High Court Karnataka High Court

Paul Saldhana Since Dead By Lrs vs The Land Tribunal Mangalore on 10 February, 2010

Karnataka High Court
Paul Saldhana Since Dead By Lrs vs The Land Tribunal Mangalore on 10 February, 2010
Author: Manjula Chellur Gowda
  Mls<:.W.1
"'PrO<:edure Cod

'Va

IN THE HIGH COURT OF KARNATAKA AT  _

DATED THIS THE 10"' DAY OF FEBR.uA.R1'j*,:2ld1QV ,0?"  

PRESENT j'. V'
THE HON'BLE MRS.JLESTICEA'lV!lRl\iJLlL/'l'v:Cl%l:.§:LlElJl§L 0%
THE HON'BLE MR.'   GOWDA
 WRET-T A7R0pEAL"':Nlg.a4:%12ao9 (LR)
BETWEENZR.     0
Sri.  
  .  ...APPELLANTS
(By Sri  éfiaetry, Adv.)

 

._ .0  Lain'AC!VT<r:l't:.I_l'nal
  T"'§<3. nga lore" and others

A  _ :RESPONDENTS
(By-Sri:-..': Kfihandrashekar Achar, Adv. for C/R~4)

372/2010 is filed under Section 151 of Civil
e, praying to recall the order of dismissal of
the appeal dated 06.01.2010 and restore the appeal to its

-original file.

This application coming on for orders this day,
MANJULA CHELLUR J., made the following:



ORDER

The order dated 06.01.20iOmiS’iieCaI_!ed s.:;iE:a;’eVeV>t<;:ti't'g;_the 7.

appellant depositing cost of Rs.:2~50'/:. withfithe earxigiaiaire

Mediation Centre, within 2 froV.m"t_pcia\;¢ V

The appeal sh..":i:'Ei..V_t'Je t'e§tpi?¥é4cfiVVV'Vto..filepiiptpduction of
receipt for having paia' the

in the above

terms.

-wanna-x .__.m an

sac” ..