1
IN THE HIGH COURT OP KARNATAKA AT
DATED THIS THE 10TH DAY OF DECEMBER
PRESENT Q
THE HONELE M?' '.JUS'f'IAfi;1:*"SA.A/1"IK.\I7'fi'IIP
THE HON'BLE MRS.,V;JUST:1"C,;Ef§I\T,.NPI(;}ARA'E'i{NA
MISC. CVL. Nos; 1046? 20 10
A 194.7 2-0OI9.{TA§g§
Mrs. MPARjC'ON5S.TRI:é:C*TI:ON$
PRIVATE LIIvIITE'D'f~-.__ * ' -
v 4- - * COMMON APPELLANT
{BY SR1 B.S IPR A€~AD, AIjv'. .)
A.ITHE' KARNATAI{A
AND.,OTHE_RS "
._ . . " ' COMMON RESPONDENT
“3/I I_SC.CVL. No.10467 OP’ 2010 IS FILED UNDER
“v.ffSVECT.’ION 151 OF THE CPC FOR CONDONATION OF DELAY
‘OE”22§I DAYS IN FILING THE APPLICATION FOR RECALLING
‘% “j ORDER DATED 28.05.2010, IN THE INTEREST OF
JUSTICE AND EQUITY.
A
2
MlSC.CVL. No.l0466 of 2010 IS FILED
SECTION 151 OF CFC FOR RE-CALLING
DATED 28.05.2010 AND “DO RESTORE T1{IElj’SAi\?i_E
CONSIDERATION ON MERITS lit” IN_TEm§;s*r..i’Oi*–.«
JUSTICE AND EQUITY.
THESE Misc.Cvls. COMIl*<l.:G*iO'N "FOR tars 1'
DAY, N.K.PATIL.J., THE.-E'-OLLOw_ING:"'
"
These by the appellant
for c0nd_0:1atilo:1l.:.;pi’ ” days in filing the
application’foi9l’i*ecallihg_ltl1e ‘ofder dated 28.05.2010 and
for recallifig the ‘drag: dated 28.05.2010.
‘l V. O ‘-l…_’é2f»~.”:Vel’ have hlelafvd Sri B.S.Prasad, learned Counsel
.lfo’r_lthe app.m.._
A reasons stated in the personal affidavits
alorig with the applications, the delay of 24 days
the application for recalling the order is
W
condoned subject to %:or1dition that learned Counsel
3
for the appeliant shali pay the cost of ?1,000/–
One Thousand Only) within one Week from *
the High Court Lega}. Service C()V17l’11’I1it’L€f3’3′ ‘
the order dated 28.05.201 O
Accordingly, Misc.Cvl.Nos.1V04§S’?e»and 1..Q46S_:0f1U: are ” V
allowed and order dated 28′;’0A..’:”§.’2’O’1Q ie reeaiied and
restored for Considerati’bi1.’0Ii
‘ JUIXSE
Sd/e
IUDGE