Karnataka High Court
Venkataramana Vaidya vs Janardhana Vaidya S/O Subraya … on 10 February, 2010
" . BETW EEN ..
IN THE HIGH COURT OF KARNATAKA AT'_i:'§AN'C;5~;ix'j;QRE_:.'
DATED THIS THE 10*" DAY OF FEB_RUA--E{'1',, "2010 " V
THE HON'BLE MRSJUSTICEMAN]ULA fj!jE.LLLJE§1 %
THE HON'BLE MR; ,A[N';'y'Et$u'LI(5oPALA GOWDA
V MIs,C,;\/Fit";/'_.;w1\:_Q'_f.Az+:.92'1~/Mv.2(3"z'";_e';_E"
;A/R1T_ APPEAL Q n;g_.V1 1725/2 O08( ;<z...sAPE:E'A'L NO.1727/2008! Em)
(;r1_g1g;c.w'."49[21gVwd9).%'E
Z
.._.._.M___«..._ .
VeHh'katéramVanva1~~Vaidya,
:3/o~--SubraIyja Vaidya, Shimoga Dist. :APPELLANT
V «V (Bf Sgfi'"';S,F.{.xHegde Hudlamane, Adv.)
15 Janardhana Vaidya,
_,,5__f"0 Subraya Vaidya,
Shimoga Dist. and
' Others. :RESPONDENTS
(By Sri Mahesh R. Uppin, Adv. for R1)
This Misc.W.4921/2009 is filed under§'_".s'ecti:o:n;i-5."'of
Limitation Act, praying to condone the deia'~,r__:oi'.j1~8'daysfin
filing the appeal.
fin iViisc.W.2756/09)
BETWEEN:
A.M. Ramachandra Eiige,
S/o Mahabaieshwar,'
Aged about 55 years, "_
Shimoga Dist. V ' JIEAPPELLANT
(By Sri S .,R';
AND;,'
1. A. M'ahaba!a».Rao,- "
S/o Appaimay.ya, ._ f_ '
Aged about'60 years,"
Shmjoga Dist. "
E :RESPONDENTS
(BAy__VSriMaihjesh R. Uppin, Adv. for R1 to R4)
A This lViisc.W.2756/2009 is filed under section 5 of
--- g " Limitation Act, praying to condone the delay of 18 days in
-- fi-{ing the appeal.
These appfications coming on for orders this day,
MANJULA CHELLUR 3., made the following:
ORDER
For the reasons stated in-It’he–4apLi’fica4tit)ti.s_,V:de}’a3}”:of»7. A’
18 days in filing both the appealsis:1eoAhdo%ie'{i.”. 2 V’
affowed.
At the requesttoVf_.’tHe…faV[}peAllaryts”‘wjearned counsel,
matter is adjo4u:’rn._ed ijb next: we”e.!t<'_.–.._ ' t
Wwsflxnmamm
Accordingiy, both are