High Court Karnataka High Court

Sri Venkatachalaiah vs Smt Munirangamma on 26 November, 2009

Karnataka High Court
Sri Venkatachalaiah vs Smt Munirangamma on 26 November, 2009
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26"' DAY OF NOVEMBER 2009 

BEFORE

THE HON'BLE MR.JUSTICE s. ABDUL NAZAEEQQA  "' 

MISC.C"VL.NO.21569./2.0_(_)9 _
IN : " 

REGULAR FIRST APPEWAWL No.7o6;?2@b8'AA{M0§3   '

BETWEEN: _ 

Sri. Venkata halaiah

S / 0. Venkatawamy

Major in age V A 

R/a. No.241   _ i V.  
Sri Lakshmivenkateswara Dr_§iCl'ea;ieV1*s__'  
17:}-1 Cross. 91%: Main'   '  . . ..

HI DivisidI1_. BR; cmny
Agrahara Dgséufahalli  * _ " __  "
Bangalore ~ 559 079 ._  '  ...APPELLANT

  .  F i(.:ié1"--HV1,_1__s_;_sain. Adv.)

Smt  Mu I1i1'aiiLgeL§i11ma
W/ 0. lat.e E\»=iL1Tn§yappa

 'Aged abQ:i't«V5O years
'"~._}§{'/a. No.2v.1__."/4"' Cross

A V' N Evlain, Agrahara Dasarahalli

  5a_r;ga1§~;re M 560 079  RESPONDENT

This Misc. CV1. is filed under Section 148 r/W.

1.51 of CPC praying for grant of time, etc.

This Misc. CV1. Coming on for Admissioia tktiS”ci–a;y_wv.bthe * _

Court made the following:

ORDER’

Heard.

Two weeks further ti;me_ is granted Vffijgni today to

deposit the amouiavt €Qfi.;1e1f:_’daVte0d’ 00.09.2009.

M1’sot;CVi;N_o.?..15VG§?;*7200§9-.i’s “m~en..~1fng1y allowed.

Sd/~
JUDGE