IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 10" DAY OF FEBR.uAI§3'~,., :2a1e_ _ '
PRESENT"® . &
THE HON'BLE MRs.JusTf:cE V
THE HON'BLE MR.'j:Lj:3TI(.f:|%1'§§'.;N;'\!_iéN'UC§OPALa0T GOWDA
A ' Mlsg; 1'/'
w'R1'T};P9E.ALi N6 (KVOA)
BETWEEN} %
1. _a;;.éd--.?0«..years,
S/0. L'ate=MunIy'e§!~appa;»___ " __
2. Sri +<.3yotEnabVba, V*._ "
aged about'€\8Ayears,'-
ABo't.5aair"e r}"a Henhvafiara Village,
» gfigani "An_ekal Taluk, Bangalore Dist.
{.3y_sr'i"'T;'.'rs::,_ Jgéghupathy, Adv.)
...APPELLANTS
Srnt, TlTimmai<ka,
'- _D.,/_o.';!ate Muniswamappa, Jigani Hobli,
' Aneka! Taluk, and others.
:RESPONDENTS
‘(By Sri. M.Subramanya Bhat & Sri. B.V.Gangi Reddy for
M/s. Subbarao & Co. Advs. for R1 to R5 & R7–R11, R6(a);
Sri. T.P. Srinivas, AGA for R12)
d” uM_éac*
lVlisc.W.211/2010 is filed under Article 227
of the Constitution of India, praying to rec.a.li’~the_”Vcorder
dated 6.1.2010, and restore the writ appeal file..§_’;—-._ 2-
This application coming on for_.o–rde}=s:’t:his_
MANJULA Ci-IELLUR J., made the—f’o’li’ovvi’ng&: _:. _ ._ V
GR-D ER 2
…..j………..j.
The order dated.Q6.01;’2Cl..i_:O ‘ids-~c,recaléled’-suvoject to the
appellant depositing “cost the Bangalore
Mediation Centre,witlhilnil2_’*V:§we:e’i{e’_~froh1”:today.
_.”1″lhe_’é’p.Vpeai;:sha~ljl.’pbe restored to file on production of
receipt for cost as stated above.
Mi3c.,_eVW..2ill/2QiO.:.’é’tands allowed in the above terms.
…—n-spa-2.. _–.:..,m an