High Court Karnataka High Court

Umesh vs Sivayogappa on 3 July, 2008

Karnataka High Court
Umesh vs Sivayogappa on 3 July, 2008
Author: B.S.Patil
._1....

W "is i-iifiii ooirfi 'T  at ifieaifiii
mrrnn 1111: 'run 26"' on or macs 
mm HOIPBLE unwmcn 3.9. Ti:    i "
;g,g,,;, 1go.§m.9Lmflll!!'  . ,_   it      it

E

Age: 35 years
A___'._--I¢.-_. .1- rm". _.
ngubuxtulc 1, U. IuI.ugu._uu, 

Ta1ulca:Hireken1r, Dist;_i=:ave:_ri.     

-..........a 'av!-It --  "

H 1-:
Ooc Business 6;' 

unlggh-g'Ig..  ru:an'ndg|_ Pat? 
, 1

a-t.;uu-u.a-:6.'

(By SIi.N.Y.Gt1rt1prakas11_ Adv. -- absent)

AID:

1.

Sivayegapgatt » ”

Slo-Vcciapliai .. —

Major, {“rt’:t%::_ “Business,
R/’o.Masur; Taiuk,
Hm:-i ‘District. _ ~

2. The Di§rh«tona1*,Md;deger,
V, ._iN.ta.i:i_on.s1 Ittsihmgee Gomgy I_.t1_i.,

— Sujatiia “P. B.Road,

~. 3 Hhib.1i,_’J’-sazwad Diatrkt. R..’..”§P’§-‘H95.-.–
. “”i’tti.s is flied uis 1”?”‘_’i1j oi’ the ivio’ r “c’r1ic”s ‘ct
Judgm…ent at-:1 .A.I.-Jeni ti.-‘-tt-..-ti 28.11.2005 pas…….. 1′-

we K917212001 on the file of the Civil Judge (Sr.Dn.) &

to member, Additional MAC’l’., Ranebennur, pattly allowing. the

–..V”cl.niin petition for compensation and seeking enhancement of

compcttsation.

This Appeal coming on for orders, this day, the Court
delivered the following: –

calied twice, there was no mpresentai:ign.j; ‘Hd’svever,V. the

ends of justice and to give one .Ino1’e«’Qv;§’porh1nit§;r,V

was adjourned to today.

:_ 4 _ 41..-_s -… _..

rI\’I.__’_. , 41′.-..-_. .-_’.’ …_._… …
III]. 13 In mun u1nc,’Au1I._.’_.y1n ux-:1_ ymjng
the Court for comp’1iance;6f o§iceoi5jection,§;’V’ ” Today, when the

matter is 2 for the appellant.

Hence, the__np’pen1 default.

” v .,PKS

Sd,/-3
Tudgé