High Court Karnataka High Court

The Managing Director Ksrtc vs Sumitra on 2 February, 2009

Karnataka High Court
The Managing Director Ksrtc vs Sumitra on 2 February, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH COURT OF' KARNATAKA, 

DATED THIS THE 2% DAY OF FEBRUA::{e&*§  _

PRESENTAW    

THE HON'BLE MR. JUSTICE 
ANiD¢LLV% ,     1   .

THE HONBLE MR.  
M.F.AA;«.._f§IO.E}fi2§6'iM_f\{)_
BETWEEN _  i   

THE MANAG:INC§'D_iREC1'€Q_i§  ;. 
KSRTC, Snarmfi-I'n'AGAI§-, " "
BANGAL()RE'~= :17 3    '

A  APPELLANT
   A SWAMY, ADVOCATE)
AND V V V L%

?WjO..HEMAKUMAR
..mEp"~23 YEARS

 VSMT. SiJ"iv£I'IfRAv

  '"1'i§'eeR'1A~a§':~x>i3j[L"eeA...« 

   ;.'; "REem :ir~:§eNT_S " A 

THIS MFA ES new U)s~.,173{1-3. 1H(V)ss of   

petitioners together entitled /. i:};;s '

of expectancy and 1'

expenses. In all, '_ the   efifified to
1Rs.692400/ -- with lag' _fi'0m the date of
the petit:ioI1"=€i_].1   Rs.74654{)/..
awarded    
     allowed.
 *~(fefiosit is to be transferred to
umnfifimflnfisgmfim

 .....  

Iudqe

Sd/-é
Juddfi