High Court Karnataka High Court

Kusum Tayal vs Addi Housing Industries on 23 October, 2010

Karnataka High Court
Kusum Tayal vs Addi Housing Industries on 23 October, 2010
Author: Ravi Malimath
IN TIQE HIGH COURT OF KARNATAKA, BANGALORE
-DATED THIS THE 23" OF OCTOBER 

BEFORE .. 

THE HON'BLE MR. 3USTICE RAVI MALi'M-:§gTH"~Y::  I'  

RFA No 228 OF:':2.0C§'SF Q? '
BETWEEN % V' M

KUSUM TAYAL M   
W/O. CHETAN PTAYAL " 

AGED ABOUT 40 'YEARS,  AA 
NO. 2~Ex,RUSTUM3I-1APPARTM_E.N'Ts_
NO.10, RICHMO£\'~D"RO:AD" < v

     

V  APPELLANT.
(BY SR1 ;M'%TRANVf::J SK'A[5'\iL§CATé'V¥"'A'i3SENT)
ANDII . 7 _ Y' _
 M/SADD1 AHOUASINGV INDUSTRIES
 NO43, IS: FLOOR, MOHAN
T:OwE_RS, Notso, RESIDENCY ROAD
A _   BANGALORE ~ 25
A - RI-:P BYj--ITS DIRECTOR

 RESPONDENT

(BY ‘NC/E-s UPASANA ASSOCIATES, ADYOCATES)

* FILED U/S.96 R/W O 41 R 1 OF CPC AGAINST THE
IUDGMENT AND DECREE DT.19.11.04 PASSED IN

V M O.S.NO.6449/00 ON THE FILE OF THE XI ADDL. CITY CIVIL
JUDGE, BANGALORE (CCH~8), PARTLY DECREEING THE
SUIT OF THE APPELLANT HEREIN BY DIRECTING THE

Y4″

RESPONDENT HEREIN TO REFUND THE AMOUNT AND
REJECTING THE RELIEF OF SPECIFIC PEREORMANCEVETCET

This Appeai coming on for hearing this _

deiivered the f0ii0wing:-

None appears for the a’p.;§’ei|ant, the it

matter was caiied ori.,__two_r”ficcasidns, The”a”ppeai is

dismissed for norvprosecutioh.i’.”‘Vi