ms "mm 1-ma COURT OF KARNATAKA AT BANGAIJORE' ,
Dated this :he29"* day afJanuary, L'
Before
my HOMBLE MR JasHc£»;;vL£%i:a%i>1._ % G " "
Regular First S
1 Ms Manjnnatha Textiles _
Rep.byappellmts2&3 '
i¥65i5,DK1.ane:,gChick{;et " _ _ -
Bangalore 53 " _
2 Sri Y C Rsgmma, ':10 yfs » 4
Pawns: Sn" "
# 6555, DKjLa;1¢, '
B31'g*3}0r6 S3 .» »
3 Sn' Y R Mumlidlxétr, 4:: yrs " '
Pmmer - Sii.Ma:1j§ni2mi'Temiies
at 9535, ,1) K L!me,_ Chickpet
.560 053' ..... .. < Appeiiants
(:3y' 'i~latba:i%a_jV Adv.)
hair yrs
" ' ««S2ity»Saremaljé,_ifi' 4, D S Lane
. _ ' Bangaiore Respondent
gm cimaamzy, Adv.)
‘ThisFix~stAppeaiisfiiedm1der S.96oftheCPCpra:yingtosetaside
* judgment and decree dated 15.12.2093 in 08 6022/2006 by the :m Add}.
City Civil & Sessions Judge, 3 ¢.
withdravvg by the
This First Appeal coming on fin’ Acitnission this flair’,
deliveredthe following: _
nmwmmW M
Appeal is by the defendant against the {if cjccungfii r ‘V
Learned counsel for the of the
order sheet in Ex.Case 140/20i3′.’;::’4_~whcr€_?iAi:. states
regarding handing over *991#n4t
In vi_:fw__o_f infruciusous and it is
dismisseti if any, would be recovered by the
respondent or event’ is deposited, the same may be
. . . . .
fudge