IN THE HIGH COURT OF KAENATAKA AT DATED THIS THE 24th DAY OF APREL, 2:359' = 3EFoRE_ THE HONBLE MR. JUSTICE §4..VS§§EENiVA:':§;E; 1
Mismcivil Ho. 85 7eé6.or’
g_,_§.A. no. 3655 Lot xmsixmrcg
Between:
0;~ie:u:’aiL’1:’J;sf:raiiE;Ve–C,tm§”pa1g5%*L:.<i.
(Cowman)
(By _S;~i s. s%:is;1i1a, Eldifi)
%%%%%
aml Anether.
. .RespoI1v:ie.:1ts
a Civil ‘?{}26/(IQ filed under Secijsn 151 of CPC
W Sezcfien 148 of the Coda sf Ciivii Prcccdure praying to
reitall the order datfid 30. 10.2008 passed in MFA
‘ I3<'é5E§f2008 and Misc. Civil 7025/O9 filed under Scction 5
{jsf the Limitation ta cmndona the delay in fifing Misc. Civil
'=n-?Q26/09.
These Misc. Civil cummg $11 for Qrciers, the Cisurt.
made the failewingt
For the reasons statcifi tfie-
Misc. Civfl 7025/2:309 — are
aliuwed. The ‘is fiie subject to
compliance of ‘uifice Q31’ Junta, 2009.