IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 30th DAY OF SEPTEMBER 2010: BEFORE THE HONBLE Dr. JUSTICE K. BHAKTHA*«*AT%3ALA:: 1' MISC. CVL. ixgo. 1 1976:/1200.553: " . " 4 MISC. CVL. No.1 1 s1_977/«*2:r)V¥_'_g V IN R.F.A.No.95o/§o:o_6 (RES) '--- T BETWEEN: 'A H.Va3'raraj Jebaranjan, V S/o.J.HenrySa1nue1, _ _ V . 19,Thiru Vi.Ka.Street," _ . Red Hilis, Chennaii. 1:. . ...APPELLANT (By S1-i.Jose svabas-taafiu, fiiifi _ M / s.J oise S_abas'cian._» Assotsiates, AdVs.} AND: M/' s.DeCcan 'En1;erpris~e,s, " V No~.'4._3¢ 1, 3**3:.F]oo1'.VA_ ..... No.8, High'"Point No:IV, 45--4«5/2;. 'P'a.1ao¢ Banga1ore;--'56O..OOV1V, ~ . - Rep. by 'its "PartnefjC.:Madura. ...RESPONDENT
Xgy sn.shafimfii;af,§;a,
‘ ” Vfoif M/s.K£:’Svy & C0., Advs.}
1976/2009 is filed under Section 5 of the Limitation
-pifraying to condone the delaygof 2 days in fiiing the application for
t;h€”–r¢E_iS__dnS stated therein.
Misc.CVl.1 1977/2009 is filed u/s.151 of CPC praying to recall
the order dt.1.6.2009 for the reasons stated therein.
These cases coming on for orders. this day, the
fo1loWi.ng:~ T V’ -1- ”
Heard on Misc.Cvl.11976/2009.and 1″1_9l77/2c0’¥3;’VpA 1′
For the reasons stated iznppthe applicartion.. l\/lrisC;Cxrl..l§1976/ 2009
is allowed and the delay in application stands
condoned subject _::o__ ll of Rs.1,000/–.
Misc.Cvl.1 1977/2:.00é3’4_is::_:éalsov dated 01.06.2009 is
recalled subjectjo CQstAs” ,0O0/ «~.
Counsel.’ for reports receipt of costs of
Rs.2,000/– from coL1r1selA*for’~tl;1e appellant.
weeks time to do the needful as a last chance.
SSE
fudge