rm THE HIGH COURT 0!' KARHATAKA AT smembng DATED THIS THE 21m may or DECEMBER THE HOWBLE mz.JUs'rxcE _ TI-IE I-iON'BLE am.Jus'r1¢EL I.;1i.'$1u;;YAiTA"ST';*AMY mac. FIRST mm BETWEEN: I. M.RavisI.1.an;kar » r iL)1vis1_Q:1a1~ vC3(}fi1t;'Q11~f',I"' _ * " TICAY, B'Iu€T(_3 ; ' ' K.H}Roa<:i . ' Ba:13.ga10re. . T3:;a..Mafiéig¢Vr ' ~. 11fltt:r:ti;:ai Sectkzity F'}.1nd ' V B.anga1o:*¢ " __ " by its Qhief~La§3e? Officer. . . .Appe§1ants (By Sri V.Y.Kumar, Adv.)(Abs¢nt) M.Sm1i1 Kama: S/0.1%. Mahadevappa D.No. 188?] 3 1, Kunciuvada Road Vinayaka Nagar Davanagere. 'mg IN») 22. P.Shiva1"ajappa S / ofliate Puttathayappa R/oflarakanahaili Anfzkal Taluk Bangalore Dist. D1*iverofBM'['C Bus NO.KA---O1_--,F..--2048_~' " ' (Since the 211$ respondent waspiaced " _
ex-paw: before the Trial Court_;’gissiia;£1cé’~. . A
of notice to 2% respondent may be ‘dispens;.::d” ‘ %
with) ‘ V..;Respt::e:1(ism’is
‘i’his MFA is flled unde1’—- Sec§”1.?3(1)”‘cf..t1:1(=: Motor
Vehicles Act, 1988 praying’ ‘cc; @:a1_i~._fb3j the records in
MVC No.4~43/O5 on the file “0ff?’tl;1e Member MACT, Fast
Track Court-II at; Davanggra. V __
Gowda, J. , ;’de115arci+::r;i__thajj~f9flojv§z1g:~ ‘
kkfgmmemxwr
C0u:1s,eV1 ‘-.f§:>2* V£heA’._vé1pi”§eBants is absent. Office
:_v<'<)1;r".§V<%;cti,;§fis not é§c31n.§J.%.ied with.
‘t.he appeal is dismissed for non-
VV V . vprosécufion, . ‘ ‘ 5
Sd/«
Judge
Sdfl{%
9:’
Sk/–