High Court Karnataka High Court

Alumelamma vs Vijayalakshmi on 18 August, 2010

Karnataka High Court
Alumelamma vs Vijayalakshmi on 18 August, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 18"?" DAY OF AUGUST 

BEFORE
THE HOEWBLE MRJUSTICE  ANANDA 3fj}_R.  

MISC.CVL.NOS.1462 & E:_46:3;2D1'0_1    
MFA NO.7e34/2.002-R. I

BETWEEN:

SMT.ALUMELAMMA

W/O LATE MUNIRAJU

C/O ANJANAPPA ..  «

NO.298, IV CROSS.»  '

NARASIPURA   _,     
VIDYARANYAOURA _ ,   1'   
BANGALORE      APPELLANT

(BY sR1:S--R1AN.1I/AS N-I:;;_uLRARN'1,"ADv).5

AND:  -- A   
SMT.VI3AY'ALAKSHMI'   " 4. «
w/O M v SU'R.YANARA_YANAA ',0
NO.39_8,. CELLOR FLOOR". "
CH1K§§ARAMANAHALLI VIL.LAGE

 I' '*BAN'£5ALO-RE SOUTH ":"AEUK  RESPON DENT

 (S«.'..=,RvEI3;_ _ 
" * I "'MISC;C\:'L§NO.1462/2010 IS FILED UNDER SECTION 5 OF

"L1M'1'TAT'rON..,,ACTPRAYING TO CONDONE THE DELAY OF 447

DAVSTIN FILING: THE APPLICATION, FOR THE REASONS STATED

TH E"R.E1N,_;' ' -. 

II/IIStC.CVL.NO.1463/2010 IS FILED UNDER SECTION 151

VI CPC, PRAYING TO RECALL THE ORDER DATED 01.09.2008 IN

 _ 'THE. ABOVE APPEAL, FOR THE REASONS STATED THEREIN.

A   MISC.CVL.NOS. ARE COMING ON FOR HEARING ON IA,
 THIS DAY THE COURT MADE THE FOLLOWING:



O R D E R

Heard the learned Counsel for appeliant.

2. MFA No.7634/2002 is dismissed
prosecution vide order dated 01.09.2008.
dismissal for default readsthus: V V

“Case is calied twice.V’.__ TrheVreV’–..iVVs-..V
representation. The appeal is dismissed ‘for: V
non prosecution”. v
3,. The appeilant~..ifias .filVeVd VV.iy;:sk’e.cvi.NVd.i146a/2010
to recall the order alongwith

Misc.Cvl.i\lo.14§2fgQ’10 Tgor. V¢dnd.o:~.e;eipd Vjof deiay of 447

days in.’fiVliVnVg’ for-VVV’reVcalling the order dated
o1.o9.2oosV.«r V V V V

_4._ lVV’h_avreVV.’-go’ne”‘Vthrough the affidavit filed in

iof applicatio’i”i”Vunder Section 5 of the Limitation

is sworn by S M Kuikarni, Advocate. In

the is stated that on 01.09.2008 learned

VV”~’~.__V’-Counsélcouid not be present before the Court, as he was

well. Therefore, appeai was dismissed for non

prosecution. It is further stated that learned Counsel was

suffering from Viral fever for 15 days. Therefore, he lost

the track of the case and could not file the application

within the period of limitation.

5. 1 find the affidavit filed hythe |e–af*n–eid~..Co.tjnselL’

for the appellant is hallow. There age rio.lreas,o’:n.s”ass!g..ned.e

for condonation of delay -..__{i47V”ed_a’ysV
application. Even if the mbeen
prevented on arid t..a_fip”erlod of days
thereafter, that cannot:Abe~.:a:»groVtin»d the delay
of 447 days. recall the order
dated ori of the affidavit of the
learnedlfiiounsel’»do::riot”~cau.se -sufficient cause to condone

the delayVV”of!4_47x’ dlalys’..:;Therefore, Misc.Cvl.No.1462i for

condo.nat’ion of”-i.Vdela.’y of 447 days is dismissed.

‘C’.oriseciv:_.14e-nt:.\_l;:’,”v._Misc.Cvl.No.1463/2010 filed to recall the

dimer’ dateldjh@o:.r.lo9.2oo8 is also dismissed.

Sd/-3
Judge

‘”»-_¥bgn/-