M.F'.A.N0.10€586f'200'?
SR1 GANESH
$10 RAMAEAH
AGED ABOUT 57 YEARS
12,/AT N0188, am cgoss
SAJNAYNAGAR, MARATHAHALLI
BANGALC)RE~--5§8 937 ._
SR1 SHAMANNA
3/0 LATE NANJAPPA
AGED A801}? 71 muss
R/AT NCL436
CHOWDESHWARI TEMPLE 1205:) '
OPE'; GQVERNMENT PRIMARY---S~G'1=§OOL
MARATHAHALLI V _ .. .
8ANGAL,ORE~--S6O 037 - ~
SR1 ANNAYAPPA @ AN.?€£i}Ai}i
sgo LATE Ns~.mAPE>A;; _,
AGED ABo:1;T*g:a~'YEA13s=;_' *
R/AT NQ.'24':3,'?~*rE~:c.§e'0;s$ »
sAn$JAY1»:A<3;_aR " _
EANr.;:na.1.Q}§3a~5€;Q_Q3?._' ' '
SR11.VNAF<AYAN.%"-.» ' V. '
S/C3 'LATE NANJA'*méA~..
AGED ;amU'r':ro "'1°'§;A_R':§._ '
R/AT 3R1?~.CROSS_ '
1:a:e::~zIL:~:D (3GV?."PRiI§?IAEéY SCHOOL
V. '_ £vé§AfR_A'§'HAHALL1 . .. ..... .. .
_ "BAN.GA;;<:sRE~560 037
" sa:sgm;A%M%%
' .3/OEATE vmxsnmzaa
H1NDU','AGED MAJQR
"""E€/A.'"2'1'w'€}«--."54€9,'1'CH CGLLEGE ROAD
1%/i£\E€A.'I'HAHALLI
n T BA1~1.GAL{2OC_)7
SEE R NAGARAJ
810 N K RADHAKRESHNA 3212:9132'
AGED ABOUT 55 YEARS
RXAT N012, HAL 2"" STAGE
ENEJIRANAGAR
BANGALORE660 008 -
MR AUSTIN ROACH
3/0 9 A ROACH
AGED ABOUT 54 YEARS
R/A'? M01212, HAL 2m: s*rA fvL.4§I1'£.R--OAD
KASTi-RILRINAGA R," .EAS'i'= .09' NGEF
BANGAL{}RE+560._OIx$ ' '
V:s£a;1'1*, I'AJ3'<.3UT_ :37 YEARS
" V _R;'ATv«No~;?_;m,'1RAJU*s COLONY
._ "Y_EM'LUR..._PoST
A BANGALQRE-560 037
sé;..1~i MAHENDRA REDDY
8/0 A NARAYANA REDDY
" AGEEJ ABOUT 50 YEARS
H = _Rf,A'I' No.75, MUNNEKOLALA VILLAGE
BANGALORE660 037
MA RATHAHALLI POST
. .RESPOI€D ERTS
(BY SR1 S.SHIVAf'-IANDA FOR M/S. LAW ASSOCIATES,
ADVOCATES FOR R» 10 825 R-1 1')
N 8" '3'"
THIS MFA IS man UNDER ORDER xm: RULE Mr} <39.
CPC TO SET ASIDE THE ORDER DATED I3.€)6.2{§07 PA$§§E_{"').V
ONI.A.1'~3'G.i9 IN O.S.NG.846I;'i§§8 ON Tm: i"?'iLE GP' '1"§i~£:-- §_s:'»'___if S ._
ADDETEONAL CITY cmz, JUDGE AT BANGALORE Ie}?;;.i--I,::<:f1'1':~¢_:;--«t ~
THE SAN) APPLiCAT'1(}N MQD ALLOW THE ABOVE AP'EfEAL"B'Y
GRANTENG THE', RELIEF SOUGHT FORQNDER5£}25i;'I'~?(}';£§'=IN'_
FAVOUR OF THE APPELLANT {PL.AIN'I'EFF}« «_A.ND.y ¢'_I'HVE*
INTEREST OF JUSTICE AND EQUITY.
THIS APPEAL COMING ON E2312 e§;’~?:,_”1’ir~I%”§;; u
COURT EIELEVEEQED THE FOLLOWiN§§:~.,V’
JUDGH§fi§g
Lealned counsel téfétggfiblaéent Nos. 30
& 11 has filed agfiemo reads as
follows: V V V V _ V _ V
F ‘ié filed. fthallenging the
Ordé,-‘rs on O.~S’.No.846I of 1998
passecztfiyt%theV.:éc§m§:a{i8:?: Additioncd City cam:
Jugige, B€t.*zga¥rJfe. the Appellant herein
a }i}fe:2m.«’before the lower court on
.A ctnd withdrew thé suit itself; hence
thgeétt ” does not survive for
by this I-:Ion’b£e Court. In the
the Respsndents respectfuily
.. At pmfy this Humble Cawt may be pleased to
t Véisjaose of the above Appeal, in the interest of
and equity.’
W/A
M. F.A.Nc:s. 1968612007
In View at” the above, the appeal does net su:’x:iv§[‘~._v
for consideratisn. Acccsrdingly, the appeal is ~
as having become infrucizueus.
3111/-