SiL1I:ii;’i’i9i1si
ix}
in O.S.No.41/2006 on the file of the Additional Civi} Judge
(Sr.Dn.) Hospet, decreed the suit filed for declaration. ‘
This appeai coming on for orders this day,
deiivered the foiiowirlg: 0’ ‘
JUDGMENT ._
Learned counsel for the appeif1’an’L§_i_ihasiiI’iied:ia
dated 09.09.2010. The Memo 0
“The above a,ppe1Eant’~iistibmits00 that .the
above appeai may cost as
settled out:.SidQe’:~the V V 0
not pressing the
above appeal s’etit}e;d outside the court.”
2. Iiiteifmis appeal is disposed of as
not pressed.
“i:Thei_P,egvistry isid’iT’eoted to refund the entire court fee.
sd/H
3UDGE