Karnataka High Court
B S Viswanatha Reddy vs Srinivasa Reddy on 2 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THEE 2ND DAY OF DECEMBER 2010
BEFORE
THE I-ION'BLE Dr. JUSTICE K. BHA.KTHAVAT_S,ALA . I :-
MISC. CVL. N0.14920/_200_9
IN R.F.A.No.794/2009'-{1N.fiT .. 3 D
BETWEEN:
B.S.Viswanatha Reddy,
S/o.B.N.S1'iI1iVasa Reddy, _ ._ gg _
Aged about 49 Years. QLAPPELLANT
{By Sri.G0u.tarr1, Adv?)
1. Srinivasa
S/0.Narayana Raddy». A
Aged about 5OCyearsV,
and 0ihea'-$1. ..... ...RESPONDEN'l'S
(Bysr1;M'.s.varadafa3an, Adv. for R-- 1,
Sri[.'_M'ari. GQWcfl;aV,..Adv. for R--2 81 3)
is filed under Order XLE Rule 3A of CPC
D the Limitation Act, praying to condone the delay of 63
. D*da3,:sC l1fi'fiii.i'ig this appeal, in the interest of justice 81 equity.
This Misc. CV1. coming on for orders, this day, the Court
made the following: --
ORDER
By Order dated 18.01.2010, the appeiiaiiti’
prefer appeal as against the impugndedodudgmeiit a1i_d'”Decu1fee_:’3and
thereby, the application in Misc.Cv1.1_é192_1,’.200E§”,’ leave of
the Court to prefer appeal has”‘he?en allc:-}Ned’.{: .
Keeping in view’tha.t the a party, there is
no good ground ‘Misc.Cv1.14920 / 2009
seeking cond’onatiof11§.of “dajrs«Vde1a§fin”f11ing the appeal.
Hence, is allowed. 63 days de1ay in
filing the appeal stands ‘condoned.
L’ for admission on 06.12.2010 along with other
Wtwg ‘AS.
Sd/-
Judge
10 loi1V’.”.._