. A 'BSK5.--2V?"*"'&31'[age. Bé{figa1orev78.
S.Shet.tar. Advocate)
IN THE HIGH coumr or KARNATAKA AT BANGALORE
DATED TI-{IS 'm£_«:: 51h DAY 01: JANUARY. 2010
PRESENT " '
THE HON'BLE MRJUSTICE V
AND
THE I-ION'BLE MR.JUSTVI»CE B.sREENwAS;E IGGWBA. 1'
M1sc.cmL.21223/2009 IN N0.'I1_:29,X:;0ti'7 (MV)
BETWEEN: ' V' ' ' V
1.
C.S.KrishI1a Murthy, V V
S / 0 CV. Su1’y_a’r.1.araya’fié1′ R130.”
Aged ab0L1tT;64″y:§a1’s.’=_ _ ” ‘
R/0 N0. 1.2′-F_’_–.’Mai:1?, V
91-” Cross, st;as;ti-ir1aga’1v.;i’,–
BSK2%*f¥stag€<3a¥1ga10r"»*zs,%i[ E
2. Smtj-,Padmav’at’hiA, ”
W/0 C S.’Kris’l’1I1ari’mrt–hj?;«.
Aged a15’o._ut 54″y_ea1is; _
R/ONO. 349, 1*2.1I=} main”.
91?-E Cross. Sha-strina_s;a1′.
…Appe11ams
-The Managing Director.
_E£..1~I.¥?£oad.
‘ Ba n,ja101*e–27.
…Respondem -.
(By M/S. Rachana Law Associates. Advocates}
-7-
This iVIis(:.Civi1. is filed under Order 41 Rule 27 of
CPC praying to permit the appellants to produce additional
documentary evidence in the above appeal in the interest of
justice.
This Mise.Ci\/ii coming on for
N.K.Pati1, J’ made the following:
:Order:
orders this day,
The instant Misc. Civil is filed by
Counsel appearing for the _appellants,”::’.’;seel{ing;s-v_V
permission to produce additional ‘doC7fin’ienltary_evideinoe?:
in the above appeal.
2. We have heard the &..l-e’arr_:1ed”-»eourilsel».appearing
for appellants.
3. For the the affidavit filed
along with tlie.diVlise;~Cv’lA§; :,4ti1el’li.nsi.ant lV[is(:.Civil is
allowed, perrmtting appellants to produce additional
documentary’ Veviidenee in the above appeal to
t§n*
». } s’ubsta:1tii-ate l.lL,1[‘.ll_€”‘i.I”‘ ease.
Sd/-
JUDGE
Sd/-
JUDGE