«--SYNv3§i'CA'I?E BANE,' 11111 -« *
_ MR.E..c;.1-_:Em--LAYA
'% ztffifi MAW ROAD,
1
IN THE HIGH coum' OF KARNATAKA AT' BANGALORE
DATE13 was THE 17TH DAY OF NOVEMBER 2008
BEFORE
THE Hom3LE MRJUSTICE K.N.KESHAVANARAYANE:-.:'_ ~,
R.F.A.No.g51 I E007 {MON} " %
BETWEEN:
M/S.JANA'1'HA MEDICAL STORES, _ : . A.
REPRESENTED BY ITS PROPRIETORS,
SRi.N.S.SHiVANNA
3/0 SIDBALINGAIAH
AGED ABOUT 52 YEARS
N€}.24,1IND MAIN, ..
PALACE GUTTAHALLE, ' : .
BANGALORE. W3 " 'A;;\.A.AEEELLANT
(BY SRI.K.:'MURTHY; VAEV. AEE.ENh
ARE) '
EALAEE L'§U*I'I'A_I-IA:,L: BRANCH,
PALAcE"EU'.:?£%AH--ALL1MAiN ROAD,
BAN-(__:'rAL{}RF,§_
REPR'EsEN'rE_E='EY ITS BRANCH MANAGER
SRI.EN.GUE€USHAN"FHAMURTHY,
A 30' NAGAPPA
" _ EIEEU, AGED ABOUT 56 YEARS
'RIAT No. 131:, 7TH moss,
" J.P.NAGAR END PHASE
~ BANGALORE --~ 5:2.
W
3. SRI.C.RUDRAPPA
S] O S{DDALINGAIAH
HENDU, AGED ABOUT 55 YEARS
R/AT E10636, 837* CROSS
6TH MAIN ROAD, YESHWANTHAPURA -
BANGALORE --- 22. RESPONDENTS-._
THIS RFA IS FILED U/S 96 OF CFC AGM-NST___i’T}iE~.
JUDGMENT AND DEGREE DATED 22.4.2005 .fP*ASs’EVn-~i m
o.s.No.1:z59/98 ON THE FILE OF THE XXIX A1)nL’.~-._EcR’e’g1NG_’_TI»fi; ‘
SUIT FOR RECOVERY OF MONEY. i 3
THIS RFA COMING ON
COURT MADE THE FOLLOWING:’
Jsnsmskme
None appears for the 2′ ii
2. It is iiiiéigyilieilant sought yermission to
present this ~asI_ indigent person by fifing an
:_…ap;i1ica,_i;i{:>nE1;i31ri_er ()i’1*(1e_r.f..4r<'u» Ruie 1 of CPC which was registered
é.s,<::.r5;:~.m.+24ji2ic<i7.»me said proceedings has been disposed of
ofiief'idafieciiiisi2f§ei.'i$.2008. As could be seen from copy of the
91-dgr p.sg.–.sec§_ the said proceeding, 21 joint memo dated
came to be fileci by the parlies and as per the said
_j'oiI1tV';memo, the appellant herein appears to have paisi
i'»_Rs3amxu~mthefimtnmgnmmsrhakwmmhispmmuenx
W
3
the court below and the said. sum of Rs.35,0(}O/– has been
accepted by the Bank in full and final settlemcnt of its claim
under the decree which is challenged in this appeal. In the
light of the said joixlt memo, c.P.No.24/2007 ha.s’..:rbcen
dismissed as having become infructuous. In viewjfif _
passed 1;: C.P.NO.2-<3»/2007 dated 26.3.2OO8,~V—-3.cccf)fi_§1gA ~..
joint memo filed by the parfies, nothiizg
for consideration.
_ A’\
3. Accordingly, the: appeal