Karnataka High Court
Sri. A. Anjinappa vs C.Halanagowda on 22 September, 2010
2, JUDGMENT
The learned counsel for the appellant, on instructions
received from his c0unter–part before the lower appellate
court, seeks that the appeal may be dismissed _
as the matter has been settled 0ut__0f ‘V”s.eeks,c,v4 ”
direction for refund of the court fees paid. A ‘ll
The appeal is dismissed as _ .
The office is directed toqfefund—th”e~-court fee’paid,:§
akd*