High Court Karnataka High Court

M/S Gurujyothi Combines vs M/S Kubera Financiers on 30 September, 2008

Karnataka High Court
M/S Gurujyothi Combines vs M/S Kubera Financiers on 30 September, 2008
Author: Manjula Chellur Malimath


BETWEEN :

-1-

IN THE HIGH COURT OF K.ARN’A’I’AKA AT Baxegggkg

DATED THIS THE 30TH DAY 0? sI::13rEMB_ER”,«

THE H()N’BLE MRS.JUS’l’ICE

Amy. Q
THE HON’BLE M1§.JUs’rI§’:ERAVI
R.F.A.Né.”?5;g. zixzf

. M /s G11ruj}{oi;hVi;;(,ouf” 1bifné_s,.


A   
148, 5th 

Bangalgréjstifl    A

By its Pasjumr S:’i.i€,V,.(}z;pta.

. sx-i.;;<.x;*..::%u;§m.,.,
._Agt_:d about-€24 years,

' Sic Lailc K.V13I}katasubm Sctty,

No, Bhavan Road,

Bangalorc~560 004

. . . .APPELLAN'I'S

(BY"Sfi§~I.C.R.JAYACHANDRA SETIY, ADVOCATE.)

. /s Kubcra F'1'nancie:rs,

)

'A Regd. Firm of Partnm'ship,

V' Ranganatha Mansion,

Avenue Road, Banga1ore–560 O02,

9+

-..¢

-2-

Represented by its Partner
Sri.A.Lakshminarayana Setty.

. Sri.S.Nagaraja Setty,

Major, Hindu, z
S/0 Shamanooru Srinivasa ‘ ‘~ . «.
Residing at Sridhara

Sn’.B.M.Ramcsh Rae, ; ‘ =
C/o Blfiadhava Ran &–_S0_I1e’s_. 1 ‘ ‘
M.(}.Roa{i, *
S1i.S.A.Subbe.:”eij,
S/o Late S.A1111a%§pa

Gunlrlathei % %

S1i.M.*J.Ct1aI1draa$¢k};ar;T”v*-.. ‘ %
S/0 M.L¢VasudeV£?.Ifz1L1I’t1_iy=,.
Residing “a1;__ N7<)_.2E:/ 2?," Cross,
7'31 Bfnck, Vénlcatappa Garden,

Jayzxpagar, O82.

Mohan,

‘ .37/’.9 M.L’.’*GopaJa}~~Setty,

Sri Mahai;.”N<§;=125/A,
Firs-1; Bl_ock,fJaya11agar,

Bangaxog-560 011.

Q” S. Flcwis,

. ‘S/c Late ‘S.Lewis,
‘ Timber Merchants,

[ A x -Christian Colony,

. RESPCNmN’I’S

Eng/_

-3-

(BY SRI.V.B.SHlVAKUMAR, ADVOCATE FOR’ C/R1;-.T
SR1. GMANIVANNAN, ADVOCATE FOR R4, 5., V
%
APPEAL ABATE!) AGAINST’ 12.3. V.(“).D’I’D. 7.1,%1-.2o’01;’)%% 1

**i’*

This appeal is filed under Scctéo1’1*.96 of’~CP£.3
the judgment and decree dated 3’1A.3′;-l99§.v–‘«%.p.assed:’; in
O.S.N’o.3135/1986 by the XV”3l_I””~.Addl.”‘ my =
Bangalore City, decreeing the suit’fo’r 111oné3′<.ai:xcIett.j.

This appeal coming §11.. fox.' day;M%ANJ ULA
CHELLUR J., delivered tt1e'fo_li0W_i_1fLg:~ _

The gappealwj' ' in of the compromise.
(me is ~_.V_:t::~. ..-refund the Court-fee in
accordamze with R11lé'3. V A '

Sd/-v
Judge

Sd/–»
Judge