Karnataka High Court
B V Shivaram Rai S/O Late M C … vs M/S.Manipal Sowbhagya Nidhi Ltd on 29 September, 2010
.V:"---(RESPOND.ENTv'IS SERVED) IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 29*" DAY OF SEPTEMBER, 2010;£fT.'_fA,_ BEFORE THE HON'BLE MR. JUSTICE A.N.vEN,LIC,O4RALA'G'OIAg'D'A wRIT PETITION NO.892/201:0(GT/:~-I?PC.3 E BETWEEN: B v SHIVARAM RAI _ S/O LATE M C VISHWANATH RAI AGED ABOUT 55 YEARS, " R/AT VISHWAGUDDA ESTATE, _ P.B.NO.47, SUNTICOPPA,._ _ ' KODAGU DISTRICT. : ' ,_.PETETlONER (BY SRI RAHUL RAI K. » ,_ M/S SUBHVASH _&"RA3E--S,H._AS_. OCIA TES, ADVS.) AND: M/S.MANIPAL SOwBHAGT«,A NIDH,I"*LTD., INCORPORATED UNDER THE II\'._DI'A"N COMPANIES; ACT 1913'; AND HAVING ITSREG. C)F7:-'IC._E AT MAN'1RA.L..AND A BRANCH OTTICE AT"LIc;HT HOUSE, HILL ROAD, MANa;3AL.O'R.E--Iv,_, REPRE.SEN-TECD...B'=I.I''TS'I~s~;aAAIAGER. * ' RESPONDENT 4. MTHIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE ,._,CON'S.TIATuTION" OF INDIA, PRAYING To QUASH THE ORDER DT. v._22.,_1'2..2OQ9'"_« PASSED BY CIVIL JUDGE (SR.DVN) MADIKERE IN K_'-__EXECUT_IO'N"CASE NO. 158/2000 AS PER ANNEXURE - H. THIS PETITION COMING ON FOR ORDERS THIS DAY,___ THE COURT MADE THE FOLLOWING: ORDER
Petitioner has filed a memo dated
permission of the Court to withdraw the writ; “peti’ti1op’~.a.3:”‘np_t”¥
pressed.
Memo is piaced on record
dismissed accordingly. it it A it
There is yet another the Triai
Court to return thew.¥§sLfi,Ot)O,0O0/~ to the
petitioner i.e., in
,…—–».
Since they pe7tition».._itseif_ is being withdrawn, the
deposit madevipuirsuiant’t.ojthce._:o’rder passed in this writ petition
be returnedto the”‘petiti.o.ner*.at”the earliest.
….. )
Iudgé
2 ‘~.
g;°,,,,,¢_J—-&_p,( I/r-a{€_
O “it 151.1» io-
i<-5".7':6,,.,..:~———-~–~H
€194". )2, hr»… 'L/2. 6~ru'v<7:I_