Karnataka High Court
Sri Rajesh Jain vs Smt V S Nagalakshmi on 4 August, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGfiLI..{)RE HR.R.P.NO. 91 OF 1200?
-1.
in me may cover or name won ATBANGALORE
DATED T338 THE 4TH DAY 0!? AUGUST, 2008
_ same:
ms you-ms ma. Jusncs N.K.PA ru.
H.R.R.P.NO. 91 Q1? 2007 rgvn
BETWEEN
1 35% RAJESH JAIN
SID LATE S PUKHRAJ
39 YRS, RIO N0 7011, 7Gf2
2ND FLOORMAMULPET
BANGALORE 53
2 KJSHOFE ROBINS ; . "
A PARTNERSHIP Ham av rrs PARTFNER
RiONO.7(}f1AND?0t2 '- _ . '
MAMULPET BANGALOP,E--3 --
_ _ _ V ...PETlT|{3NER
(By Sri; VARDI-iA§)W~ci' a1_ GUNJAL"AC§V0¢ATfi gxasswr)
AND :
1* . v s NAeALm<sHM:
56 'ms, w:cn..mfE=v SRRNIVASALU
No zcv"-*.. 23:0' E_LR
fv'-AM--iJLPEr'''--~., .
BANGALORE aaj 1-
V . Sm v?'"kauaA'Li NARAYANA
_ '.49 ms, sro'a;.ATE v Visé-NVANATHAHXH
-« .. . my No 70:2, 2&9:-"Loon
..'LMAIv'£U£,PET
'aAat<3A:,;oRE 53
V V RESPOMJENTS
" Ms H.R.R.P. IS FILED UIS 46(1) cw KR. ACT, AGAINST mg
' 5; summem ANDORDER DATED: 120.2006 PASSED an HRc.No.2:2ws on
'THE FILE OF THE Vi ACJDLSMALL cauws JUDGE, BANGALORE, (soon.
" zyé ALLOWiNG THE PETITION FILED we 31, 27 (2) (:3) s. 27 (2) (r) OF KR
A T.
11»: me HIGH comm 01? KARNATAKA AT BANGALORE HR.R.P.?~¥(I}. 91 as 2092
e»«reyision.'peii6oni petitioners stands disrmssed' for
. ..v
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. HRRRNO. 93 OF 201)'?
.2-
THIS HRRP 5 comma on FOR omens ms om, THE COUi§1"- ..
was ma FOL£.Ow£NG: u __
:ORDER:
This matter has been caiied t\f.-/’ic’&.~–.
pfititioners nor me counsel app-firing Ziiflr
present. When this matter Vi
consideration before this -June’
learned counsel appearing that
needfui has been the
effice to verify. eomplied with
the order daied . “i of giving sufficient
opportunity anif’ is that, neither the
ffipearing for mtitioners is
diligent in the case. Hence, the instant
sd/-e
Judge
IN ‘i’HfE:I HEGH COURT OF KARNATAKA AT BANGALORE H.R_RP.N0. 91 W? 200’?