IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 1333* DAY OF MARCH 2009 BEFORE THE HOIWBLE Mr. JUSTICE B.S.PA'IfIL : ék M1sc.w Nos.1498/2009 tg WRIT PE'r1'r1c5N No.7531 o1;::_:oe8(G:_*J~r§}PC)k BETWEEN: Puttalingamma, Since deceased by 1(a) Smtfadmamma, $ " W/o Late H,S.Sidds:g¢w ' .A ' " 1(b) S/0 H.S..Sid;ijegOwda,.'L_' '. " 1(0) H;S.Sidda;raju_,"' S/O'H.'S,Siddeg¢3wéa__,' Age: 24_years., 7 1 (d.} A " Win Age: 50 years. iicia ._ " 33/G Siddgyya, Age: 45 years. "All Ummada halh Village, Kasaba Hobii, Mandya Taluk, " « ; :>ist: Mandya. ...PETI'I'IONERS % _ '~(1Vis.--i~ 'allavi S.Patil, Advocate) Jayamma, W/o Late C.K.Charmaiah, R/o Srinivasapma Village, Kasam Hobli, Mandya Taluk, Dist: Mandya. ...RESPONDENT:'"---,
(Sri E.S.Indiresh, Advocate)
Misc.W 1498/09 is filed t;mder«Secfion_”I3_ofthei
Limitation Act praying to condone ~deIay’~-of 29f’da3;1s’
in filing the LRS application in the’int’e_rest of”_j11siioe’=«end’
equity. Misc.W 1499/09 isfiiegi under OI’C1cr’V22»–RI3ie 9 –. A
Code of Civil Procedure to passe ‘order by
setting aside the aba£ement,.._.i1:i;v..tize oi’ justice
and equity. Misc.W is ..i’fled’.under Order 22
Rule 2 I’/W Section 151* of .of=.Civi1 Procedure
praying to permit the “legal representatives of the
petitioner to oo:1ie__on LR:s”of the deceased
petitioner, in ;_ihe’e;1in’terest€of’jt17etiw”an.d– equity.
orders this day, the
Court :n.a.de””the ‘ i’
‘viffdghnen
frhg ‘ipe,eeone- having died, her legal
. iepieseiitatiees these appiications to come on
the delay.
A. Thefe is a delay of 29 days in filing the
egopiieafion. For the reasons stated in the affidavit filed
Vi support of the applieation, delay is condoned.
V dd Abatement is set aside and the legal
#4
3
representativesj applicants are permitted to come on
record. Misc.’W Nos. 1498/09 to 1500/09 are
AU-