Karnataka High Court
Sri C Narayanaswamy vs Sri M S Ashok on 21 November, 2008
M. F.A.NO.82'79f2006 IH THE HIGH COURT OF KARHATAKA AT ngrgn 1-H13 THE 2151' DAY OF NOVEMBER A' IEEFORE THE Hormm MR.JusTIcn:"ri;G.<:24mgEm;_'V - % u.1=*.A.No.sz79 " nwrwsme': V ' SR1 C NARAYANASWAMY s/0 LATE CHINNATAHYAPPK-A' AGED ABOUT so YEARS » 310.758/1
,’i’HIRD MAIN -. i
MATHIKERE,BANG£\LORE -_ v_ ‘APPELLAN’I*
(BY SR1 JWALA
ARE : . . ‘ . .. .
SR1 M SASHOK, ‘ .
S/O M K SHANKAR’ –
AGED ABOUT4IYEARS*«. * _
no 40/2, KAPALI, 15TH cR~:;>ss.._
MAI..LESW.,ARAM” . ‘-
‘VVBANG:§1;,oR3»56o dos. RESPONEEENT
(if? K;§:;?;¥$’4{V§§1r€,VADV.}
“.._TIé:1:3f”:’mf«*p{j-F:’LEn U/ORDER 43 RULE 1 CF cpc,
AGAmSi’ THE”QRfiER £)’I’:l3/O7/2006 PASSEEJ ON IA No.1 IN
c3.s.No;”’16s’-Lyzotra ON THE FILE OF THE xvm ADDL. cm’
” civi; JUDGE, BANGALORE cm’ (CCI~I~32), Drszvzlssme IA NO.
_I~_i?ji»1,E:)”ar/GRDER 39 RULES 1 & 2 OF cpc FOR T2.
THIS MFA COMING ON FOR HEARING THIS BAY, THE
‘ V .__ J «§<}{IR'r DELIVERED THE FOLLOWING: