High Court Karnataka High Court

Prabhakar vs Sahana on 12 January, 2009

Karnataka High Court
Prabhakar vs Sahana on 12 January, 2009
Author: H.G.Ramesh


__ ,.. _.,….. … ……….-…w. mun t.”0uRT or KARNATAKA HIGH counts” or KARNATAKA Hncfimézoui

R.F.A.No.50(}7/ 2003

.. 2 – [.

This Regular Fizst Appeal filed under as

CPC to sebaside the judgment and decree dated} .

passed in O.S.No.210/2004 on the fik: of11Ad’djtio;zalF*Cm1J ”

Judge (Sr. 1311.), Gulbarga.

This appeal coming on for

deiiverad the following:

Junég;xf%

There is a delay, Q1′ one ‘monéils (-492
days) in filing flxé’%f§e_»A.:.v”:=:;)p1ication in
Misc.No.15OQ5§;*~Q9 A15 of the
dew. A % %’

3 –fxav§: appearing for
the the afiidavit filed in

suppert éfgpfichfifin. In my opinion, the cause

v sh(c§vi~*I1E_i$ not Sfifikfilfiilt to condone the inordinate delay

A four months in filing the appeal.

{he application in Mi3c.No.150€)59/09 is

“._,’dismis$:ed. Consequently, the appeal also fails and is

A ” if dismissed.

Appeal dismissed. Sdf –

]UDGE

hkh