Karnataka High Court
Sri. C Ramadas vs Smt. Gowramma on 28 October, 2010
E IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 28"" DAY or-' OCTOBER:..,2TiV1Ti'~V,..V'H H BEFORE THE 1-ION'BLE MR.JusTICE"jAwP§D MISC. cvL.1g1_S§7g1*Di'ON R.P.F.C. r~.__sg_-._.__7§[:«'r.9___;'g = BETWEEN: SRI c.RAMADAS, _ . S/O LATE CHIKKANNA @GNANA'M«U'RTHAPRA,..': . .. AGED AE3.0U;T }f2..Y'EAR,S, 1;; , R/A N'O-Z9;.(29/7)';»i,'i';H'«[,-- MQHIDDIN 'SAD !_.A!\IE~, ~ NARATAr~1ASHE PET, ,' B7ANGAE_O'F<iE=:?"5f60._O'@2' A . . A PETITIONER (BY 'SR! P.N';NA.N3»-AEEDDY, ADv.,) . S_MT,.G,O~WRAMMA, _ * _ " ' W,f-Q€§RI_ QRAMADAS, " ._ ..__«AGED._AB;O'UT 59 YEARS, R/A..NO---29. (29/6), MDAHIDDIN SAB LANE, NARAYANASHETFY PET, ~ BANGALORE - 560 002 RESPONDENT
THIS MESC.CVL FILED UNDER SECTION 5 OF THE
E “LIMITATION ACT PRAYING TO CONDONE THE DELAY OF 731
* DAYS.
%
Judge
2
This Misc. Cvl coming on for orders this day,th’e_p_C-ourt
made the foiIowing:– e,
QRDER
Heard on Misc.Cvl. 10168/1’0HMseekirig”‘co:nt1on:aVti.orave.of”IV.
73 days in filing the petition.
2. Though the circumstances:’expiainedV_ i’iaet’%aeV'”ahiiVdavit do
not strictly constitutes sufficient ‘caiiisiéi-._With«ta’-View to give
one more opportunity as the
application is hotiopposecl despite service
of notice, ~~-filing the petition is
Condofiédjq é .
3. ii:is¢.cvi. 1′ is allowed.
m.
Sd/-