IN T1'-E HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12?" DAY OF OCTOBER, 2009 PRESENT THE HON'BLE MR.JUS'i'ICE N.K.1>A_ffn, ii...' AND THE I-ION'ZBLE MRJUSTICE K.:N, MISQCEVIL'17223/2009'o ' V IN M.F.A. CROSS~oOBJ.§_C'Fi.Q,1i§T'"No.2-48/2006 ZNVM.fo~.f€>at:1 AGA} _Thisa"' Misc} is filed by respondents-
cla.*£ifi’1a11ts–CrosséCbjectors under Section 151 of the
‘C it – CFC; pi’ay’ing to Hperznit them to deposit deficit court fee
‘ of — as per the direction of the i~Ion’b1e
Supreme “C.o-uait dated 8.7.2009 in Civil Appeal Nos.
4163-4155/2009 and etc..
” MISC. Civil coming on for orders this day,
it * l§.K.,Petfl, J, made the following:
AW
/
:Order:
The instant Misc. Civil is flied
respondents-claimants–Cross Objectors under’ A w
151 of the CPC, praying to ‘lcielpostitd
deficit court fee of Rs.94,9l2/–;’°as
the i-lori’ble Supreme CO1iIVl”fl”‘~.V_(‘iatA€itZii__8;7ii2;QO:QV”V’iI”i “jCivil”‘l
Appeal Nos. 41634155/zoos¢iatéd~s_.7.’20to9 ahd etc..
2. We have Additional
Government}. appellant and
learned ..forV:-;i’espondents«~clajmants–
cross:vobjVect5;é$!\:,:iI § “\ _ ~ . . 1
i?’or ..–stated in the affidavit filed
along thea-pijlication, the instant Misc.Civil is
..31Ioi9ired; perrnittihg the respondents-claimants~cr0ss
iddeposit the deficit court fee of Rs.94,912/-
as-per _the: directions of the Hon”ie Supreme Court dated
§3._7.2″0o59 in Civil Appeal No.4163–/4165/2009 Within two
it from today. After accepting the deficit court fee,
-office is directed to issue the modified award copy.
With these observations, the instant Misc.___ Civi}
stands disposed of.
sd/. A
tsn*