._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