IN THE HIGH mum on xanmrraxa AT
DATE!) 7313 mm 18%’ on or N0VEl¥1’il{::ERf;i§€.J’¥r§.i8:hhV.”‘_4′ %
Pkmsmgw A X V’ 4′ V V’
THE HON’BLE MR. mafia;
THE Hon’Bm:; Mngiisgfxcm’
y_gscEL1,g;.__NEoUa FI”I{£-§TA,1S.__§;’*§i§!V’;4élI4.;”1;§”t_.’Je.’;8w__§g:r1r or 2004 mvl
BETWEEN:
1;
KALAMMA; . ‘V _
W/O iATf:744H§:J.(;:H1~2EPA;,-…
AGE: Y:EARS,’~._ > *
R/,0.-..JN<3»7'955!.,2, * *
12TH CROSS, K;,'I*.J."n§A<}AR,
' '
sUB§1AMAN§,_G-«Jv– _ ._ "
W/O LA':'£=:V RAMESHA…
AGE: 26 EZEARS '
«Ea/0; NO. 7'95-/_2,__«.V
" };2"rR: cmss, K.T.J. NAGAR
%,:2.»s.mrI;¢*__w_£nn
. 3/0. LATE RAMESH,
–.,AGg;: ‘ 2, YEARS,
x .-Hsxrica MINOR REFRESENTED
BY HIS MOTHER AND N/G
SUDHAMANI, R/O. NO. 795/2
1278 CROSS, K/F.J. NAGAR,
DAVARGERE. APPELLAHT8.
(By Sri.Mahesh R.Upp:in,
Adv. ~ Absent)
W
THIS mscanmngous FIRST APPEAL oo;a:s§oQI fox
ADMISSION Tms mv, nmmc vlmn J, D2′?:}_:I;I\ljE:E:?”Euf)oo’ifH:’Is’..,,
FOLLOWING:
second round. S;i.KNagaz:_;1j, V: ‘Vvcr;.11nst’.;lvv”AaiA}”)pca1’cd for
mspondcnt Nos.1 and 2 kaamod
counsel ‘ = ..’
2. On for appellants. Themfore
the 1natteit__ was iiotcd for hearing this Wfifik on
merits. also none appeared for
despite» waited for them for suficicntly long
. ji’ i $z’=1f._hcreforc dismissed in default and for want of
Adv.
bear their respocfive costs.
sdl
‘Judge
Sd/-‘
Iudqe