High Court Karnataka High Court

K Mohammad Ismail S/O Late K Babu … vs State Of Karnataka on 24 June, 2009

Karnataka High Court
K Mohammad Ismail S/O Late K Babu … vs State Of Karnataka on 24 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT or KARNATAKA, BAHc;:~;L;i1c E" 

BATEB THIS THE 24TH DAY OF   Z

BEFORE 

TI-IE HONBLE MR. JUSTICE. _ n'i0Hfi,I¥  A

MISC.W.N0s. 4307, 4303}; 57460?
WRIT prarrrrxon n1r§v..9a98;_o:?%%V3%(m§ (LB-RES}

BETWEEN

xMoHAMMADiisi\§:Ai_L

SINCE mificmsjian
HIS LR
S}§AHZAE$’i{1?i’ANUPJIV

3/ <3 LATE K M0HAM.MA,D'i..é§'MA1L
AGES ABOUT 55 YEARS"

» RESI’lf3’E.NG’z§T 3R13″‘cms3s,

mm}: CGLGKAY

7–.CHI’l’§?AD.§3R(3-3.57? 501 PETETIONER

« (COMMON)
(By. $31: MADHUKAR NADIG, ADV )

[AND

1* V’ ” * 4,S’I’.V§”‘I’l”:} 0? KARNATAKA

= REP. BY ITS SECRETARY
BEPARTMENT 01:’ HOUSING
M.S.BUILI}¥NG, BANGALORE 560 001

u V ” 2 DEPUTY COMMISSIONER

CHITRADURGA DISTRICT
CHITRADURGA
r>L.%*k

3 TEE COMMISSIONER
TGWN DEVELOPMENT AUTHORITY

CHITRADURGA 577 501 RESPONDEIWSA’ Q * A’

(commozqf

(By Sri: RSRAVLADV FOR R3 ~.)A

MISC. W483′?/()9 FILES UNDER
LIMITATION ACT, PRAYING TO: CONDONE THE~D¥§LAY ‘MA

SUBSPITUTENG THE APPLICANT.._V_ 2

MISCLW. 4808/G9 §«’:LED UNDE_R’x.QRDE’R.22f3ULE 1
OF (:99? PRAYING TO 92:23:13?” ‘m1-.«:— APPHCANT TO cams
ON RECORD AS LEGAL ms–IR:.”;;’«’cii2%[V”% THE IDECEASEII)
PETITIONER.

M1sc.Vw.%’v574c.-:gQ_9–».§’iV1,E9′-%u.1s;§ER ORDER 22 RULE
9(1) 85 (23. 09 cm? P;:Av;m_A<}A:NsT THE ABATEJMENT op
wxerr PETFFIUN '9:f§98)'O6"–.G'i'I ACCOUNT op EEATH 012*
pE'rITINe:«R.’– % ”

THESE4″”M1SC’;Ws. EQMING ON FOR ORDERS,

_. _THIs,;r;gAY’*:’HE MABE THE FOLLOWING :

mp 5740/2099

first application is to condene the cielay in

the second and third applications ta bring

J?:*eCoI’d the iegal heir of the deceased petitioner

to set aside the abatement. Awarding to the

applicant, her husband died on 14.5.2008 anti being

M

the sole legal representafive of the deceased, the right

to sue in the petition survives and hence V Vthese

appiications.

2. There is no opposition to fhe _

3. Heard the learned
Pcrused the avenaxcmis seem: the” ‘efiidavit
accempanying the app2icatS’cIjL;” ¢jas0ns stateé

t1″erein, Vvexpelarzétioij-. as satisfzactory, delay

condoned, and the applicant is

_ record as the legal heir of the

‘a”i::plicafiens are aceordmgly allowed.

‘A V’ ” VI-‘?:e’Ca;io_:1eVi'”‘to amend the cause title.

safég
?~g:;&q?e