IN THE HIGH CQURT OF KARNATAKA AT BANGALORE
&BATED T313 THE 26?H DAY 0? may 2399 { 1
BEFQRE
THE HO§’BLE ya. JBSTICE A.s.BoFgRNa.?V”””
QSA N0 1554 0§.2aea ;
BETWEEN
SAPTAGIRI HOTELS (P) LIM1rED;.”a
KAVQGR JURCTIQE, *
AIRPSRT RGAD, ;
MANGALORE–15, v_*. 5 _’u
REPRESEMTED BY ITS 9:REcTeRrLi,;
_-u_f-‘-A; f2- §k?ELLANI
(By Sri. D.a.§A:g§aE§HA§;??A;_§§voc§IE)
BRAECH QFFIQE AT v”
K.S.R.RCAD;. ”
MA§GALORE-1{HV
REPRESERTEE BYa
_.ERIwc1RAL’e§§1cEa,ANB_
a szxzea MAEAGER. “” “””
. A x V._ R£SPQNBENT(S)
j §S$_fiig& 333 13s af c?c, against the
V ,. §aég9§én£ a§d-Becree dated.2fi.flZ.20Q8 passed in
‘” §m,ya,9x:é05 an the file er the 1 Add1.§istrict
.,tD,»-
Judge, Eakshina Kannada, Manga1ore.’dismissing °
the appeal and confirming the Judgement and fi颧&§V
dated 68.12.1995 passed in QS.Na.129!2fl0Ofén’fih§”-L
file of the I Add1.District Judge, D.K;;”M§$g5fior¢,J
This BSA is coming onffor 0r§e§s,Vtn}g§W_
day, the Caurt made the folifiwing;
$3′
One wegE té5éQmply §ith.§héVfiffice
objections,afiaiiing2whi§fi fifie afipéaI wiii stand
dismissed §ith§ut Eéféféfice fié {he Bench.
S6!-
JU3GE
2 2¢;;;¢9
‘ ‘°’?’,~;Vgi M’
R85′
/Lgkmt nag?
‘ h Court of 33″‘
gig &%ai0W {X31