Karnataka High Court
Canara Bank vs K Pradeep Kumar S/O Late K … on 12 January, 2010
IN mg: HIGE-1 scum 0:3 lN'BLE Ix/ERS..JUSTIC£i: MANJULA__
AND . _ _
THE HGBFBLE MRJUSTECE A,vN';"'vEN;;":3;0.Pé;:;;$_ C§fc:r1§ée*I)}a
Mi3c.\I\f;1i2'?fi=',1/:'.ik;:*Ai)_(A.)'9 I
A" »
WRIT APP.§AL r§©';§§.:"§4}:»:9Q6 §s;p2Es;v'§
BETWEEN: " ' A'
Canam I APPELLANT
[By 'S. --;Ad'i}0cate)
AND: V " ' fl 4
i€,{ pradeep ,..RE§SPONDENT
S. Rajagerpal Associatas, Aflvocates)
_'"§'}:Li's AEi4;i$c.W. is filed 11} s 151 of CPC. 1'/W Articia 226 32;
22? at' 'tiicz Constitutian of indie. yrayirzg that this ¥{on'b1r:
Cm,~3:1:'jmay ha pleased to aflow iht: appiicatian seeking eariy
A. Vheazing of the above appeal ané hear the apgaeal an a day
" _ ccmvanitnt 1:3 the fionfirie Court at the eariiest in the interest
'wt;f'jnstic€ and equity.
This applicatima. coming on far HEAREEG an
Enterlocutozy applicaiion on this day, MANJULA CPFELLUR,
J,' made the fo}}cawi11g:~
ORDER
MiSC.W’ }Z2′}’24/ 2309 is allowed.
By Consent of both the 7ma:£’::ef’b:: Viisfed bu i
2.2.2010.
sap.
% 1uage
Tudgyé
SAX} ‘: ;: d: 15%”: , ’71