IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 2831 day of March, .4
THE "ONELE MR JUSTICE CHIDfa113:'{1'€"A"'1.L;3L
Between:
1.
S1’i,Sidd.a_I’_r1g_aia11, _
S / o.late Joo1Féafigapj)a, V -.
Aged about 54 y1s., ‘ __ ‘
Working as Mesgeiigexg
Dept. of.’I’1’a11sport,’ ‘~
LT11.ive;’si1._*;~r .91’ Agri¢L..Lu1″ T T ‘ ”
Scie11CesV,*–..v- _
Bangalore” V56D_024. A
‘A.’M1Lr§;ie:I.vam3£.V”” _
Sic-‘ AImayaPpa;«ee. ‘ A
Aged .about_ 42, yrs. ,
‘ “Worki11g as Messenger,
Dept. of Agmnorny,
« _ .i–‘.gflciu1tural college,
” _ “University of Agricultural
“?<¢ien<;:ee'; GK"V'K,
Batigalbre — 560 065.
13°
” ,(B”y_«Smi:. Sheeia Krishna, Adv. for petitioners.)
” And:
University of Agricuitural
Sciences,
GKVK,
~ Judge
Bangalore –~ 560 065,
By its Rsgistmr. _.
(By Sri. H.K.Vasudeva Raddy, Ac1v,.V’_fnr.V
ABSENT)
This W.P. is filed [31″s1y’ing ts O,
C11d0I’SeI11BI1t issued by the Vrz3s”13ondent_–“‘sUr1iVe;rsity dt. 8-6-
2000 and dt. 29-6-2000 respecifL_i1r::i31_,_ etc,’ _
This w'”‘€. petiti€s'”iT–r;G:11iiig hearing this day,
the Court passed the following: ; ” ‘V *
n R
*’i”h<:.t_ petitioner is absent, whereas the
Counss1'fpi' 1;heSn1t. Sandhya is preseznt.
_~ P(_3fitiQIl isvdismissed for default.
Sci!-