High Court Karnataka High Court

M Ravishankar vs M Sunil Kumar on 2 December, 2008

Karnataka High Court
M Ravishankar vs M Sunil Kumar on 2 December, 2008
Author: V.Gopalagowda & Swamy
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/–