High Court Karnataka High Court

Smt Pushpa Bai vs D Sathyanarayana on 12 November, 2010

Karnataka High Court
Smt Pushpa Bai vs D Sathyanarayana on 12 November, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12TH DAY OF NOvEMBER,20.:0-._ v.,_

BEFORE

THE IIONBLE DR. JUSTICE K BI§IAKTIIpI*¢AT§5AI;A   "

MISC.CVL.NO.}8523/2Q-110?  " " 4
IN' - V

REGULAR FIRST APP}EHAIE.:NQ.1Ot78,/tVt20b8  QIN:l')

BETWEEN:

SMT.pUSHpAB_AI_    _ 
W/O ASwATHANARAYA§:IA SINGH _   

AGED AEOGT 4"'.7__    .

RESIDING A1TVN*Qig38 (32)., 'NiEw"'NO-2:0}.

EST" cRO.SS. MANN}:i3.AY'ANAPAL¥AV_ 

HEBBAL ROS'T?:;.  .4  .

BANGALORE - 5'6<'503'2, "AND 'ANOTHER. ...APPELLANT

(BY SRI.B'O_JA  "I»I..SIjER'AIvIANI. AND
GIRI-SHA  ' 

' V'     H  ..... .. V

 I.D';:3A'rI~tY*IAN-ARGAYANA

'S/O._LATE'DURjvASA MUDALIAR
AGED ABOIITALS YEARS
NO¥'«1.5/14', VENAYAKA EXTENSION

',_ 2ND MAINROAD, MARENAHALLL
» _  V "*Ir1JAYAI»IAGARA,
~BA'NGALORE M 560040. .. RESPONDENT

‘ (EY’.I’\)I/S LANLEwIS.ADv)

Pd

THIS MISOAPPLICATION IS FILED UNDER SECTION
151 OF THE CODE OF CIVIL PROCEDURE WITH A PRAYER
TO RECALL THE ORDER DATED 18.10.2010 AND PERMIT
THE APPELLANT TO PROSECUTE THE CASE ON MERITS’.’»a

THIS APPLICATION COMING FOR HEARIN’G.._”‘ON_
INTERLOCUTORY APPLICATON THIS 0

MADE THE FOLLOWING:

ORDEIQ…

Heard on Misc. CV1. 18523/V10.

stated in the application, the’: ‘@.1jVcier12dat1édV

recalled and the application is al1avvc§:ci..VV

Csg