High Court Karnataka High Court

Sri N Krishna Murthy vs Sri N Siddappa on 8 July, 2008

Karnataka High Court
Sri N Krishna Murthy vs Sri N Siddappa on 8 July, 2008
Author: Ravi Malimath
KA%3NAKA HGH CG%" 0%: KMENATAKA HKEH COURT OF §€AflWA"}'N{A NEG?! E

.Wm » tw\..tw*mit war ¥"W-%i£"%.t'%W&E.Mm.J~\ Miflérfi €.EQE;.IiRT QF K&RNATAKA HIGH COURT OF

HI '£'£E HIGH COURT OF KKRHRTJIIGE,  RE

mmn nus am 03"' my on' JULY, 2o%o8j~..._ TA..%%

B33033

tn-m HDH'BLE rm.   k

w.P.no.2452 on zéfilflitsaxi-Ci'€%5¥'~'  

5%'
t

52.1 H mam mam  
sic: mm vxnzmrn EE.1l3&}3!.tPi'A_:'-- 

AGED anwr 62'  '_  % %

Rm: 140.12. I cmssg   V

mean:   %  PE'I'1'I'IONER

an: N sxmmpég   
z:nm*s,3rksr 

  ' .5359  52,. mans

 2 sR.: n 3.  

s!o'r.pz"mV N sxmm

 'mwzrr -:2 mans

 "3 51?.'..E 33 s mmaapm

  syn mm H sxmnn

V  ABOIJT 40 mans
 K1 T0 as am: afar no 23,

6" snow, mmnamzmpazra
1: -r NAGAR, mamas 32

ME:



4 am: 3 s sac:-rmmm
sic: LATE N sxmpm
man Awzrr 38 mans
313': N9 31. II mm
ammmma mam
3maa.:.on3 Unrvsnsxrx

amwemgau 56   .  

ms wan PETITIN, Is filfin 
226 mm 22': or 1'1-m'¢;<31szs::'Izv:r:t~:m'V% OE,""*~I3:DIA;'-

PRAYIHG T0 QUASI-I  'zrmms-1a:3n"~ ~ GREEK DT.

02.01.2095

pnssmnnx 3kflDI.’IIO}IfiI…CI§E’Y cxvn.
cubes, szmm 1:z¢ ‘GCH_’RQ.”‘ 145.31′ namamnz oar
x.a.No. 12 1:1′. 02″.’@1’.2«£_)(i:8}I1<§£J.5.NO.68?6/199?

mic:-I Is pnamrcmn At: or wax? or
cmrrmmutl great rrsanfinaj TIE I..A.H<3.'?

mm LA. no."'[; order dated 2.1.2008 panned
the ivaéflzmd Additional City Civil Judge on
x “I:.§’§\V;Iiro:;;? and 12 in <3.S.No.6876f1997 and

a.n.x_1:§§aquant1y allow the amid I.A.'s.

2. It can be seen that neither the

potitienax: nor his counsel were diligent in

<@z<-

:u::n Mwwws WE” KRKNMEAKA Hkfirfl OF KARNATAKA HiG’vH COURT OF KARMATAKA I-NGH COURT OF KARNATAKA H16-H COURT OF K’ARNA’fAKA HIGH C

attending the aourt proceedings. on as nmnbar

cf occasions whim the matter was ca1l4fécl}f..b_Ti:1;e

patitiazmr and his counsel

abuent. The Trial Court; j

rejected the said I.A.’s. I

3. I have head
the leamed coun;I&§: I an
act find my ‘in1:$:i;’1é’n”4.{§:1IVf:” iaqal around
that C3£l?I_.g§”~.. court. No
gr:u:;<:':.£!.. the petitioner to

antofitain pdtitian. Ivhcit petition

being dev¢':'.d % _ §$f._'4V'A'.;ue. §:3.ta is accczdinqly

. .-$23'

Sd/~
Judge