'""«.._ABAN__GA,{,---ORE 21. ----------
BEVINJE , ADV}
IN THE HIGH COURT OF RARNATAIIA AT BANGALORE
DATED THIS THE 05TH DAY OE FEBRUARY 2010
BEFORE
THE HONBLE MRJUSTICE S.N.SA'IYANARAYANA
C.R.P.NO.284/ 2009 (EX)
BEIWEEN
M /S MAHAJAN MEDICAL SYSTEMS PVT LTD "
NO. :26, IST FLOOR, D R TOWERS I _
DISPENSARY ROAD,
BANGALORE 1 j;
REP. BY ITS MANAGING DIRECTOR'; '
SMT. RITAMAHAJAN. ~ 3
- " ..; RETITIOIIER
(BySRI:XMJOSEPH,ADV)
AND
SRI K N SUDEENDRA _ *
S/O NA_RAII'ANA'RA,O'I _
MAJOR} . .
R/AT C /O-G vIJEND'RA-- BALAJI
APAR'I'iVIEN'I'S, FLAT N'-f_).I~'~'4'I2..
YTHQMAIESI, SRIRAMPURAM,
. . . RESPONDENT
IS FILED U/S 115 OF CPC., AGAINST THE
ORDERS-__'MDATED:3.I1.09 PASSED ON I.A.NO.3
E2I.I\IO.3zI__/2009 ON THE FILE OF THE CITY CIVIL JUDGE,
BANGALORE, DISMISSING THE I.A.NO.3 FILED UNDER
S »fj~O_RDER 21 RULE 26 CPC.,
3 THIS CRP COMING ON FOR HEARING THIS DAY, THE
S ~~.COURT MADE THE FOLLOWING:
'W
ORDER
This matter has come up before this Court
hearing pursuant to the order passed by the
Justice dated 3.2.2010. Counsel for the
that until he has an opportunityflto is to
passed by the Hon’ble Chief9J.ustice’;._he is to
proceed with the matter and’C”s.eeii_ a(i4ii)’uifiif1Ii:ient:§ in this
matter.
2. The order passed. :by7t_he Chief Justice
assigning ;;i¢5 C Court is purely
administrative.ir1Vnatu:i’e;–.it’is~ open for either scrutiny or
appeal Ihy __ thefzsrties.’a_dThe:fefi3re, question of permitting
Counsel ‘for4’petiti’oner”to4 to the same does not arise.
The prayer rejectecl. Since the Counsel for petitioner has
propceed the matter on its merits, this Court
1 but to reject the petition for non
pros.ecution; Accordingly, the petition is dismissed for non
‘ ‘ ” — __ “”pr0secuti{)n.
t”Nd/-
Sd/*
JUDGE