High Court Karnataka High Court

Venkataramana Vaidya vs Janardhana Vaidya S/O Subraya … on 10 February, 2010

Karnataka High Court
Venkataramana Vaidya vs Janardhana Vaidya S/O Subraya … on 10 February, 2010
Author: Manjula Chellur Gowda
 "  . BETW EEN  ..

IN THE HIGH COURT OF KARNATAKA AT'_i:'§AN'C;5~;ix'j;QRE_:.' 

DATED THIS THE 10*" DAY OF FEB_RUA--E{'1',, "2010 "  V

THE HON'BLE MRSJUSTICEMAN]ULA fj!jE.LLLJE§1 %

THE HON'BLE MR; ,A[N';'y'Et$u'LI(5oPALA GOWDA

V MIs,C,;\/Fit";/'_.;w1\:_Q'_f.Az+:.92'1~/Mv.2(3"z'";_e';_E"
 ;A/R1T_ APPEAL Q n;g_.V1 1725/2 O08( ;<z...sAPE:E'A'L NO.1727/2008! Em)

(;r1_g1g;c.w'."49[21gVwd9).%'E

Z

.._.._.M___«..._ .

  VeHh'katéramVanva1~~Vaidya,

:3/o~--SubraIyja Vaidya, Shimoga Dist. :APPELLANT

V «V (Bf Sgfi'"';S,F.{.xHegde Hudlamane, Adv.)

  15 Janardhana Vaidya,
  _,,5__f"0 Subraya Vaidya,
 Shimoga Dist. and
' Others. :RESPONDENTS

(By Sri Mahesh R. Uppin, Adv. for R1)



This Misc.W.4921/2009 is filed under§'_".s'ecti:o:n;i-5."'of

Limitation Act, praying to condone the deia'~,r__:oi'.j1~8'daysfin

filing the appeal.

fin iViisc.W.2756/09)
BETWEEN:

A.M. Ramachandra Eiige,

S/o Mahabaieshwar,'  

Aged about 55 years, "_     

Shimoga Dist. V     '  JIEAPPELLANT

(By Sri S .,R';   

AND;,'

1. A. M'ahaba!a».Rao,-   "
S/o Appaimay.ya, ._ f_ '
Aged about'60 years,"
Shmjoga Dist. "

E     :RESPONDENTS

(BAy__VSriMaihjesh R. Uppin, Adv. for R1 to R4)

 A  This lViisc.W.2756/2009 is filed under section 5 of
--- g " Limitation Act, praying to condone the delay of 18 days in
--  fi-{ing the appeal.

These appfications coming on for orders this day,
MANJULA CHELLUR 3., made the following:



ORDER

For the reasons stated in-It’he–4apLi’fica4tit)ti.s_,V:de}’a3}”:of»7. A’

18 days in filing both the appealsis:1eoAhdo%ie'{i.”. 2 V’
affowed.

At the requesttoVf_.’tHe…faV[}peAllaryts”‘wjearned counsel,

matter is adjo4u:’rn._ed ijb next: we”e.!t<'_.–.._ ' t

Wwsflxnmamm

Accordingiy, both are