)e130t..
= TShah.pAur,
–.A.’£)is§t:: Gulbarga. …RESPONI)EN’TS
‘4 I-“LI sc?1’v€(i)
[NJ
MFA fiied u/S 173(1) of MV Act. agaizxst. the Judgmem
and Axxzard dated 01.02.2007′ passed in MVC No.7’7~Q/2006
on the file of the Presiding Officer, Member 1\/EAC”..I_’.’;[Fast.
T rack Courtwifi), Raiehul’, awarding eompe11.sat..ieVn’ of
%’92,000/- with imierest thereon at 6% pa. ii’ “of
petition U11 deposit. —
This MFA is c0m.i11g on for jadn’;i..s-:sioAr1._;<this f11ej' V
Court. delivered the I'011r_)\vi.ng: A.
None appeare for e?1'der sheet
reveals even on the none appeared
for the appeilantn vHenee"'»'{.–1€i'e Vapjz,-ea3 '.i.s d:iSmissed for nonw
prosecuti0n._
Sa/-7
EUDGE