High Court Karnataka High Court

Smt N Girija W/O Late … vs Sri P S Chandrashekar Reddy on 3 December, 2010

Karnataka High Court
Smt N Girija W/O Late … vs Sri P S Chandrashekar Reddy on 3 December, 2010
Author: N.K.Patil And K.N.Keshavanarayana
1

IN T HE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 03% DAY OE DECEMBER 20fI'Q}_:T:

PRESENT

THE HONBLE MR. JUSTICE»VN_.K.I3fATI'L'::.7;A   

AND

THE) HON'BLE MRJUSTICE 'K_5N.. ..KESPI£AVCANAI5§AY'4kNA

M1sc.cvL.No.265%: 2.010" «-
M.F.A.No.3'3-63 OE :3Q06--  %

BETWEEN:   V

1. SMT N     
AGED AEOU'_§-31:9 YE.ARS{f;- *  7'

W/O 'LA'*I':«: EJ:z§;YAVi{fR1SH;s,1SEPPA«  '  

AGED ABOUT 24 YE'AR's-.._ 
s/0 LATE'-5.A\%.AVKE1sA;:1AN.PPA

Ix}

 1\r1iss_3A'EHAvYA«V.. ..... 

 _ AGEI5"AB'0uT 22 YEARS
A  'D10LATE'..[AY._AKRiSHANPPA
ALL ARE AT NO. 696.
4"' CR.QSS,V-13W'j'.E\/IAIN, 'A' SECTOR

--YELA.H}\N"iiAA NEW TOWN

 '4.__BANGAL"O_1§E

. . . . APPEI..LANTS

  .S_»I§'{4']"A_«I\/I T NANA1AH AND SR1 G.S. MANJUNATH FOR
/8. 'NANMAH es: ASSOCIATES, AVS.]



1. SR} P S CHANDRASHEKAR REDDY

MAJOR, S/O PSREENIVASA REDDY
R/A NO29, MARUTHI NILAYA
PAPAiAI-I LAYOUT,
MURUGESHPALYA HAL LAYOUT" 
BANGALORE ~ 560017 

UNITED INDIA ASSURANCE CO LTD' ._ 
KOLAR, KOLAR DISTRICT " "

!'~"

 3;';-..REASPONDENT»';5

[BY SR1 S G RARTIIASARA*TIIY.. mgr. R1  _
SR1 R. RAJAGOPALAN, ADV: "FOR. 'mg;   _ 

THIS MISaC;"~;:i;-'L. TS I«*I--I;'ED» :II$IDE£€'SEcTIONS 152
AND 153 OE' 'RECTIFY THE ERROR

CREPT  ---OI5 "'TI«~IE° JUDGMENT DATED
13. .1O.2O'Q9 'APPC)RTIONMENT IN RESPECT
OF APPELLANT NOI.12,~.Li,IT\I  INTEREST OF JUSTICE AND
EQUITTS ' - ~ . 

'V  A V-V'f{:HfSV' MISC. C Vi; vCOMING- ON FOR ORDERS THIS
'DA.¥';j'I¥TII{I.1§ATiI,:'J. MADE THE FOLLOWING:--

ORDER

S S T}Ie__Office Objections are Over ruled.

3

2. The instant application is filed by the learned

Counsel for the appellants for rectificationi'”-.:”pofl’»»..

typographical error crept in page No.9 at H

the judgment dated 13.10.2£509″‘”lpertainling

apportionment in respect of appellant ‘~ it

3. We have heard’~~..the_«”learn.ed\i’Counsel for the

appellants.

4. The ‘affidavit filed along
with the a-I:;e”‘~.’_aceepVtVed. (Sm line of para

No.9(4) atlpagep A:-of should be read as

‘appellantpp No:3w7.v”ir1stea’d “of ‘appellant Nos.2 and 3’.

‘VA._VAccopi?a:xng;3-. :l\r”£i_sc.C\Vrvl:l’\AJo.266 of 2010 is allowed.

directed to carryout. the necessary

‘ corre:tions_arl€1_’te issue fresh certified copy of the judgment

_ . p_ 4” to the pari.”ie.s.

With these observations Misc.Cvl.No.266 of 2010

is disposed of.

saw

nvj