High Court Karnataka High Court

Bandenamaz vs The Addl. Special Land … on 28 October, 2009

Karnataka High Court
Bandenamaz vs The Addl. Special Land … on 28 October, 2009
Author: N.K.Patil And K.N.Keshavanarayana
BETWEEN:

IN 'I'1~1E me:--1 COURT OI-' KA_RNA'1:AKA AT Iwxéckki-;O;§'1=:< K
DATED THIS THE 28"' BAY OF OC'I'OI3.§;}RE.s1:«:N'1f;"V  [j  V: _  "
THE HONBLE MR.  :$J.}<;.1-3A*1?i_'1;.--    '  _ 

TH Ii HON'I*3l,E MR.Jus'r'IT _ _ 'mi. N. K-92:3HA\2".%;i\};:gmxYO¢{N'A

MESOCVL.1%2.:_'_{

THE A;)OL. 'sI>')§V:'O:ifAL 
Acgulsmoh; Of§F£CI53R."_.-V  RESPONDENT

(zgjsy;'srr..sANOA:yif:sI--I  PATIL, AG/X.)

  _ V.:91';-51'I'sfM.Isc.OVL. IS E'ILI':3}Z) U/S 151 OF CPC PRAYING

 1:~i1§:RNiv1'I'=..jm£«;v»R}e:sPONm5NT TO PAY ADDI'i'}ONAL COURT

' FEE.

" .. 'O--Ilvs 1v1'1sc.cvL COEVHNG ON FOR ORI'f)I£3RS'1'I--{IS DAY.

 O 1y.K.PArI1,. J., MADE: THE FOLLOWING:

O R D E R

‘1’ he instant app1iCat.i_j1..1dgme

. of t:h<: HOn'bi<:? Supreme Court.

dafixi8f?2009in.ChdiAppea1N0s.4163w4}§5i§f2QC9

« and c<3n11eCted matters.

2. Accepting the reas011sj”st@’:L’edv in

accompanying

allowed. The office has a1s0v”m__)xte(_} thét.f }*1e_{-= e0urt

fee paid by the V er1ha1’1eed
c0m.pensati0.1’1′.gf’a1’1ted– Court is
suff;cie11t:_w court fee paid by
the
i}@&:§§%hffifi§”ebsmNafion. Nfi&;CvL17294/2009

stands Vdispaseci Of. °

Sd/-

JUDGE

Sd/~
JUDGE

R;%x=-I=

the app1ieat_io11, A this ap”§31iCa’I.io’.<j1 . is — we