IN THE HIGH COURT OF KARNATAKA AT BANGALDREf"L;,';"forappieflant) AND C' it it 1. Smt.Sujamiol"P.M, V W/0 l:_a't'e,l_-lan.e'eifaEf_ ----- And _ Respondents
{By Sri M S’ Rajendra~Pra’sad, Sr. Counsel for
“.S’r”rit. Kalpana P_\/”, Adv., for R-1 to 3)
(R-4 isserved, buitiun-represented)
(R’-5i:Tr.–ot’i»ce jdispensed with)
Th.iS'”M–iSo.Cvl. is filed under Section 151 of the Code of Civil
‘Proced-ure,__praying to recall the order dated 29.7.2010 and to restore
t”ne.;;aSeVto’file.
This case coming on for Orders this day, Or. Bhakthavatsala, j.,
made the following: ..
ORDER on MiSC.CVE_. NO.12405i201O
Heard on Misc.Cvi. No. 12405/2010.
2. This is an application filed byimhtlie ‘appelAlVant!lnsiura’nceT.
Company, praying to recall the orderdated’2§;–f:201OV._«._i’.A*. 2 V’ _
3. For the reasons stated’i__’in_ thew app_|iCati=on;…i,Miisc.Cv.li.’
No.12405/2010 is allowed andthe ordef-.dated is recalled,
subject to payment of costs of«.§500’i_ @500 shall be paid
by the appellant to the |e.arned.ACoiJnsel- iiespondent No.1 and file a
memo along with re°cei_pt_ii§ Office, within a week from
today.
Sd/-3
Iudge
Sd/-3:
Tudge