Karnataka High Court
N Krishna Murthy vs Janardanaiah on 26 June, 2008
M.F.A.No.1i290f200'7
IN THE HIGH COURT OF KARNATAKA AT BANG"rALOR.E
DATED THIS THE 26"' DAY OF JUNE 2008 J V »T
BEFORE
THE BOWBLE MR.J:1s'rIcE H:c..RA:m:a1Etjjj».,
Miscellgmous First Agggal g _ ,j 'V :
BETWEEN:
N.KR§S}~iNA MURTHY
S10 LATE'; NALLAPPA
A635 ABOUT 62 YEARS
R/A'? N.K.M4STREE'I'
PAPAREBDY PALYA -- V g
NAGARBHAVI :1 STAGE
BANGA1.oRE~5§ez-V2;-. -.. "*~f'j;__'.L;m3PELLANT
(BY SRI f?C;'€'? 3§€i,Vhi.S.VARfiDfiRAJ£§N,
ADvo_.13:a5/2 " ~
" '';?.L;sH%{;:~s§_1.Ra.:NGA R0'A--~a----« *
01,13. «BANK COLONY
KQNMAKLJNTE;-. '
E3é¥I.\k1§f\_L€jvR§3v.¢ 550.Q 70 ..REsPor«rzm:~rr
' {BY srezé.-GV.KULKARN1 FOR SR1 RAJANIKANT KULKARNI,
" A3«3V'tZ3CA'i'ES.)
_ V " * ..1 IN
TO.E§.N{Z%2868/2007 ON THE FELE OF THE VII ADDL. CITY CIVIL
__'";}UL§GE, BANGALORE, (CCH.N().19}, DKSPOSING THE EA FILED
»II,;'_G. 39 RULES 1 AND 2 OF CFC FOR T1.
THIS APPEAL COMING ON FOR ADMiSSi{}N THIS DAY,
u 'THE COURT DELIVERED THE FOLLOWING:
M.F'.A.No.1I290f200'?'
JUDGMENT
Sri S.G.Ku}karni, ieamed counsel appeafitig’ A’
Sri Rajaxlikant K111i(arni for the respondent 3
that the impugleci order was granted A ;
of four months from 16.()8.i3€){)__7 azV”ic£, f1e.1V1<:<:: '
order is not in force new and ajnpeai
has become infi*uctu01i;*s;..':%" submission,
the appeal is dis;misVsed ififructuous.
Apmald;
…. 1«:.;:;: ” Sd/4