High Court Karnataka High Court

Mangilal vs Stm D S Lalitha on 11 June, 2009

Karnataka High Court
Mangilal vs Stm D S Lalitha on 11 June, 2009
Author: N.K.Patil


3 ifim *-N? *3,

mza wit” KMMNMEMKA MW-.23′? £..M£}!§A¥..- aammnmw. HIWH CUUKT G5′ Kfifiwflfiflififl W¥%§*¥ QUUWW W? Kfiflflflffiafiifiex §**§§%§§%”€ §:mm”¥ 0? fififlfiéfiikffififl Wfiiiifi CUUK

IN TI-IE HIGH CQURT OF KERNETRKR AT
DATED THIS THE 11″ nay ow JHHE 2fi§§ 1_
BEEGRE ‘ f _: wjh

mam HGN’BLE MR.JU$Ti¢E E Kg§g:iL *-

HIsc.cvL.9i?4;2¢e§,7.’
HERE No.19si2oa2(Ev:;’;._

BETWEEN:

MEHGILAL 5/0 raJ§3:A7,§j; V

‘*’ xV;g;7BETI?:oNEn
:32 SR;:fi;;i$§RE$H &_SRi3BfE$HESH, Anvs.3

smt;*p;%s;.iAL:fia§*~”

W/G Lfiffi B.M,SHEfi$ARSA
A335. gtheazg ‘-

. RRSPNBENTS

*M”,{§rfgg1§g ¢ SHIVAERMU, ADV. FDR C/R)

“,7$fiis HIS€.CVL. IS FILED annga sgcwxem
151 as cps panyxna TD EXTEND THE TIME FOR

A. ” ‘ VA(:ATIHG mm Pzmnxsxzs IN ‘3:-rm INTEREST my
‘ugsswxcs ARE EQUITY.

THIS HI8C.CV$. CSHIN$ ON FGR fifififififi
THIS BAY, THE CQURT EASE THE FGLLOWINS:

www… an .w..uu.uumm. mum” -mwwam mum nu-.nnu.n.r-.uu–u m..w.««.m “<zumwm"~mI'nmm 'urn !ImA"'9L:m.2A*mr"nnaI"'nx\1"n up…" numonusqyy V, .,.,."".,,…,…,…. H",
g u mwmmn wr ma-wammmammm rwwn MUMKI

€}R.DER

This ease has beenfW¢a31ed;.£#ica§."

Naithar the petitioner nar big cafinfiax £éJ

present. Hence, HISG;€?L.§7?£{2$5§ Mia

dismissad for nonspzpseafitifinlg

% :u&ge

37'"