High Court Karnataka High Court

Nanja Reddy S/O Venkata Reddy vs Pilla Reddy (Dead) on 20 September, 2010

Karnataka High Court
Nanja Reddy S/O Venkata Reddy vs Pilla Reddy (Dead) on 20 September, 2010
Author: Dr.K.Bhakthavatsala
E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20TH DAY OF SEPTEMBER 20.1.0'
BEFORE % I' 1'
THE HONBLE Dr. JUSTICE K.   _ 3
MISC. CVL. No. 14585=/42o._1o&  "I 4. ' ' u 4 V
MISC. CVL. No;14§86«/ '2(§I{) V V
IN R.S.A.No.1 126/2ooe.V'1;,1EC  

BETWEEN:     - I   

Nanja Reddy @ Munireddy,     «b

S/o.Venkata Reddy..--_   V    - 

Aged about 60 ye_aIfVs,  _  '    I:  ...APPELLAN'I'
{By   I "  ..

AND:   _   ,

Pilla Reddy,   4' _   v  
Since dead, Re'p«_abyC L.'P..fs.¥_ " . 

.. Kris'z1fIa Reddy, " 

'Ts/"o-.1aVt'e--- Pi1l:é1*Redgiy.

NIg1j'oIf,' * _ V 

V anci"otT1'e1's.vv.V ..  ...REsP0NDENTs

 {By Sri..K.$.N3Ka"Tanth, Adv. for C /R-4)

   'v1\/I iIE}C.CV1.14585/2010 is filed under Section 5 of the

-Limuifafion Act r/w.SeC. 151 of CPC praying to condone the delay in

 '*-reealfing the order dt.27.11.2006 for the reasons stated therein.



l\/lisc.Cvl.1-4586/2010 is filed u/s.15l of CPC praying to
recall the order dt.27.1 1.2006 for the reasons stated therein.

These cases coming on for orders, this day, the Couiftlrnade

the following-

ORDER

Heard on Misc.Cvl.14585/2010. ‘l’11is:’,’is” ‘an”tiapV’pii¢afi§§fi~filed

by the appellant praying to ~».the delay» –~r.eelallidng.:0’

application.

For the reasons stated “din a.~ffidai(it__’_’.~annexed to the

application, the 1′.n;i_ filing ‘1″ec’allin.g:f’application stands

condoned subjectdft-oi costsvof Rs.100/-. Accordingly,
?Misc.Cvl. 14585 /1120 lo = ‘

}’rleai’d on CV1. 20 1 0.

;F’o.r reasons stated in the application, Order dated

27. 1 1′.§’2006is subject to payment of costs of Rs. 100/ ».

AA (p3osts___Aof Rs.200/– in all shall be paid to the counsel for

No.4/caveator within a week and file a memo along

of the receipt in the office.

L

l

With regard to other applications are concerned, the Registry

is directed to post the appeai before the appropriate Benet}. ‘TV .,

bnv*