High Court Karnataka High Court

Madhu vs The Managing Director on 11 January, 2010

Karnataka High Court
Madhu vs The Managing Director on 11 January, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT or KARNATAKA AT BANGALORE
D/-\"l'ED 'E'}"1IS'I'i"'IIZ 1 £111 my OF JAN um-"av. 2Q:1"Q
:PRESENT: '    E
THE HON'BLE MRJUSTICE  V' 

AND['

THE HON'BLE MR.JU$'.l'ICE£  éQW1)A-- .. L

MISCCIVIL 129/2019}: 'I-«:1s3::,.c1#\/rLT_ 1:30/2010
MISCCIVIL 131 /210.10 1-N M._F.'A;M16575/2oo7(Mv)

MISCCIVIL 1.29/2o%1~o _ j; '

BETWEEN: 

 S/0'.TI;.:iir:' Channjcirayappa.
't. Age':37  O(§C;_N'i'1. '

R/0*.N0.'1,I.' Dz.:1-Vga_1fi':~.1"a Tempie.
NéigjeShw2i1';1 

V. _ Kaleisip21iy.e1'; ' 

. . i3angalO'1*-e¢56OA()02.
«'    """ " ...A13IJe1la1'11

--  Bl'--I..Ac§vo(1z11c:. for Sri.Suresh.M.1.a1.hm*,

" ._Ad_\I0Cé11ri_%'}..__  '

V n  The Managing {Dim-.(:t.c)r.

} {By Sn'.[).Vi}2-1yEm11}a1'.  dv(wa1.e)

BM'I'C..

K. H Road.
Sha111'Thi.naga1r..
Bangaiore-27

...R(?Sf")OI1dt?I}E..

. , ........ n.  -

5%



Tliis l\/lise.Civil. is filed by leamed emmsel for
appellant under Seeiioii 5 of Lil'I'iil£1i.i()I1 Aei. withfa"*pi:ayei'
to eondorie the delay of l5l days to bring i:hc_:.v~.{j.'R_.':av on
record in the interest ofjustiee and equity. * .V   

l\/IlSC.ClVIL 130/2010

BETWEPZN:

Sri.l_\/ladhu.

S/o.L.aie Chanriai'ayapp.a.

Age:3'7 years. Oce:Nii.  V
R/0.N0.l l. Durgamma T'e-vmple.
Nageshwara Galliden,  
Kalasipalya. _ i_ j
Bangaune--5e0002;a.'

" _ .   ._= ...Appeliant
(By. Smi..SuniihaV Bil;J"AdV(;-eaie:'>fc)r' 1Sr.i,.'V3uresh .l\/I. Laihur.

Advocate]  __ ._ A . 
AND:

1.

The Mae§1agii9’a§g'[)ii’ee’E()i’. .
K,H.R0ad,V __
Sha1itahinag;§a1′.A , =

_ BaIigaloVre~2’1;7

H **** ” ‘V …Resp0i1dem’

‘A ;”:S1’i”.’ £j_\[ij21ykL: rnar,’ Advc)ea1.e)

Tlii:sV.lV_l\/}il’se,”.”Civil. is filed under Order 22 Rule 6 read

ii»-Ait.l*ilSeCi.i’c3f:_ 1’5} of CPC by the appellant: praying to set. aside

the~.aba__’L’e11=1e’nt. in the interest” oljustice and equity.

MVI$C..CiVIL 131/2010

ékgewweew:

Si*i.l\/Iadhu,
S / 0. Late Channarayappa.

Age:37 yeazis. OC(::l\:’ii,

L

[2
fr’

R/o.No.1 1. Imrgamma Temple.
Nageshwzlra Garden.

Kalasipalya.

I}3a:’1gzxiore–56OOO2. –, ~
. .

[By Sn”1tr.Sunit.ha }3.H.. Advocate for

Advocate)
AND:

The Memaging [)ireC1()r-._
BM’I’C.._ ‘
K.H.Road._ ,

Shamhinagan

Bar1ga10re~27 ‘

…Resp0nder11

{By Sri.D.Vij§ay’kg:r:1ar£:__Ach/fiéate] ‘f ..

‘rh;§;r_ 1\/I.;iV_4é’c_..’Ci’\’f’:!». u£;;1ér Order 22 Rule 3 read
with s.g;_Q1′;(3.;1_ 15.:!;:::_Q_1′ (2_I3C_ by ‘t:h§:4a’ppe!!ar1t praying to permit:
me a{p})e!la1~1t10 l:¥;1f1’ng the LRS 0!’ the deCeased.appeiia1n1 on
record in thr: im.’:f:-r§3si__o’fj_L1si1’c:e and equity.

‘Fhese* VMVISCZCv~’l§:’_.~L.Coming on for orders this day,
N.K._Patil, r”1*-.aVd;3 the I”0110wing,_{:

_ . . . .

‘ for the appellant” subrnittcd that.

fh-5: axpvpelifiifit. has filed these Misc.Cv1s.. for cc)11d0r1a1:i01’2

_0;fj in fiiing the LR appficatkm, for setting aside

“~ theV&abatemeI1t: and to bring the LRS of the deceelsed

‘ ” vwzppelfanti on record.