High Court Karnataka High Court

Sri A C Guraumurthy vs Sri P Dayanand Pai S/O Late … on 7 January, 2009

Karnataka High Court
Sri A C Guraumurthy vs Sri P Dayanand Pai S/O Late … on 7 January, 2009
Author: C.R.Kumaraswamy
IN 1'1»-:5 HIGH cou RT 09 KARNATAKA AT 3ANr--1;C08%  (QPC)
Bmemxi: -    _   V. 

SRIACGURAUMURTHY, -- _ 5
s1a.LA'rE PATEL cH1KKAHmuMA1H,-~» . 
AGEDABGUTSS YEAR_S,--_   I 
R!-3$I£>ING AT 35:: P091", T;,.- .  -
Avmnnm \fIL[A_GE,"   ' V
MYSORE ROAD, E   » .   
BANGALORE- 25.    ., 'V _ -- "   ...APPE5i.i_ANT

 

(av 31:.-,:1: MA§~£3't}:sz.An_~i Kéfiagxax, ADVOCATE)
AND: " "   "

SREJZDAYANAND PAL, " 
S/OLATE P;m.QAs1MAH PAI,
AGE:MM€3fi, V ' 
RESIBING-AT NC}. 1€},(1,
L£«KsHMiNAsLoER,

 ANEAND NAOIG, _
. ..'1'~s,{m3,n NADEG, 1-
'I-"'{;,f3iT_NGK42, BALJMI NILAYA,
5 . " KAVQRINAGAR, KATRIGUPPE,
  '*BSi<_~IiE S'E':3u'3E,
 BANGALSDRE --- as. ...RESPONDENT

u THIS MISCEUANEOUS FIRST APPEAL IS FELED UNDER ORDER 43

FiUtE 10′) GF CODE o:= CIVIL PROCEDURE AGAINST THE ORDER DATED
31.7.2393 passes on I.A.NG.1 IN O-S.NC2.1945/2097 are me FILE or
‘THE mmcxpm crvn. JUDGE gssmw), anwcmoaa RURAL ozsmxcr,

U

ALLOWING I.A.NO.1 FILED UNOER ORDER 39 RULE 1 AND 2. Cf)F

CIVIL PROCEDURE.

THES MISCELLANEOUS FIRST APPEAL-COWNG ON Igfinaézs
BEFORE THE comm mxs DAY, THE cousrr MTADEITHE1. m;.LQw;_w;;’.:’-V.% .

Learned counsei for the appéiiérxt_fi!e&’-afdémfis; Hi the

Court today. The Meme reafis-._as

” The appe!lani””ih’fbe a.}:qvé- prays
that this ff!£>Ar’§1?~E:3l’_.e .(:i*ou€ift be;.. p!¢éSe€.i” to permit
the apééléaifit.fi'{é”*~v:i:f?i}$ré;:wv thé§ éimeai as not
Dress;-m, i?i5;:ere$t.V»¢f ‘justi’c;e’:;’V:”

In vievfisééV§f»* this Misceuaneous First

Appeal £5§iSmissed'”a:§ fiithfirawn.

Sd/-W!
Iudg3