~. .. “”” H
IN THE HIGH COURT OF’ KARNATAKA AT BANGALORE
DATED THIS THE {gm DAY OF DECEMBER.
PRESENT ‘ ‘L A
THE IIONBLE MRJUSTIOE I\I.K.
AND , . I V .
THE I-IONBLE MR.JUs’IT<;E .
MISC. CVL. NO. 11§4§3"_3_OE i()'1._f) ' V
MISCELLANEOUS FIRST AP7PE.§u. N.Q,9D.1_3 OF 2010 [MV)
THE I
KSRTC A 'V '2. .
cENTEAL’OOEE:IcE ‘ii:
K H ROAD,’.:)OU.I2.«I,EVROAi>.._ — ‘
sIIANT’H1NO.AGAR ‘
I3ANOALO.RE.– 2?’. ‘ ”
REPRESENTED BY._ ,
THE;ci–IIEF LAW OFFICER
. .. APPELLANT
(DE S«Iv15i5;*~v.sU%ivIAéIOALA A SWAMY, ADv..)
AND;
sI\éT,1.i~;A1\/IALAMMA
~.. ‘ “W/O LATE NAJUNDAIAH
= ._@,5NANJUNDA
AOED ABOUT 30 EEXRS
. : ‘3 “‘
/’ Om” “”” J
5
2. KUM PRIYA
D/O LATE NANJUNDAIAH
@ NANJUNDA
AGED ABOUT 7 YEARS
3. I-IEMANTH
S/O LATE NANJUNDAIAH
@ NANJUNDA >
AGED ABOUT 6 YEARS ‘
4. SUMANTHA
S/O LATE NANJUNDAIAH
@ NANJUNDA
AGED ABOUT 3 YEARS
5. NANJAIAH ‘
S/O KULLAGENCHAAIAH ‘ 4}
AGED ABOUT 55 YEARS__ _ V
SINCE RESPONE§EI’§j15.1$1Q::2 ‘I*i’O'”2I =
ARE MINORS..R:E;PRE;3EN*rE’D’
MOTHER AND GUARDIAN
SMT. KAMALAMMA ”
ALL ARE RES1.Iaj1NC3IIA’f7._ ”
BALEHONNIGA VILLAGE;
.1-D K PLAILLIIAPOST, ” …..
HA1 ,AV”GUR’HO1?3LI,
T MALAVALLI TALUK
1vI.ANDYA_D.ISTI<Icf;é.
= …RESPONDEN'I'S
-(BY NI/S NET, ADV. FOR C/R R1 TO R5)
A MISC. CVL. IS FILED UNDER 41 RULE 5 R/W
A _SECT.I_ON 151 OF CIVIL PROCEDURE CODE PRAYING TO
/
,§i;;»3 ,,,,,,,,,, M
E!
from today. On deposit of {he said sum by”—,the
appellant, the responder1ts~c1aimaI1t.s are
vfithdraw the same. If the said amount isM1__1pot_:
within four weeks from today.
stand vacated.
Accordingly C1_’?} . of H2010 is
allowed.
mpF’Sdj_
‘§UDGE
Sdf~
JUDGE