High Court Karnataka High Court

Sarojamma vs Farida Begum on 5 March, 2010

Karnataka High Court
Sarojamma vs Farida Begum on 5 March, 2010
Author: K.L.Manjunath & Rahim


ORDER’? DATED m2’4~OB~2OO7 AND MISC. CVL NO. WI
‘1§3_O9.=3:[2AQ1OLOIS FILED U/S 151 OF C.P.C PRAYING TO

THESE MISC. CVL. ; .2 I . ‘ COMING ON EOR

WJAWAD RAHIMJ MADE THE FOLLOWING:–

AND I

1 EARIOA BEGUM,
W/O SYED NOORULIA,
OWNER OF LORRY NO.CNE 3267
R/O BUDDHANAGARA,
SHIMOGA «» 577 201

2 ABOUL JABBAR
S/O ABDUL BASHEER, _
DRIVER OF LORRY NO, CNE 3267 ~
R/O NEAR SREEKANTHEESHWARA RICET’,MILL..LVV
BUDHANAGARA,
SHIMOGA — 577 201

3 THE BRANCH MANAGER,
THE UNITED INDIA .;INSURANCE=C_.’O LTD
RUB BUILDING, A…A.CIRCLE ”
B.H.ROAD, SCHII*i:1OGA;DI.sTR_ITC”r”‘«#577 201

. _ ” …REPONDENTS
COMMON IN BOTH CASES

MISC.VC\{Lv’V’j’*jNO’.<.._::18O«92/2010 IS FILED W8 5 OF
LIMITATI"O«N% ACT<_R'R_AY»ING TO CONDONE DELAY OF 741
DATES' IN EIL'1N..C: THE APPLICATION FOR RECALLING THE

'RECALLT§+::_E¥ORDER DATED 24-OB-2007 DISMISSING THE
ABOOOVE'–'APPEAL

HEARING FOR INTERLOCUTORY APPLICATION ON THIS DAY,