High Court Karnataka High Court

Madappa S/O Late Muniyellappa vs Thimmakka D/O Late Muniswamappa on 10 February, 2010

Karnataka High Court
Madappa S/O Late Muniyellappa vs Thimmakka D/O Late Muniswamappa on 10 February, 2010
Author: Manjula Chellur Gowda
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 10" DAY OF FEBR.uAI§3'~,., :2a1e_ _ '  

PRESENT"® .  &
THE HON'BLE MRs.JusTf:cE  V
THE HON'BLE MR.'j:Lj:3TI(.f:|%1'§§'.;N;'\!_iéN'UC§OPALa0T GOWDA
A ' Mlsg; 1'/' 
w'R1'T};P9E.ALi N6  (KVOA)

BETWEEN}   %

1.  _a;;.éd--.?0«..years,
S/0. L'ate=MunIy'e§!~appa;»___ " __

2. Sri +<.3yotEnabVba, V*._ " 
aged about'€\8Ayears,'-

  ABo't.5aair"e r}"a Henhvafiara Village,

» gfigani  "An_ekal Taluk, Bangalore Dist.

 {.3y_sr'i"'T;'.'rs::,_ Jgéghupathy, Adv.)

...APPELLANTS

 Srnt, TlTimmai<ka,
'- _D.,/_o.';!ate Muniswamappa, Jigani Hobli,

'  Aneka! Taluk, and others.

:RESPONDENTS

‘(By Sri. M.Subramanya Bhat & Sri. B.V.Gangi Reddy for

M/s. Subbarao & Co. Advs. for R1 to R5 & R7–R11, R6(a);
Sri. T.P. Srinivas, AGA for R12)

d” uM_éac*

lVlisc.W.211/2010 is filed under Article 227
of the Constitution of India, praying to rec.a.li’~the_”Vcorder
dated 6.1.2010, and restore the writ appeal file..§_’;—-._ 2-

This application coming on for_.o–rde}=s:’t:his_

MANJULA Ci-IELLUR J., made the—f’o’li’ovvi’ng&: _:. _ ._ V

GR-D ER 2

…..j………..j.

The order dated.Q6.01;’2Cl..i_:O ‘ids-~c,recaléled’-suvoject to the
appellant depositing “cost the Bangalore

Mediation Centre,witlhilnil2_’*V:§we:e’i{e’_~froh1”:today.

_.”1″lhe_’é’p.Vpeai;:sha~ljl.’pbe restored to file on production of
receipt for cost as stated above.

Mi3c.,_eVW..2ill/2QiO.:.’é’tands allowed in the above terms.

…—n-spa-2.. _–.:..,m an