IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF AUGUST 2005
BEFORE
The Hon'b1e Mr. Justice v.G,sABHeafr
Civil Revision Petition No; ;V,496é"[_2Odl_5 "
Petitioner/3 :e
CHIKKATHIMMAIAH. =.%
s/o LATE K.THIMMAIAH,"
MAJOR, -_ .
NO.235, 11TH cRGss.t,""*»f
MAHALAKSHM1 L1exoUI,. ;_; -_*e;_ :
BANGALORE - 55e;u86.v\ ', _x.' '~*
[BY sR1.R.éAR§AHefifie.téI=
ADvocAIEj_",_'*e ,*
Respofidefit/S {ta
RUDRAPPA,'_ * "
s/0 cHANNAvEERARPe,*MA5bR,
N0.1?1/A, 1ST CROSS,
*=,5TH maze, BAPUJT~NAGAR,
MYsoRE*R0AD,
'eV3eNseLonE%e_ssp 025.
._ . \\
"~.; _tne suit filed by the Respondent/Plaintiff for
LrBY[s§I;vtjA§eHAR BABU
ADVOCATE}; P
‘* CRP filed U/S.18 of the Small Causes Court
‘”. » ‘Aet against the Judgment and Decree dated 21.9.2001
zpassed in S.C.No.1178/2000 on the file of the
‘K Addl. Small Causes Judge, Bangalore, decreeing
–9_–
recovery of money. Suit of the plaintiff against-fw
the defendant is decreed for Rs.25,e00G/’– wii-‘.h
interest at 24% from the date of suit tiii-»{*.”
realisation. e *
This cap is coming on re: efeéré;.tniste$yf77
the Court made the fo11owing,; – ‘–. ‘ ” ‘ ‘ *
The Petitioner was directed Vida order dated
11.8.05 to issue netieeaen_I,A{Noe1i~&*2 en the
counsel for respondents. However} pd steps have
been taken. W” = ‘ ” ‘*V”
However; igythe_i3tereet df_jfistice, one .
week time is grented;tn«comp1y–With the order dated
11.8.05, faiiing which, the revision petition shall
stand dismissed fer nnnepreseuction without any
further greets free the_Ceurt; Wxh
A,’ V .Sd/-
‘ . . . . .
C%@?
Assistant Registral
“mh Court of Kamatab
Pup Q!-anga1ore*559 09”
V\.\»b7s/