IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY or OCTOBER. 2oo9;j««.._d'~V--_
BEFORE X
THE HON'BLE MR'. Justice,' l$i.K.PATii\.Tj 5 ~
MISC.W.5302 OF:2.0G'9eI;Né'ii»._.' M V
WRIT PETITION No.s69or--.oF éoos I
BETWEEN:
Gavirangappa. R, i
S/o. Late. Rangappa,"
Aged about_54__years, " _ _ -
R/a. D.No. 236: Cross, _
Ramanuja 'ram. 4'L51_1V1oi<ia11a, .
l\/iysoré:_§~ O04; _
Petitioner
(By Sz'i:1Nar'endé3;i~,. é sociates]
AND : '
Life Irisurance Corporation of India,
'Represented by"'t;E'1'e Senior Divisional Manager,
L.i.C, ofiridia, Divisional Office,
~ V "Jeexzar3.V i:°rai:ash, Mysore-13angalore Road,
Banni.n_1an"tapa, Mysore -- 5'70 015.
Respondent
_ ‘,.(§3y fvijayakumar for Sri. S.Nagaraj, Advocate}
*=!=**$=*
d This MisC.W.5302/2009 is filed under Section 151 of
VA for extension of time.
This IV£ist:.W.5302/2009 coming on for orders,___ this
day. the Court made the fotlowing:
O R D E R .
This Misc.W. is filed by iearned cot.znAse§’_” it it
Insurance Company under Section
Code praying to extend .__eig.i3t~._:yi)’ee’Ks’ ‘tor
compliance of the order vciated 200.9 flthe..iabtwe writ
petition. a it i it it e.
2. Hearq petitioner. Neither
the respondent
of i’he’~–:praye’i’ttsotrght in the affidavit fifed
along the seen that, the respondent has
sought for eS<t.e.ns5on" eight weeks from 8"' June 2009.
The 'soughtinihss___aiready eiapsed. Therefore, the prayer
for respondent does not survive for consideration.
_ "-I__VAoCe't_dVi_flQ.i.Y{the i/iisc.w.53o2/2009 is disposed of.
Sd/~
JUDGE