Karnataka High Court
Smt Pushpa Bai vs D Sathyanarayana on 12 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12TH DAY OF NOvEMBER,20.:0-._ v.,_ BEFORE THE IIONBLE DR. JUSTICE K BI§IAKTIIpI*¢AT§5AI;A " MISC.CVL.NO.}8523/2Q-110? " " 4 IN' - V REGULAR FIRST APP}EHAIE.:NQ.1Ot78,/tVt20b8 QIN:l') BETWEEN: SMT.pUSHpAB_AI_ _ W/O ASwATHANARAYA§:IA SINGH _ AGED AEOGT 4"'.7__ . RESIDING A1TVN*Qig38 (32)., 'NiEw"'NO-2:0}. EST" cRO.SS. MANN}:i3.AY'ANAPAL¥AV_ HEBBAL ROS'T?:;. .4 . BANGALORE - 5'6<'503'2, "AND 'ANOTHER. ...APPELLANT (BY SRI.B'O_JA "I»I..SIjER'AIvIANI. AND GIRI-SHA ' ' V' H ..... .. V I.D';:3A'rI~tY*IAN-ARGAYANA 'S/O._LATE'DURjvASA MUDALIAR AGED ABOIITALS YEARS NO¥'«1.5/14', VENAYAKA EXTENSION ',_ 2ND MAINROAD, MARENAHALLL » _ V "*Ir1JAYAI»IAGARA, ~BA'NGALORE M 560040. .. RESPONDENT
‘ (EY’.I’\)I/S LANLEwIS.ADv)
Pd
THIS MISOAPPLICATION IS FILED UNDER SECTION
151 OF THE CODE OF CIVIL PROCEDURE WITH A PRAYER
TO RECALL THE ORDER DATED 18.10.2010 AND PERMIT
THE APPELLANT TO PROSECUTE THE CASE ON MERITS’.’»a
THIS APPLICATION COMING FOR HEARIN’G.._”‘ON_
INTERLOCUTORY APPLICATON THIS 0
MADE THE FOLLOWING:
ORDEIQ…
Heard on Misc. CV1. 18523/V10.
stated in the application, the’: ‘@.1jVcier12dat1édV
recalled and the application is al1avvc§:ci..VV
Csg