Karnataka High Court
Sri K Vishwanathan Dead By His Lrs vs Smt Anusuyamma on 13 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED Tms THE 13TH DAY OF SEPTEMBER 2e_1_c.
BEFORE ' "
THE HONBLE Dr. JUSTICE
Misc.Cv1. 15454/2010 i1f1 ""'
R.F.A.NO.12€-0/2010. -1' --V V'
BETWEEN:
Sri.K.Vishwanathan
Since deceased by his 11"'s _ V'
Smt.M.SuseeIa and three G'the1f_S'.
= ' " ' ....Appe11ants
[By Sri.Jayak1,1_mar V:L'~en_id.19 Avc:1"i./ioehate for
Sri.V.Sanjay «Krishna, Adv0c'ate}_jj. 2
Sn1t.:AnL_1s11ya':11'rna,_W__ '-....__ -- . Respondent
[Smt.KA.E{.!'I'I3 for C /R}
sffhis A.Mis'e.«CV1'. is filed under Order XLI Rule 5 I'/W
' CPC for extension of stay.
coming on for orders this day, the
Cou1*t n3ade the fo1I0wing:-
ORDER
Heard Sri.Jayakumar S. Patil, learned
Counsel for the appellants and the 1ea1’ner’::1:”
oaveator / respondent on Misc.:Cif1;’1454$4/I1’Q;:v
This application is vfi1ediA:”};)3»}’–_iV_ti’1e
extension of interim order tori two
weeks, which expires *!:odayt.’W’ it it I
For the reasons’ iIi~’«:.:tii.e~Jaffidavit filed in
support of” 15454/ 10 is
allowed. °erdéE.’jpis£pan};1sk ‘extended till 30. 1 1.20 10
or tilithe ‘*ap’peal which ever is earlier.
Riegiipstry is _ciirecte’_d to issue reminder and call for
anti”»–..iist _ the appeal for admission on
.A ;;2,?’_,V1 _
553%
._RS/*