-3-
2. It appears that, there was a delay in filing the complaint,
in this ‘regar€i, he had filed an appiication for e{)11dona.1io;3 of
deiay. However, pefitioxzer remained absent 01::
27.32097, 10.4.2007, 31.5.20o?,’14.8.2007 ané_:”e..:-i;’:e5i?e,’e
Noticing the lapse on the part of the pe’fitioner”_’a11c¥”
interest in prosecufing the matter, the ‘TMa»g’i:§1.tIate«.
option except to dismiss the
3. Learned Co”:.111se1 ‘ submits
various grounds for the gmunds
couid be appxeciafetieveensideraiion that
the case it1volveieVc’fi’i:»§’*.s:1£»i1.t”>”n’;:11J.t:r”:c:§;fi.*: of Rs.89,,41(}/– in
my opi:1ion;Te::?ie
Aceo:’ciieg;:3{f,’,e allowed. The order dated
6311.200?’ “passeei the X11 Addl.{3.M.M., Bangalore in
is set aside subject to peiifioner ciepesiting
cosit~- §.T’v-viiefoxe the State Legal Sezviees Authority.
VLea1nee1″-..Mag”ieUfé§te is directed to take up the matter from the
” i5;5;’£*«.<–2_t_5g'e ef of the complaint If the petitioner makes two
m:i%.§;;: defaults, the Magjisixate is 3: liberty to dismiss the
'
sdl-1,
'judge
KNM/–