High Court Karnataka High Court

M/S Vijayanand Roadlines Ltd vs M/S Wyeth Limited on 4 February, 2010

Karnataka High Court
M/S Vijayanand Roadlines Ltd vs M/S Wyeth Limited on 4 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
 

I

IN THE HIGH COURT OF KARNATAKA AT
BANGALORE .

DATED THIS THE 47" DAY OF FEBRUARY

PRESENT

THE HON'BLE MR. JUSTICE._V.G.;'SAV'B'iT!IAR'I1f«V  A

AND 

THE HON'BLE MR. JU$1'1T__C'E..VS.N';- s_ATy°AN'ARAv'ANA  A

MISC. _cvL. Nio..'Vf1j2o4g;
R. r-2A TNa.,E_6j51/290,9  _

/:oo9_A7

BETWEEN   A
M /S"'V'IJAV¥};__NA:N«l§"~R_O:A t:;L1.N ES LTD
 ....      APPELLANT_
(By Sri 'E: HEGDE, Aov., )

wu--e.«La"m--

  TM;<Ts~vW..ETH LIMITEDAND ANOTHER

RESPONDENTS.

4 Misc cw. 12044/09 IS FILED UNDER ORDER
‘RULE 5 R/W SEC. 151 OF cPc., PRAYING TO
…_F’5ASS AN INTERIM ORDER or STAY, STAYING THE

OPERATION, EXECUTION AND ALL FURTHER

7

PROCEEDCINGS PURSUANT TO THE JUDGMENT AND
DECREE DATED 25.3.2009 IN O.S.NO.7279″;’._2000
PASSED BY THE COURT OF THE XIX

CITY CIVIL AND sessxorvs JUDGE,
cnv (ccn 18) AND GRANT sucryo-.TVHi:j:R_.:;Nn_

FURTHER RELIEFS AS ARE pp

THIS MISC. CVL. coM_1NG1 051 FoiRv”AI4:jE;x:2V1.;qG

INTERLOCUTORY APpLi»c”AT1oNii*+.jfwnxsjg DAY,
SABHAHIT 3., MADE.IHE.FOLL’Q\Af1_NG:

In theiiiieiafnedigcounsel appearing for
the tajjitgqf. time’ on the last occasion to
seek insitruvctionVtoiwiiether his client is ready to

deposit of tiheiwdecretai amount. Today, he

supinatts that theappeiiant win deposit 50% of the

de_creta.i.ATaVn:o’_isnt inciuding accrued interest as per

tine va!.ua:tiion made in the appeal memo i.e.,

Rs.23,V:t5′.,400/- and cost.

Issue ad-interim stay of the operation and

execution of the impugned judgement and decree

‘s 1: 4’5

3
passed by the XIX Addl. City Civif and Sessions

Judge, Bangaiore (CCH. No.18) inj”=_o.s.

No.7279/2000 dated 25.03.2009 subjéerit_’»V.’to”V;~

condition that the appeliant shali de_p”o.sitiV”t.S(5§/0′

the decretal amount as perfitthe”‘s.’afuatio.h*rg1a’d’e_in

the appeal memo and _costV4’av§’arded:..”hy”t’he*.t’ria’i».e

Court within four weekskifrom Avg!-fthterim

stay shall be operative {of ‘as-Itpe-Hod ofhsixxweeks in
the first instance. t

S&/–

JEDQE

;;’*:€””‘§;;'”

.-..,-I’ mi;

,/ . ,_fA’§<,:.

g

suma