High Court Karnataka High Court

Sri Shivaraj Dharamchand Lodha vs Sri Manohar M Kalro on 18 July, 2011

Karnataka High Court
Sri Shivaraj Dharamchand Lodha vs Sri Manohar M Kalro on 18 July, 2011
Author: V.Jagannathan
This petitien Cc:sming,§ on fer hearing 

eeurt; made the fHew2'I1g : ' A T
ORDE§~Au

The submissin made by"-ghee'"1ee2:med"~eexmsei iii):
the petitioner is that, the"em":re 21'meuz1t;--~been=. 
deposited inasmuch as on the"-elzée ef fE1e_ erder passed
by this (tear? on 9.3,2Q1'1_. s.§i:e""v-balé::1'c:e payable was
Rs. 16,508/~ and the  Eameuigt' 2ii_se"'h"as been paid on
22.3.2201

1. H ?j’heeI’e_fe:fe’,. the Ieame'<1Ve'é§i;:1se1 seeks for the

matter being ' '

2. In flew _(§f.: “€,-h €»V;§.b_{f€if submission made and the
iearned ‘eeunsei H for my perusal the receipt

f(3xA;g§::re1s’~;3ayIii.e11’£:/Vof E?:s.16,5OQ/we the entire amount due

.i:*1«.res;}ee: -Qféhis petition, therefore, stands satisfied.

3{ H<–:m_:L:f':.-, {he pew/in dispesefi es? by aatquiéting the

petit/ie;.:§::r and setting aside the erfiez” sf C{)I1’s;”i€1{§{}f1£>ae;§ ffezéeszge

–~a
2%,; 3% 2622
9 V

%’~«»/3′;

4:»-wt %
<?§<:<1:;'– /