BETWEEN :
SESHAPPA "I: V
IN THE HIGH ceum' 0:2' KARNATAKA AT BAN:;A;,§j;'g%,_?~§., "
DATED THIS THE 2am my 0mA.NUAI§§i i2Cii9
BEFORE ' " _ x "
THE HQNBLE MR. aus'rIc3éj"-RAM M-djmm
M1sc.c'u;.1053__§i'-2399
IN ' V
REEGXE LAR E'iRS'f'~ .A'PP§2AL%.'_.E§Vo. 7.93 Act'. 200 1
S/'{} vENKATAc§aAL's;_:A;=i'I:__
AG&?5YRS , Lg_ '.
R/0 KAMBL1GAr~:5H.ALi;§::,; "
NA§$£)AGUD.I HO8E;?'._--v
HOSKOTE ':'AL:;;< V
(BY SR1 HL.N;':R;§S£§}»1HA»"M{}-R"'f'HY, ADVOCATE)
Z%.NVI}':--.
1
' NAI'€D}'\{3~'UI)£ HGBLI
" V' i*i{3:$KO'i'E
_.i:Ci
~*v-MAJOR
K <3t;;3;t§Lg5;z<'fe~;.;é,§;NA MURTHY
' SRIPABARAO
... APPELLANT'
s1"QLA*;'E_*'_KE$HAvA MEJRTHY
A€}E1:6(§ V393,. A
122/ Cs? KE2-MBLIGANAHALLE
H%INfiU, S/T} LATE KEESHAVA MGRTHY
R] C} KEZMBL¥GAf'JAHALLI
NAN DAGU DI H 031,1
HOSKOTE i
M
U1
1%?
K PRANESI-{WARARAO
Hzrmu, S/0 LATE KESHAVA MURTHY
MAJOR
R/0 KEMBLIGANAHALLI '
NAN mam}: HOBLI
HOSKOTE:
KVEERA REDDY,
AGED ABOUT 35 YEARS,
s/0 VENKATA REDDY,-V" «
R/A No.4/531-7, PATELRDAD, "
ARAVINDANAGAR, '
KADAPA {ANDHRA PRAD--¥:--?SH) '
GAHSWANATHA "
AGED
S/O LATE P331393 sz§.:3:3A'~RED'E;Y,
R/A No.153.,.ARQAD'12%:a. 1;.'
K P H :3 COLC!a$Y,« 4 '
KUKAI§?AI;.--LY,V --
HYDERABAD 556QGT(}f7'2. '---
T.SRA.EENIV§'§S£§V REi)DY, "
AGED ABOUT 3'4.YEARS,
" .. S] G Sm v.sAT;HY3NARA¥ANA REEEEY,
._ .R£*:.s'1;3IN<3 AT"N_o.13,'8€3,
KQfiA?§I).§§RAMAPURAM VILLAGE,
r.:§AR;.DEEs3~-.P;ALL1 MANDAL,
NALAG{)_F:Ifi';'--'§_ mS'rR1c:T
(ANEEHRA PRADESH].
~ '1. RESPONDENTS
, A (BY SR§C.B.SRi1\EIVASAN FQR R-2 Am 3,
'SR? i3.?~i.SATHYANARAYANP; FER C3[R~1., £§DV:;i')CAT'}3S}
THIS MISC.NC¥.i063/2339 ES FELEB U/S 3.5}. O?' CFC
PRAEWNG TO RECALL THE DEFAULT GREEK DT". 6.1.2699
DISMISSENG THE; ABOVE} APPE§£L. ;
M
Lu
THIS MiS{3.NO.1063/2009 COMING ON FOR'
DAY, COURT DELIVERED THEE FOLLOWENG:
ORDER
This applicatizzm is to r€:Ca11 the def%m13£’*Qf:ier 6.
dismissing the appeal for non–p1c2’§§€::bufio}:1.’.. . V VV
accempanying the appficafiog, it étV§:tékiiL..f11at’«éI:A zitfcount of
iI1C011V€I1i6I1C.’€ the deficit chafg€=_$’ f:)1″ pi”:-tparing the
paper book was not “Eat a meme is filed
enclosing the demafid sziid _s11;”:1. payable in the name
9f the R3gistz’ar¥(}e;:i:rai,: :f.%fig1i– .Cou1’t«{5f’E{:§111ataka.
2. For fig: rr::aS<:::".x§ Elff1d8_Vit accompanying the
appficatiofi,' figs d§35ié::11A1t'0i*d:§'f 5.12009 is recalied, The appaai
Qf€'g4iQf€z{ fig'; fifég. application is ordered accorriingiy.
' forthwith encash the demand draft Cit.
1.200’§;»..¢_§t1Cia:%;se’_t1’§’..’z<:# the mama of even date.
Sd/-5':
Iud975