MISC.W.214l/2010 IN THE HIGH COURT OF KARNATAKA AT EANGALoE§;._V DATED THIS THE 26th DAY OF FEBRUARY'_2;Cri'OVV*?: " BEEQRE _' AV} THE I-ION'BLE Dr. JUSTICE K. M1sc.w.214_L;_1pQg;Q.1"--... ' V V' IN WRIT PETITION No. 18§_212o0s S BETWEEN: ' 1. Sri Thimmegowda, ._ » S/0 Baehappa, V Age: 48 years. -- i 2. Sri B Nagaraj-," " S/o Bachappa, V _ _ Age: 39 yearsm _ Both are residing at " -~ M ' Doddakallasandra V'i1lage','. V' " --- EJttarahal1iHobE._i',éA _ . " Bafigalorf'. South "'Ta,1u}:.»'* ' Petitioners f[By aye Iaiafishmifl Adv" for /si.'Myiaraiahfissociates, for petitioners) AND" ._ Smt. Borfxmalkzkav, _ .W/"Q Sri Ra1na3':.ah. fAge.:3 6!? ,y_ears',' '.__"'Resié:Ei:1g at Doddakallasandra Village, ' 3C}_tta.1'€s.haiH Hobli, ' f '-l3_ar1gal:ore South Taluk. Respondent V ' (832 Sri P Jayarama Roddy, Adv, for respondent) MISC.W.21-41/2010 This Misc.W. is filed praying to extend time to pay the costs to the respondent as directed vide order dt.8.1.201»0 in W.P.No.1802/2009. This Misc.W coming on for orders, this day, tt the following» 0 ORDER
is Comet’ made’ ;
Heard on Misc.w.21zi1/:.’>f0’1–Q see-king_ for
extension of time to cross~eXa1nine
Learned counsel for pe:titioi1ers_’snbInits that by Order
dated 08.01.2010, subject_to..:.p–ayn1ent”.0fcosts of Rs.5,000/–,
permitted the peti.tior}ers,’defendants ‘cr0’ss–examine P.W.1 on
18.01.2O10.iar1d.ti9ie P.W.1 shaii be compieted
on or .1’8..01 .2010. the Presiding Officer
was on leave andddthextcasie adjourned to 05.02.2010 and the
case is down todayfo_r__defendant’s evidence.
‘ ;Sin.ce i3’resi.ding Officer of the Trial Court was on leave on
V l8.0l’.’2×0’l0 andV’ojth:eOcase was adjourned to 05.02.2010 by the in-
charge Couxrtgthere is a merit in the application.
2
MISC.W.2l41/2010
Hence, Misc. W214} /2010 is allowed and extended time for
a*oss–exan1ir1ation of P.W.I and the cross–examination
ownpleted on or before 06.03.2010. \
bnv*