Karnataka High Court
Anandathirtha Rao (Since … vs Janardhana Rao on 3 April, 2009
MiSC.W.NO,3158/2009 IS FILED {US 5
LEMITATION ACT R/W SECTION 151 OF' C.P.C. PRAYENG "~TO
CONDONE THE DELAY IN FELING THE
APPLICATKON.
MISC.W.NO.31t§€2/2009 IS FILED...U/O EX I~?ULE 4"
SECTEON 151 OF C.P.C. PRAYINC} TO REQALL -Ti+§{£ .(}§2DER
DATED 08.04.2008 PASSED BY :_'THiS COURT
W.P.NO.1i11/2008 AND TO §€ES'}'ORE"TH'§'I I?*'iLE GN" RFECORED V
AND TC': TAKE UP THE MA'ITE:;2_ FORA.$;DM1SSiC1N,v_§N THE
IRTEREST QFJUSTICE AND EQU1f:*i2_%
MISC.W.NOS.3158__8s 3162_.._€j;v.._2’eQ9 cC2§a:;.1s;GVA..{>N FOR
ORDERS THEE BAY, THE cQ_L}m*MAD–§;4fI’;mAFoLL0w£NG:
Heard. 1 2 1 1/2003 is
restored tci-. 3162 of 2989 are
V
Sd/-2
Judge