KA%3NAKA HGH CG%" 0%: KMENATAKA HKEH COURT OF §€AflWA"}'N{A NEG?! E
.Wm » tw\..tw*mit war ¥"W-%i£"%.t'%W&E.Mm.J~\ Miflérfi €.EQE;.IiRT QF K&RNATAKA HIGH COURT OF
HI '£'£E HIGH COURT OF KKRHRTJIIGE, RE
mmn nus am 03"' my on' JULY, 2o%o8j~..._ TA..%%
B33033
tn-m HDH'BLE rm. k
w.P.no.2452 on zéfilflitsaxi-Ci'€%5¥'~'
5%'
t
52.1 H mam mam
sic: mm vxnzmrn EE.1l3&}3!.tPi'A_:'--
AGED anwr 62' '_ % %
Rm: 140.12. I cmssg V
mean: % PE'I'1'I'IONER
an: N sxmmpég
z:nm*s,3rksr
' .5359 52,. mans
2 sR.: n 3.
s!o'r.pz"mV N sxmm
'mwzrr -:2 mans
"3 51?.'..E 33 s mmaapm
syn mm H sxmnn
V ABOIJT 40 mans
K1 T0 as am: afar no 23,
6" snow, mmnamzmpazra
1: -r NAGAR, mamas 32
ME:
4 am: 3 s sac:-rmmm
sic: LATE N sxmpm
man Awzrr 38 mans
313': N9 31. II mm
ammmma mam
3maa.:.on3 Unrvsnsxrx
amwemgau 56 .
ms wan PETITIN, Is filfin
226 mm 22': or 1'1-m'¢;<31szs::'Izv:r:t~:m'V% OE,""*~I3:DIA;'-
PRAYIHG T0 QUASI-I 'zrmms-1a:3n"~ ~ GREEK DT.
02.01.2095
pnssmnnx 3kflDI.’IIO}IfiI…CI§E’Y cxvn.
cubes, szmm 1:z¢ ‘GCH_’RQ.”‘ 145.31′ namamnz oar
x.a.No. 12 1:1′. 02″.’@1’.2«£_)(i:8}I1<§£J.5.NO.68?6/199?
mic:-I Is pnamrcmn At: or wax? or
cmrrmmutl great rrsanfinaj TIE I..A.H<3.'?
mm LA. no."'[; order dated 2.1.2008 panned
the ivaéflzmd Additional City Civil Judge on
x “I:.§’§\V;Iiro:;;? and 12 in <3.S.No.6876f1997 and
a.n.x_1:§§aquant1y allow the amid I.A.'s.
2. It can be seen that neither the
potitienax: nor his counsel were diligent in
<@z<-
:u::n Mwwws WE” KRKNMEAKA Hkfirfl OF KARNATAKA HiG’vH COURT OF KARMATAKA I-NGH COURT OF KARNATAKA H16-H COURT OF K’ARNA’fAKA HIGH C
attending the aourt proceedings. on as nmnbar
cf occasions whim the matter was ca1l4fécl}f..b_Ti:1;e
patitiazmr and his counsel
abuent. The Trial Court; j
rejected the said I.A.’s. I
3. I have head
the leamed coun;I&§: I an
act find my ‘in1:$:i;’1é’n”4.{§:1IVf:” iaqal around
that C3£l?I_.g§”~.. court. No
gr:u:;<:':.£!.. the petitioner to
antofitain pdtitian. Ivhcit petition
being dev¢':'.d % _ §$f._'4V'A'.;ue. §:3.ta is accczdinqly
. .-$23'
Sd/~
Judge