Karnataka High Court
Sri Venkatachalaiah vs Smt Munirangamma on 26 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY OF NOVEMBER 2009
BEFORE
THE HON'BLE MR.JUSTICE s. ABDUL NAZAEEQQA "'
MISC.C"VL.NO.21569./2.0_(_)9 _
IN : "
REGULAR FIRST APPEWAWL No.7o6;?2@b8'AA{M0§3 '
BETWEEN: _
Sri. Venkata halaiah
S / 0. Venkatawamy
Major in age V A
R/a. No.241 _ i V.
Sri Lakshmivenkateswara Dr_§iCl'ea;ieV1*s__'
17:}-1 Cross. 91%: Main' ' . . ..
HI DivisidI1_. BR; cmny
Agrahara Dgséufahalli * _ " __ "
Bangalore ~ 559 079 ._ ' ...APPELLANT
. F i(.:ié1"--HV1,_1__s_;_sain. Adv.)
Smt Mu I1i1'aiiLgeL§i11ma
W/ 0. lat.e E\»=iL1Tn§yappa
'Aged abQ:i't«V5O years
'"~._}§{'/a. No.2v.1__."/4"' Cross
A V' N Evlain, Agrahara Dasarahalli
5a_r;ga1§~;re M 560 079 RESPONDENT
This Misc. CV1. is filed under Section 148 r/W.
1.51 of CPC praying for grant of time, etc.
This Misc. CV1. Coming on for Admissioia tktiS”ci–a;y_wv.bthe * _
Court made the following:
ORDER’
Heard.
Two weeks further ti;me_ is granted Vffijgni today to
deposit the amouiavt €Qfi.;1e1f:_’daVte0d’ 00.09.2009.
M1’sot;CVi;N_o.?..15VG§?;*7200§9-.i’s “m~en..~1fng1y allowed.
Sd/~
JUDGE