Karnataka High Court
Kum Sai Pravallika vs Sri G Raghavendra on 30 August, 2010
IN THE HIGH cosm' OF KARNATAKA, BANGALORE
DATED THIS THE 30m DAY OF AUGUST 2010
BEFORE 4' &% V'
THE I-ION'BLE MR.JUSTICE"I{.BII'fI.a¥&_;15f15;I1_ A'
MFA.No.7269/201.OV((§§§C')
BETWEEN: V 4% V
Kum.Sa1' Pravallika,
D / 0.Aki1esh Babu,
Aged about 23 years,
C/0.V.Venkata Reddy, '
Flat N0242, R0ad.Nao;---7'8, _.
Film Nagar, _
Hyderabad. " '
(By Sri.M.EfappaiiReEfijy, Adj;-.,)
AND: V " A' R 1'
Sri.G.Raghavsf1dra, V A
S /0.1ats QBLV, Cv0pa1a_Krishvna Reddy,
,fAg=3_d ab__dut_E.E55.._years,' """ "
N0.2G1,, Mahaavééer Traders,
65h
YeshWan.thp1i_1=, __ ' ~ ' ' '
-- V ' ' .Banga1.Qre ...Respondent
-. is K.M,__C)handra Prasad, Adv. ,]
$****
._..§This M.F.A. is filed u/0.43 Rim. of CPC, against the
_ Order cit. 18-8-2010 passed on I.A.N0.1/10 in
O.S.No.7209/2006 on file of the XXII Addl. City Civil Judge,
Bangalore, dismissing the I.A.No.1/2010 filed u/ 0.39 R1 82: 2
of CPC, for T.l.
This IVI.F.A. coming on for admission this day,4.t.ll1e¢4l_:Court
delivered the following: '- , '2
JUDGMENT
After arguing for some time, tlfiemle’3;:21e–d c:o1.fl1V:fiselvV’i”oi” the C7
appeliant submits that the appeal’~.;hziy
directing the Trial Court to disposdof the suit
2. Accordingly, :’«i_’V_riV;i§1’l«.Coui”t’dto dispose of
the suit expeditiously atieast the appeal is
disposed of. ._ –
Sé[§
Eiidcjé
Bss”/Jstg%.