High Court Karnataka High Court

Vimalakshmi W/O Late L M Badiger vs The Managing Director Ksrtc on 12 January, 2009

Karnataka High Court
Vimalakshmi W/O Late L M Badiger vs The Managing Director Ksrtc on 12 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
ZN ?HE HIGH COURT 05 KARNATAKR AT BANGAQCRE

DATED THIS THE 12"'DAy OF JANUARY éQé§ g ,

PRESENT

THE HoN*BLE MR. JUSTICE RQSREEDHAR RE?  _fi

AND
THE HON’BLE MR.JusT:CEjs.N.sAT¥A§ARAyA§A

MFR $0 5SéeiQF 2Qo1

BETWEEN

1

VIMALAKSHQla { : } -,~ ;
W/G LATE LkM.BA3IGER _ av

CfiIDANfiNDAVL.BAEIGER”~mH
Sfo LATE L M BADIGER_–
22 YRS’ .__ _»4 2__ .
MANJaNATHA’L’BADiGER
S/0 LATE L_N BADIGER
;20 YRS ‘

_ ‘wouwasag L BADIGER

*-sfo LATE L M BADIGER

.”~M:N0R REP BY HIS NATURAL GUARDIAN
»_MQrH$R>sMT VIMALAKSHI

‘*.=,ALi ARE R/AT NO.84/5

‘, “JAMEDAR VENKATAPPA LANE
‘HADUGODI, BANGALORE-30
. APEELLANTS

(By Sri NARAYAN PERDALKAR, AQV)

40/

TL. 1’

4. The enhanced compensation shali_ be

payable equally to all the petitioners;*®FThe

share of the Hdnor shall be kept g:a%[£ixéa’

(‘”1

deposit in any Nationalised ‘Bank iuatiijyhé

attains majority.

Accordingly, the apfieal via iallayed in
part.

ii :..__..:q«fATl,1dg’é