Karnataka High Court
Balurghat Transprot Co Ltd vs M/S Gopika Perfumery Works on 27 May, 2009
RFA N0. 1 00892008
I
IN THE HIGH COURT OF KARNATAKA AT BANG;§xi4.()§E-- _
DATED THIS THE} 27TH DAY OF MAY .(;Ss.Ro2j;d, e
Calcutta-790 4"
Having its: but of cffiee}
Bangalore ---'.560 027.
Represented by its Managing 'Bircctor:
Aged abojut 5; years,' V' V '
San ofRa1_ _____ .. v Appellant
(By -M K Vci1ké1':a1*an1ana & D T Nagaraja, Advs.,
~£bI'..petitiQj:aez' {AI-3..'$EN'1')
' vANI): A
~ 4,.' M/s eopaga Perfumery Works,
"Hea(i1'1ge:§1;s omce at:
'No.~'3_'33,: 12"' Cross,
Ramamuja Road,
---Mysofe -- 570 004.
. _ -Represented by its f'.A.I~io1cler
Ramachandra
2. M] s. s K Stores,
No.73/42, D C R Market,
RFA No. 1 80852008
Mama -~ 732 101.
West Bengal. ' '_
Represented by its Pmprictor. A jj.R£::3p9ndcnt3§___. : .
(By Sri.B S Shankarnarayan, Adv., vfanj R-- ._
(R~2: notice dispensed With} " V" .
This Rcgtflar First Appe£asl.~is.fi1cdi-. undcif Section 96 of the Code
of Civil Procedure, 1908 against V 1;:-Le' Jud.'ga1ei;t__ and Decree dated
11.03.2008
passed in 0 S Nq.6;'{}”6] f2G{)G._o1:n mg file of the Xxx Add].
City Civil Judge, Bangaloie, d=a,_=c1\§:eii1g’thé –sTv_it__for recovery of money.
This Appeal” day, the Court delivered
the following: _ ”
There is n<u$rr§p1t$V§:nté15i£$n..–uibr the appellant.
. =2, the xxsgfiondent No. 1 is present.
is dismissed for rzonqamsetgutiozx
S§f%
Iwgé