Karnataka High Court
Sri. Prabhuraj D.Ambli S/O … vs Smt. Sulabha Srinivas W/O Sri. … on 23 August, 2010
R.F.A.NO.1091/2009 AND
1VEISC.CVL.20272/2009 8: 3826/2010
IN THE PHGH COURT OF KARNATAKA AT BANGALORE;
DATED TI-HS TI-IE 23RD DAY OF AUGUST 2010' -A
BEFORE
THE HON'BLE MR.JUsT1cE.I-I;G.12Ar;)5."1-§: s:t§'--'1, A
R.F.A.NO. 1091 /2oo9.G T '
" ' G
MISC.CVL.Nos.20272/2(§0§;1_,"8;V 382-6120103
BETWEEN:
1. PRABHURAJ DAMBL1 '
AGED ABOUT, 38' YEARS;
S/O. DURApz*;NI:A'yyA M. AAJEB
2. RESHMI _ A *
AGEI)_,AA1BOUA*r_35~1:.{_EARs' '
W/O, PRABHURAJ AMBL1 _
BOTH R/O.NAO".~304. 1.
ARCHANA I;NcLAV1'~:g _ "
PRAsHANTHANAGAR'..V '
1sR;O«vLAYOU";-._ ' ' -
BANGALORE A '560,.__Q_7.8. APPELLANTS
{BYSRI PASHA, ADV.)
_ 1. sULABH'A.$R1§\1IvAs
AGED ABOUT 59 YEARS
' _ W/O.'L.R.SRINIVAS
. * KARTHIK SRINIVAS
'AGED ABOUT 32 YEARS
S/O. L.R.SRiNIVAS
A2" .«
_g_
R.F.A.NO.1091 /2009 AND
1V.{ISC.CVL.20272/2009 & 3825/20 10
BOTH ARE R/AT.NO.298
NEELADRI 1 1T" CROSS, 25'?" MAIN
J .P.NAGAR 1ST PHASE
BANGALORE -- 560 078
PRESENTLY RESIDING AT
B.G.I, I-IIMAGIRI GREEN
FOREST AP'1'S.,
VINAYAKANAGAR
"rm PHASE, J.P.NAGAR '-- _ _ ~
BANGALORE-« 560 078. _ RESPONDENTS -
{BY SRI A.C.D'SOUZA, ADV. FOR ' . --
SR1 JOSE SAEASTIAN, ADV. FOR 1_"<~.1_AND 2)
THIS RFA IS FILED U/S. 96(2'{ OFEE'-CDC" AGAINST THE
JUDGMENT AND .DECREE...DATED18;4.2cIO9" PASSED IN
O.S.NO.271o8/2002' ON THE. FILE O.I3"..TIIE:3;III ADDL. CITY
CIVIL JUDGE, MAY?O'HAL'L.& UNIT, BANGALORE, DECREEING
THE SUIT FOR"FERMA1\TEN'TI_NJUN€_3'1E.QN. .
MIvSC';CVI,".j202'r*2;*2OOE9=.IS FILED" U/O.XLI RULE 5 R/W
SEC 151 OF_CPi;, _4PRAY--ING.TO PASS AN INTERIM ORDER
STAYING».FURII~IER.fI2ROCEED~INGS IN THE EXE. PETITION
NO.25I47/'Z009, PEN'DING'.'IIIE FILE OF 13TH ADDL. CITY
CIVIL JUDGE__, 'I{CCR:.No.221,"_MAYO HALL UNIT, BANGALORE,
UNTIL VDISPOSAI, OFTHE=APPEAL.
IVII?SC.CI.rL.3S2E]"2O10 IS FILED U/SECS OF THE
LX113/I'ITjV¥FEON,AC'F, PRAYING TO CONDONE THE DELAY OF 112
'DAES IN THIS APPEAL.
TH_IS~ AEFPEEAL AND MISC.CVL APPLICATIONS COMING
ON F'vf)R"_ORDERS THIS DAY, COURT DELIVERED THE
- v . '--FOLLOWING:
-3-
R.F.A.NO. 1091 /2009 AND
%VIESC.C\/1.20272 /2009 81 3826/ 20 1 O
JUDGMENT
Heard. Perused the affidavit filed in suppo;It’«bf: A’
application for condonation of the delay ‘
appeal. In my opinion, the cause
acceptable to condone the ino1″dj_nate”dve:i’ay of dthagnu”
three months (112 days]
Misc.Cv1.3826/2010 fi1’e;:_r_i._.”fo’1’ of delay is
accordingly rejected. fails and
is dismissed, of the appeal,
of interim stay is
also t. ‘H
é ‘
TSUDGE
p – . p’ .,