Karnataka High Court
Syndicate Bank vs M/S Indian Auto Parts on 17 November, 2008
£3
IN THE HIGH COURT OF' KARNATAKA, BHAI~'I(§AL;QI§E% ' '
DATED THIS THE 17TH DA? C?«'F'm§3{33'Ei\4'BERI ':2€3§3$"I"'
BEFORE »
THE HON'BLE MR. v.RAM'"MQHAr5I= :€I:: bIjY3
REGULAR FIRM APPEAL "1_\:r5.':3s9 oI'%"2e0:'
BETWEEN
SYNDICATE BAI5;jK,.. _ '~ _ '
A BANK CONs'rI'r:;f;*£tD'1;ANiD"FUN<;TIOmNG
UNDER THI34-?RQv}.S--IGNs_I_Q,@_ BANEQNG
COMPANIES-_ (ACCQIUISITIIOIN AIVIDI' TRANSFER
01:' UNDE.RTA:{_rNG;:__AcT,' 19'70',--HAVING ITS
HEAI3 (.f)FF'IC'E.jA_T MANIPAL AND BRANCHES
ALL {)V1ER~.Ii\IBIA'AN£) QM; "SUCH BRANCHAT
CHICKMAGALUR, R1_§;P.I3Y& SRI; I E AMANNA,
CHIEF' MAI~IA<'3af:R';' _ V »--
"~ ' . = APPELLANT
,fB3,--..,Sxti_ ..jg"v1;rI1<.IIfI'Ac;éIAL;Ii;bIH, ADV.)
AfiB}*fl"
I»...'__w.I/s. I'Im"IAN A.ui"<}.'i9AIzTs
I.c_. ROAD, CHICKMAGALUR
"~__R4EP,BY MANAGING PARTNER
' "'SR1._'C.HANDRA.PAL 8 seems
".RESPONDENT
.I%(g3é«’sfi; M” SHIVAPRAKASH, Am)
” “THIS APPEAL Is FILED UNDER SECTION 96 OF THE
£3933 OF CIVIL PROCEDURE AGAINST THE JUDGMENT
‘AND BECREE DT. 22.03.2049 PASSED IN O.S.NO. :58/96
“BY THE CIVIL JUDGE, SRDN. AND cam, CHIKMAGALUR,
‘P
QECREEING THE sun’ FOR DECLAR§§:TIO5§” } A.r§zDT
INJUNC”I’I()N.
THIS APPEAL, COMING ON FOR.’
THE COURT DELIEVEREI) THE FOLLOWING:[ . ‘
J U D G ”
Learned counsei a memo
dated 16~11-2008 matter of the
appeal has u “01;xe~time setticmcnt
Schtilllfi of as not prtsscd.
The V the appeal is ordered
accoxtiiixiglj’ V’ ‘
sd/-
Judge
‘,_§<:s