High Court Karnataka High Court

Dr.Arvind,B’Lore vs Anand,Belgaum on 11 September, 2008

Karnataka High Court
Dr.Arvind,B’Lore vs Anand,Belgaum on 11 September, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
 

 

1
IN THE HIGH coum or KARNATAKA %
CIRCUIT BENCH AT DI-IARWAD   " V % _
DATED THIS THE 11111 DAY  _ 3  "  V 
THE HON'BLE   

ANI5   A

THE HONBLE MR'.JUS[l(}E..S.f§A1YANARAYANA
V    

DRARVIND, _ _   
s/o MALm<MAPPA'EAHGoLLI,
AGED ABOUT 49.  "
MEQICAL PRACT_lTIONER,

   ..... 

‘r»1AHA1.F.I<sHm1 IAYOUT,

. E …APPELLAN'l'
(BY SR! S.R',_}_m"I"l'[, ADV.,)

E sea. Ammo,
sgo SHWABASAPPA smoom,
__AGED ABOUT 37 YEARS,

OCC:BUSlNESS,

c/0 LAKSI-{MI ccrrron PRESSING

FACTORY, BAILAHONGAL,
BELGAUM DISTRICT.

…RESPONDENT
(BY SR1 BHARATESH B. AIASANDI, SR1 ANANT H
MANDGI, SM’I’.UJWALA A. MANDGI, ADV’S., (ABSENT)

2

THIS R.F.A. FILED U/S 96 R/W ORDER 414RUL_%E.,_1
or cpc AGAINST THE JUDGMENT AND DEGREE DATED

23.2.97, PASSED IN 0.S.NO.39/93, on THE FI3,E”OF—-THE _
cm CIVIL JUDGE, BAIL!-IONGAL, DECREEING THE Eurrj *

FOR RECOVERY OF MONEY. _– ”

THIS R.F.A. comma on FDR

unnum .1., DELIVERED THE Foi,1_.c=wING:’- –

The learned Counsel for “appellant ‘

prays for time. No ‘I’fi~c is

of is made out for
adjouIh1Dgthe- the appeal is dismissed
for non-pIDEe(_.futiOn.A”v. V

Sdl-3
Iudcte

Sd/-E»
Iudgg