., 1 _
M.F.A.NO.1486.{2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30TH DAY OF NOVEMBER 2010
BEFORE
THE HON'BLE MR.JUSTICE H.G.RAl\/IESI-I
Miscellaneous First Agaeal 160.1486(2Qi'6«'.f;_~'..'..:
BETWEEN:
1. SR} SHODHANA SI-IE'I'I°Y
S / 0 LAT E KSADASHIVA SHETIY
AGE: ABOUT 31 YEARS
R/0 ELEGODIGE
MAHISHI VILLAGE
MATUR I-IOBLI
THEERTHAHALLI VILLAGE
SHIMOGA DISTRICT
2. SM'I'.SHYAMALA SHETTY
W/0 Lani
AGE: 56'{_EA:::?,_i§LANTN{;%s,.2:;, 3 8.: 4
_ ARE RESIDENTES OF
Ac/o CANARA TAILOR
G' ' OPP. CHURCH AYED ROAD
, "'I'I-I1RTIjIAI-EALLI TOWN AN D
= ARE REPRESENTED
. B7,.' APPELLANT No.1 AS THEIR GPA HOLDER ..APPELLANTS
I IE5";-~sR; GLAKSHMEESH RAO. ADVOCATEJ}
M. F,A.NO. 148642010
AND:
1. VRAMACHANDRA NAYAKS
S/O V.DE\/ANNA NAYAK
AGE: ABOUT 72 YEMZS
R/AT ALANKAR LODGE
AZJAD ROAD
THIRTHAHALLI TOVVN
2. SMT. V.GOWRi.S.NAYAK @ KAVITHA PAI
wmow OF LATE V.R.SHIVASHANKAR NAY
AGE: ABOUT 34 YEARS -
3. NEETHU.V.NAYAK
AGE: ABOUT 14 YEARS
4. NITESH.\/CNAYAK
AGE'. ABOUT 11 YEARS
BOTH ARE RESPONDEN'1'SV2_;E'0 4 1 . V
ARE RESIDENTS OF CHATRARERI .
THIRTHAHALLI TALUK '- '
5. SMT.vAT--IUI:aA
W/O vAI~r.ID AIIAMED .
AGE:AB()UT:42 ' V ..
R/AT RAG}-IAVENDRA 'E_X'I'Ei\E.SiON,--~
SOPPUGUDDE - " .
THIRTHAHALLI. - V JIESPONDENTS
T_Hi'S IS FILED' UNDER SECTION 104 READ WITH
AORDER T;'LIII.'E'RU"LE 1 {K} OF CPC PRAYiNG TO CALL FOR THE
REC»ORDS IN I«R.*A,Na,_50/2007 ON THE FILE OF THE DISTRICT
JUD.__GE,, SHvIMOc.A,«._AND TO SET ASIDE THE ORDER DATED
13.11._2'o09 'PAS~.SED" BY THE PRINCIPAL DISTRICT JUDGE,
O V' = ,_SHOMOGA. ON 'r.A.N*'os.II 8: III IN R.A.No.50/200'? AND DERECT THE
FIRST APPELLATE" COURT TO CONSIDER THE INTERLOCUTORY
APPLICATIQNONOSII & IE1 ON MERITS BY ALLOVVENG THE ABOVE
" T 5 1 APPEAL. . ~
A < i\/{.F.A. COMING ON FOR ORDERS RE. MAINTAINABILITY
OF "THE" APPEAL THIS DAY, THE COURT DELIVERED THE
E' . ._FOLLC})W1NG:
M.F.A.NO.1486g201O
JUDGMENT
Heard. The appeal is rnaintainable.
2. Sri G.Lakshmeesh Rao, learned counsel appeai=i–n’gVlo_r’.j’ ”
the appellants, after arguing the matter for_.sor1;.e T
submits that the appellants may be
for recalling of the impugned: orderl’—dated it
passed by the lower Appellate Codrt.c:..in R.A;’i\~’o.’58v/ 2t1){:)7Wby
showing cause as to why’th’ey vi’n.ot”send valiallath to
their advocate in time.
3. Leave as .ivs.gi’a’nted.:».Vff’he”appellants are at
liberty to apply to nlovver. for recalling of
the order showing cause as to why
they could notsend time to their advocate. The
lower fippellate Coutrt shall consider the same in
“‘acco1’da’nr:e¥’ and if the cause is accepted. it shall
recall ‘then irfnpiigned herein and restore the appeal in
V’VR.A.No’§’5O/.2Oc.’f. This appeal. stands disposed of
, , ., ‘ygcggréiflglygcc \\
– Appeal disposed of.
sd/-
IUDGE
Shl/–ata