High Court Karnataka High Court

S G Nayak And Another vs Canara Bank And Another on 27 July, 2010

Karnataka High Court
S G Nayak And Another vs Canara Bank And Another on 27 July, 2010
Author: N.K.Patil And A.S.Bopanna
'1' ~{ay s;:il.:'«o_;:L;tN. Rao, Adv. for R1 J

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27th DAY OF JULY, 

: PRESENT :

THE HON'BLE MR.JUS'"1"IpCE 1\;;K'.'P.é;';*Ii;'w:  it  it

 _
TI-IE HON'BLE MR..'JU_$TI(5E,_ As. Es§5Iéga.N1siA:¥

Misc. Writ Nos. 6198,H6=l:9i3. & séooiofi' 2610

Writ App;-aij No.12 142  2005 {spa}
Between:    i t it V
S.G. Nayak     
   ~ *    » ...Appe11ants
_ _  "common in all Misc.Ws.

[By  for appellants )
Andzzfi  ' V " "  M
Canara Ba'nkV'a:1d--.arioth"er.
' V as " ~  Respondents

common in all Misc.Ws.

*$**

. i 6198/2010 is filed under section 5 of the
L1’mita_t1(;n..Act praying to condone the delay in filing the LR
application to come on record as the legal representatives of

n the deceased 2nd appellant, in the Interest of justice.

Misc.W. No. 6199/2010 is filed Under Order 22 Rule

CPC, praying to set–aside the abatement and decide the
same on merits in the interest of justice.

/

Misc.W. No. 6200/2010 is filed Under Order __22 Rule
3 of CPC, praying to permit the applicants to some on
records as the legal representatives of deceasedvxappellant
No.2 in the interest ofjustice and equity. ‘

These i\/iisc.Ws. coming on for Ordlers,v:V’_thlisl

N.K.PATIL J., made the following; b

:0 R D 7E_m_13; 5 0

These Misc.Ws., aka”—._Vf11edA”~hy .

appearing for legal repre_ser’1vtatives.hlo’f~.the,l deceased
appellant No.2 filing the LRS
applieationsv,4_:;fQ’r and to
permit LRS of deceased
appe1Iant..lt\lc:12:l:’:1;, ” .0 0

0′ glearned counsel appearing for
appellantsand ‘eobunsel for first respondent.

V For «reasons stated in the affidavits filed along

~ thesyeapplications, delay in filing the LRs application is

H ‘egondonedfiConlsequently. abatement is set aside and the

apl.piicants’are permitted to come on record as the legal

‘representatives of the deceased appellant No.2. Accordingly,

iiiese Misc.Ws are allowed.

/’

Learned counsel for the appellants is permitted_..__1_;o

carry out necessary amendment forthwith.

With the above observations, these 1VIisc,Ws A V’

disposed of.

JUE

tsr1*