__ ,.. _.,….. … ……….-…w. mun t.”0uRT or KARNATAKA HIGH counts” or KARNATAKA Hncfimézoui
R.F.A.No.50(}7/ 2003
.. 2 – [.
This Regular Fizst Appeal filed under as
CPC to sebaside the judgment and decree dated} .
passed in O.S.No.210/2004 on the fik: of11Ad’djtio;zalF*Cm1J ”
Judge (Sr. 1311.), Gulbarga.
This appeal coming on for
deiiverad the following:
Junég;xf%
There is a delay, Q1′ one ‘monéils (-492
days) in filing flxé’%f§e_»A.:.v”:=:;)p1ication in
Misc.No.15OQ5§;*~Q9 A15 of the
dew. A % %’
3 –fxav§: appearing for
the the afiidavit filed in
suppert éfgpfichfifin. In my opinion, the cause
v sh(c§vi~*I1E_i$ not Sfifikfilfiilt to condone the inordinate delay
A four months in filing the appeal.
{he application in Mi3c.No.150€)59/09 is
“._,’dismis$:ed. Consequently, the appeal also fails and is
A ” if dismissed.
Appeal dismissed. Sdf –
]UDGE
hkh