THIS APPLICATION IS FILED UNDER OREWER. IX RULE; ‘
4 OF’ THE CPC R/W. RULES 6 AND 9 OF Tim-CGMPANIES
(COURT) RULES, 1959 PRAYIN'{}. ;’I’C),. _’-?L*.Sr0REV’
C.A.NO.448/2006 TO THE ORIGINAL:-FTILLVE’~AND”Tf)”HE:’%:}?A
THE SAME ON MERITS. ‘ -. «. ”
THIS APPLICATION “ON ‘V”t’§’RI)I§RS, A %
THIS DAY THE COURT MADE ‘*r.1~m _FOLLQWING;»:
This appficatj.on i$.fi1é§1 union to
restore C.A.448’20§36;fd’:tfie”d;§i§n.§3 A
2. Hcéarci Perused the
averments sefi ‘C-1,_41t i:1V”‘ti1éV.’api§1i¢afion. For the reasons
stéaigc-ad theijéaixi’, the ‘application is restored to file.
Appgegunn gzcefir-dingly ailowed.
Sd/–J
Judgé