,agai.i§_$i the Qrder"da--£3d' 09.09.2008 passed an ¥.A.No.I in
Q.S,No.81g"2OQ§3 on the file of the I Add}. Civil Judge
¢£_Sr..Dn.),'=.._ i3_a*.ra'1:gere, ordering to issue temporary'
'_C?cu
~ '1I;a{ié"~§"he fo110Wi;:1g:-
Srifi'. K. Nagaraj
S/ 0 T.V.Krislrmamurthy
Aged 75 years. R10 #1 569/7, 1*' Stage _
Shivakumara Badavane, Hadadi Read L"
Davangere I " ' V
3 S.ShiVa.1?a1:a
S/0 M.Singa1~ave}u
Aged 6 1 years, Proficct I)%recf1,,1:f V
UEIVI-ESSAH JV fl 7 ' ' ''
"Ashizwad" Near n
# 2384, SS Layou1;,A'i3av:e1ngc;z*:%:_ V
4 Inter C(:Ii1;iI1¢i1t;czi..(301i::~}1lta_jJ:1t;:3,axtxdf
Techncscrais 1%.' Ltd;-._ V' ,
2fld§floGr.EE%fi&ah3IQdad-_" ;
N§5a"f"N'ut§:.;1 Céi$1}L:':ge~.'V"" 'V
Vir:1ya_ Nagezzg-«.Dava11géx¢ -- .
Represeiintd JJ "£{_atarai§swort11
a.%% v *ju"a' H.RESPONDENTS
‘;1’h.is. finder Order 43 Rule 1 of CPC
i”r:}LL*1_Cfion.””€ :1dQrxéntice on I.A.No.} anti SS to defendants
therein sub}’e¢_t.T’to COZBPHBIEC6 of order 39 Rule 3(A) of the
? T}:1i;s MFA coming 0:: for Grders this day, the Court
0 R D E R
Learned Counsel fax; the appellant has filed a memo
dated 20.01.2009. The memo reads as under:
xx”
‘ Judge
3
“The appellant humbly submits that _ .
today i.e., 203* January’ 200?
respondents] plaintiffs have withdrawn 5 :”
suit 0.S.No.8}»,/2Q08 pt=:I1c?c;11g V
Court beiow. Therefere, ” V V
appeal preferred azgainst ” 11o*z1–_pa$’Si:1g_’A0f,\ 3
order 01:1 IA.Nox1 in séairi; become
i3:1f1’a£:tuous.
‘e!\v?’v113?’E.:’7′”I’t.°,’i%_Z”!=i–“)”i’:€!?. ‘ vi§I”3;Ved that
this £–I£§i:1’1g3;e »C” a=::.rt tiismiss the
t<:np_ é:pp§:a!._ 'e.$ 'I10tVVVVpi*essed in tha
iI1?€F€S?TA0'i§I1§tice.'A
Ir: vie:xé:«~» 0f.Vi;11isA"V_nV1££mo, this Miscellaneous First
'V " «Ai;}pe%§fi~'igA-.§1is.missé§d ' hot pressed.
Sd/-3'