High Court Karnataka High Court

M Harish S/O Late V Muniswamy vs Dr M Srinivasa Murthy on 24 June, 2008

Karnataka High Court
M Harish S/O Late V Muniswamy vs Dr M Srinivasa Murthy on 24 June, 2008
Author: H.G.Ramesh

sq

M.F.A.NO. K3826/2007

IN THE HIGH COURT OF KARHATAKA AT

DATED Tms THE 24″ DAY or-* JUNE 2008 ” V Q _

BEFORE Q __ _
THE Hownm MR.JU8’I’ICE H.G. Rgnm-‘sf: V

M.F.A. NO. 13s26¢;9___<LJ;''z;' ;,

BETWEEN :

1

{BY SR1 N 1»; RAh{IvESIf1;_’AD’L?:.} i

AM):

1

» MYSGRVE.

M HARISH

S /0 LATE V MUNISWAMY

AGED ABOUT 46 YEARS,

R’/AT N037, 12.N.PU1:ee.1’v1, _ _ ~
17TH CROSS, MALLESEIMWARAM, .
BANGALORE-560 003. — _ ‘ 1

mi: M sRi:\¥IVAs:xM:_;I2*1’}i’Y .
s/’O MUN1swAMAwa:%,._ ‘
AGED ABOUT ‘s:»4j’¥E».}2’s,.’
MED:cAL%oFP:cER, . ‘
GOVERTJM EN? Ho’-€391-“1*.–AL
r€mJANGU._r) DI’s’m’:cT,

– .. M V?Ei:s;§Q*r-A;2AM
SENSE aazcgmjasan BY HIS LRS

215]?

‘sMT.V.’iI;A§i=ANA

“~.Dj(._>”LA.’iE’E MVENKATARAM,

A331’) ABOUT 40 YEARS,

Yéessn
V. _ 9;/0. LATE M.VENKA’I’ARAM,

‘ AGED ABOUT 38 YEARS,

BOTH ARE R/A.NO.116,
1 1’51 CROSS, COCONUT AVENUE,

M.F’.A.NO.13826/2007

MALLESI-EWARAM,
BANGALORE-560 003.

4 SMT ANUSUYA

W/O K.’I’.CI-IANDRA.

AGED ABOUT 57 YEARS,

R/AT PANCHAVATI APARTMENT,
SRIRAMPURAM,

BANGALORE.

5 SMTMYESHODA
w/o MUNIYAPPA
AGED ABOUT 45 YEARS,
STENOGRAPHER, *
OFFICE OF THE DIRECTOR OF. _
INEUSTRIES AND COMMERCE, ‘ u
NRUPATHUNGA RQAD, _ I
BANC-‘:AL<3RE–560 003.

6 SMTNGAYAT7tIR1DE';_JI '
W/O SOMASHEKAR,
AGED Aasmf 43V.Yi'1:Az2s1, " V V .
JUNIOR ENC;-ENEER; . =
TELEPHONES' t:_,_ f . * *
TELEP"1'~':oxs1E:,Ex ':HANGE'-OFFICE',
ULSQOR,_BAh¥{}A_§)ORE._ . . mspoxnmrrs

mzs IJF'J.5 F5I1.}v3Vi[)_4VU'/O_:_'–XLIII RULE ltd) cps AGAINST
THE ORDER. DATE»D 13'/7/'zoo? PASSED IN MISC.NO.986/O0

;E1LE%1AoF%'1'Hr;"xx11 ADDL.CI'£'Y awn, JUDGE,
"§3AN§§ALORE;«.D!.$!e£i_SSING THE PE'I'}'I'iON FILED u/0.1x RULE

13-.R/.i.f.I.VS.-1:51_ £":I??f:.-:T€) SET ASIDE THE EXPARTE DEGREE

DATED '15; 1_21'1';<.~:§.

TH§’S_1_A\éFA CQMING ON FOR ADMISSION THIS DAY, THE

” tiQ.U’R’T1*1-pELivERED THE FOLLOWING:

nomappearance before the Court at the time when the

suit was called on for hearing either to cross-examine

M.F.A.N0.13826/2007 ‘

the plaimifl’ or to lead evidence on his side. No grou;”1’d_

to admit the appeal.

Appeal dismissed.

Pr/«~Ata