High Court Karnataka High Court

R.Chandrashekar vs Smt. R.Mallamma on 17 February, 2010

Karnataka High Court
R.Chandrashekar vs Smt. R.Mallamma on 17 February, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD

BEFORE

 

C.R.P.N0. 1oséT'/.2éTD'§

BETWEEN:

1. R.Chandrashekar:f~._ .  «
S/o.Late R. Gangadarappa;
Aged: 61 years, " . g V
Partner ofE'ir__m I  _  
M/s. R.Pani1§gpat--.hy€.  "  
Indushreea 1N.i.1-aya:,--.e_22_/ 1"1'5_6»;,'.3,

Be1Iary'_Ro:_r§n:i_, Hos_p'eeT_e,e_ 
Dist:T..Be11.ary"L::;_  ~ =  

2. R. 1xaa1.1ikarj:fma   T
S/0.'-Late R, G._anga_d'at'e'appa
Aged 57 Tyeafs_,': " 
Pa.r_tner"cfVF'i.r:n 
Mg:/s.eR.Parf1'13_.61thy,

  »TKunja';"1'3'e11ary Road,

, <.229d".Wafd, Hospet,
 D'ist':v,_f3eI'1.arjg.

T   3. R; Sa_ti'sh.'
S"'/o.<.R.*Chandrashekar

 Ages;i:":.33 years,

 AA .Indu'shree Nilay, 22/1156-2,
 ,Be?_1ary Road, Hospet,

 Dist: Bellary.

-.4". R. Santhosh
 S/0. R. Chandrashekar
Aged: 33 years,
Indushree Nfilay, 22/1156~2,

é

DATED THIS THE 17?" DAY OF FEBRUARY,vV.2.Q"1.Q

THE HON'BLE MR. JUSTICE A.S.    



 

Bellary Road, Hospet,
Dist: Bellary.

 Petitioners.

(By Sri.P.H.Ramalingam, C.H.Srinivas and Sud'3:_1_e'ar,
Advocates.) ~   

AND:

1. Smt. R.Ma1Iamma  
W/o. Late R. Parnpapathy
Aged: 70 years, 
Partner of Firm
M/s. R.Pampapathy
Rajapura Nilaya,  
Bellary Road, Hospet,  
Dist: Bellary.  

2. R. Sharanabasavedshdvdvafadd  . _
S/0. Late R.a Pam.p"a"paDth'y,."'s.__ '

Aged: 51  ' _
Partnerorf Fijfnj ~.  2  
M/s. R5. Pa'11115a'pat'hfy,."=-:
Rajapura    "  
Be1i'ai9y"Ro,ad,'7fHo_spVe't, D 
Dist: seI1ar.;,»._@'  ' -

3. R. Prakash D .  
S/0.. Late R.' Pam-papathy
AgedD':* 49 yearVs_?____V

. P«a'rt»--i1Ier'd'of Firm
» _"M/s_._v'R;e.Pampapathy,
 Rajapa,1raf~Ni.iaya,
= AB«e'Ilar3?.'fRo=ad, Hospet,
D_ist:.~Bei~lary.

"   A The »M'an ager,

V. ., ' Canara Bank,
''  'uHo'spet.

  'E ~  Respondents.
 e T '"(.By___Sri.V.M.Sheelvanth, J.Basavaraj and Vishwanath
 "Badiger, Advocates, for R.1 to R3.)

i

*9.



This CR? is filed U/S. 115 of the CPC, against
the order dated 12/8/2009, in O.S.No.32/2009 on
the file of the Prl.Civil Judge (Sr.Dn.) 82; JMFC,
Hospet, rejecting the application (IA--3) filed U/S_.8 of
the Arbitration and Conciliation Act 1996. 

This petition coming on for preliminary<'h.eaiiin"gA

this day, the Court made the following:
ORDER

This petition is filed §t’g=3:ln’sfti~e.lt}te”‘l:o.rde_r

dated 12/8/2009 passed tho.sfN.e)3.2/zzpoopghqhli theft

file of the Prl.Civil Judge (Sr_.:D-n_.)-..and..J«–M:li’C,fi?Hospet.
During the pendencly’«-fiofi the parties

herein were involved i.n”th:e Vcon_teI.npat”xproceedings in

CCC c_ontempt proceedings was
disposedA”o_f” A copy of the order is

made .1a–v.ailahieo tovvthils Court. The observations made

para olfethe order would indicate that the

llstetftled their dispute with regard to the

manner or’ continuing of the business. In that View

gI*~lo.rt?.’ii:1e Division Bench of this Court has

i.ndi’c.a_t=ed that the original suit hearing No.32/2009

‘i.t.seclf is deemed to have been dismissed as withdrawn

and the revision petition filed is also deemed to have

been Withdrawn. In that View in normal circumstance
5

3;

a memo was required to be filed by the learned
counsel for the petitioners to withdraw the petition.
Since that has not been done, the observatiéons”iiofithe
Hon’ble Division Bench is noticed and
stands disposed of in the said:.te’1’rns. efrs

costs.