High Court Karnataka High Court

Smt Eshwaramma vs Smt M N Padmavathamma on 3 August, 2010

Karnataka High Court
Smt Eshwaramma vs Smt M N Padmavathamma on 3 August, 2010
Author: Dr.K.Bhakthavatsala And Malimath
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 31'" DAY OF AUGUST 2010 

PRESENT

THE HONBLE Dr. JUSTICE K. BHAKTHAVA:s;'i"sA§:;g$§"'   "

THE HONBLE MR. JUSTICE   

MISC. CVL. 7;8'89/20EO'9.__ A
IN M.F.A.Nq.32Q9--;:iQo9A»%:EMm A
BETWEEN: A'   E' A

1. Smt.Eshwararr_1.mA:.*-, _ 'V    :
W/0.late  ,     

and anothétf. _   E . ...APPELLANTS
(By Smt.Sug'i11<1:ai~R.F\'E3cV1é1.}V(', 

AND:

I _  .  £5.adfI'1avathan1ma,

V37 /3  §'SrinViv_aS_a,

V   ' *2. "E'h'eE Bfanchl §f1a£;r1ager,
 'New Ir'1§3ia.«Assurance C0.Ltd. ...RESPONDENTS

.1 V(£§jSi’i’;€3:.,S::Vif1nappa, Adv. for R:1,

‘ Sri_,D.S.Sridhar. Adv. for R-2)

This Misc. CV1. is filed under Section 5 of the Limitation
Act praying to condone the delay of 124 days in filisiigpthe
appeal.

This Misc. CV1. Corning on for o1″ders’;’:—-

Drfihakthaxratsala. J, made the foi10w1’n§:,:~ _’ V

ORD ER

Misc. CV1. 7889/2009 1s”a.iji’owedi.’i 1n’V

filing the appeal stands cQ:aciQned.””‘

bnfi 5. ‘V pp JUDGE