'This CROB coming on for amissién ' day, MANJUNATH, J, delivered the £o1.1.g;§2,n'gT.§'~ _ JUDGMERT Cross-objection . ' . respondent in .20fi4'-:....s;se.5e1:ing
ennanc-menu of the by
the Refers-::1r:t:f:4fs’::,'<:~1;rt:. V'V' V V ' K V
2. me’ in
mm N¢…33.9’fij’2d1ag… the aforesaid
23.7.2094 and. he has
engaged % an Adxrocate and the
ha.sV power on 12.8.2904. Four
.__1ai:§:i:v,,__ cross-objections are filed.
delay in filing the Crossw
*Vobje§~.t;.i£§;1.’4′. No sufificient cause is shown to
the lxmg delay of four years .
W3. In the ciraumstances, we have no
than to dismiss the cross~—objection.
only can the ground. of delay and latches.
%/
4. Acucrdingly, Cxossmobject§#n EFfi¢:fl&7
64/2008 filed in mm». ‘
rejected as barred.by limit4t3d$§’ ‘ “‘” u”*””
5. In vmw of the
dbjection on the Q£@unQfiG%3d§%3Y?fithawbffifle
is directed to ::e£uiidt_T.r;§;;:1:§’§’» ‘cguz.-t fee in
accordance wifih law}