High Court Karnataka High Court

A M Mujawar vs Smt L M Agila on 30 November, 2010

Karnataka High Court
A M Mujawar vs Smt L M Agila on 30 November, 2010
Author: Dr.K.Bhakthavatsala
 Istag-ey' " '  2::
1 WV}"'Bangal01i3g560V9473 "

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30'?" DAY OF NOVEMBER 2010 

BEFORE

THE HON'BLE DR. JUSTICE K. BHAKTHAvAfi'Sfi1A.     

REGULAR FIRST APPEAL NO. 1;9A09._1206"(i1"\.'ai)»'  '

MISC.C\/L. 310.2019?/2010 AND Mi'sc;:%:\/1. 

BETWEEN

A M Mujawar,
S/0 Mali}: Sab,
Age: 50 years,
Advocate.

Doddamavalli,  V   -- if V

Bangalor--56O 004.

(By Sri M K .'f_0r_appe11an1:J

AND

Smt. L M Agila,

wgg D A N1'fgon§ ~

Are: 4E§.years', : ..
Residing' 31; ;P1ot=N0, 7'4--3,
C-2. 'A__u's tin' Tqwgfa, = u "

Respondent

; Vfhis Regular First Appeal is filed under Section 96 of the Code

>.’ <_0f _C.i\ril._ Procedure, against the order dated 24.8.2010 passed on

-1′;A_.X£I in 0 s No.8987/2003 on the file of XVII Addl, Civil Judge,
V V Baljigalore, rejecting I.A.XII filed under Order 8 Ruie 6(a) of C P C.

Misc.Cvl. No.20197/2010 is filed under Section 151. o_f,__C P C,
praying to convert the abovewsaid Appeal into Civil Revision i3’e_ti’iion.

Misc.CVl. 330.1983?/2010 is filed under Order ;?”,’..w

Section 151 of C P C, praying to stay the operatioiioi” order”

24.8.2010 passed on counter claim in 0 S No.8987/2QAO.3. ‘ ‘

These cases coming on for Orders ~iCoi_jI’t_ ;1g:’1:{;¢r”ec1
the following: ” A ‘

Junewiteierij
Learned Counsel for the appellant
may be perrnitted to withdraw \>v’itlol:l’iberty to file Revision
Petition and the application 1fegi–s.tered.l No.20i97/2010

for conversion and n3em}je”‘fo1′.rleI’u:’:_1d of_CAo€i”rt fee may be disposed off

accordingly.

2. in the V the Appeal is dismissed as
Withdrawn_«;.r.ith lilfierty’ to talkellisuch course of remedy available in

.Regi’s’i:ry-is’pdirected to refund the entire Court fee.

{jg..4._xaccordizigiy, iVIisc.Cv’l. No.20197/2010 for conversion is

In View of dismissal of main Appeal, Misc.Cv1. No.1983’7_’/2010

for stay does not SE.£’£’\-‘iV€ for consideration and is aeC0.fd.i_n;gly

dlsposed off. , K ‘A
Tudgé