High Court Karnataka High Court

S Shiva Prakash vs The Mysore Lamp Works Limited on 27 September, 2010

Karnataka High Court
S Shiva Prakash vs The Mysore Lamp Works Limited on 27 September, 2010
Author: Dr.K.Bhakthavatsala
4

IN THE HIGH COURT OF KARNATAKA AT BANGALORE.-___

DATED THIS THE 27TH DAY OF SEPTEMBER 2010'  Q

BEFORE

THE I--ION'BLE Dr. JUSTICE K. sH,AKrHA\§'ATsAi;;;iV""' 4'

REGULAR FIRST APPEAL No.15:6/2'{_)e1-O    

BETWEEN:

S.Shiva Prakash.

Aged about 43 years,
S/o.S.Narayana Rajuk,
HIG No.6, I Cross, I Main,  
Dollars Colony, RMC II Stage,  _  V F  

Bangalore. ,    ' '>;..APPELLANT

{By Sri.Annaiah.C.§V, ';ié;:1x}};v-  " -j   
AND:  ....    M

The Mysore Lamp' Works .:L*:dL,g  
[A Public SectorEn'terp1'ise or --- __
the Government of..Kazfr1ataka]," 
having its registered' office at '

Old. Tumkur; Road, "
Ma1ieshWararn3.--,Wes't., k
P.B'.~No..555_1, Banga1ore-56O 055,

Rep. by as Ma n'agingAvDi_itector. ...RESPONDENT

V V . 'Ehis"."R.F'.-EA.  filed under Section 96 of CPC against the

-- --.hJf:L!.dgInent & Decree dt.2.7.2009 passed in O.S.No.15266/2006 on
4t_h"evii1.e ofthe IV Add}. Cit)/"CiVi1 & Sessions Judge, Mayohall Unit,

 ".Ban_ga].'ore, decreeing the suit for possession.

  appeal coming on for further orders, this day, the Court

  V  V V de11'..'VVei*ecit the foilowingr



7'>.pc0mpliance_.g  K

JUDGMENT

The appeal is listed for orders on the ground H

objections were not complied with in spite of granting’ on”

06.04.2010 and 01.05.2010. The appea1:.:was.:fi1¢d”pn¢’.23…0–1.;201.V0.T

Office objections were notified. iin spite of expiry of si}:lV–lweeks tlrne, 1

the office objections were not cornplilediiivith. case
was posted for orders on no representation
on behalf of the appellant. granted to
do the needful. In that done. Again, the

case was posted Two Weeks’ time was

granted to do the . in spite of that needful has not

been done.

_ 2. Under such cireuvrnstances, question of granting any more

tiine does not=_a1jise__ and the appeal is dismissed for non-

sal-1
‘Judge