in THE HIGH counrr or' "
CIRCUIT amen arr .. _ .
DATED 'mm mm 141'? 1);: A'
PRfi§EHE V'
I-IOIPBLE u1a=?. .rzJ§'r:¢%
Hox'3L:9nT%"n§1iLJI;af:"is;3'fsxx3uAsH am!
MI8CELL§NEOU_§_j'I:RS;!V'A1i;Pf5:EAl.§:--.!E{;i.4639 or 2006 Q
azrwmnxai ' '
W["o_1até ::F_{a1vaV i'l_agcsh, .
39 "Ycazs, «
Housewira,'%* %
'Minor
S/'G Nagcsh,
'V Aged'aho;1t Years.
V D._fo.T_la{e Kalva Nagcsh,
« )_§ged.: a'bout 9 Ymrs.
.Migi:1or Smedcvi,
D/o lat: Kalva Nagesh,
V Aged about 7 Years.
Petitioners 2 to 4 since Minors,
Represented by their mother,
Next friend Smt.K.Savitln'anuna,
W/0 late Kalva Nagcsh.
All are residing at Kudithini,
Bcllary Taluk and District.
(By Sri.Y.Lalt;shmikant Raddy,
Adv. -- Absent) ,®
.. APPELLAHTS.
S.H¢:ma1th,
Sfo Annlakchand Bhandari, I «. '
Owm'ofLorry No.MH--1'7/ 07929, T A. .3
R/0 A'I'PRajuri'I'a1uk,
2. M/s.Ncwl:ndiaAssw7a_ncc
BK «-583 10 v_ 1'
3. Kaviruidy
S/0 " .
fiaiai Mofiof flycls;
No,AP--21i!?5=627,7'§V' %
R /.H.Pawa' " V:-'=,"and
Sii.D.$;Srkihar,
Adv. ..for..R--2,
'A M. U.Poonacha,
Respondent No.3 -- Served,
Respondent No.1 —
Notice dispensed with)
‘A-_*_~k_-k_*_t_*_-i
“E5
This Appeal is fikd under Section 173(1}”‘..Qf the Mohor
Vehicles Act, against the Judmcnt and Awand ..
passed in MVC 910.799; 2002 on the file of t1§é”Aé1difi§>;z§1 District
Judge 81. Member, MAC!’-II, Bellary, ‘ t!:’1¢
Petition for compensation A > of
compensation.
This Appeal for Aadgaissigm day, mama:
mam J,dclivcmd the followm ”
an: absent even in the:
Sn’..D.S.Sridhm’, learned counsel
This matter was listed for hearing
ycstextiégz had appeared, we have adjoumcd it to
Vv none had appeared. Appeal is therefone
» default and for want of prosecution. Parties to bear
2 costs.
Sd/–
Tudge
SM-F
Tudge
AGV.