MFA No.76? 1 [2009 All 1 All IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25"' DAY OF NOVEMBER 2010 BEFORE THE HON'BLE MRJUSTICE H.G.RAMEs-If MISCELLANEOUS FIRST APPEAL 3fiO;7fi'Z BETWEEN: LAXMINARAYANA S/ O. CHIKKAMUNIYAPPA AGED 50 YEARS # 2196, RAMESH ROAD NEARRRSTUDIO PRASHANTH NAGAR ._ TDASARAHALL1 2 BANGALORE--56QIf)57--~_ V ' '...API>ELLANT [BY SR1. N. S. SAIi.:A&7..G)OWD,A,__ADM ' AND: M /S. SHRIRAM"~ FINANCE COR1?_OE?A'I'1QN :CO._IL_TD. NO. 39 130/ 16, ABOVE.ARYA'S BAKERY BELLARY MAIN ROAD, GANGANAGAR 'B--ANGA13O13E -»560 032* ---------- ~ * BY ITS MANAG_ER_ ...RESPONDENT
{BY SR1. INv..§’J:;A,I;VAj,- .ADV.}
W.,MFA.-BI_LED U/0 43 RULE Mr) OF CPC AGAINST THE
ORDER DATED 20/I0/2009 PASSED ON I.A.No.I IN
O.S.No.6593fi~/09 ON THE FILE OF THE XXXVII ADDITIONAL
– “cI’I’*1-CIVIL JUDGE, BANGALORE ALLOWING THE IA FILED
‘L?/’G.39″_« RULES 1 & 2 OF CPC FOR ‘1’.I. SUBJECT TO
_ -DEPOSITING THE CLAIM AMOUNT OF RS.1,42,574$79 PS.
APPEAL COMING ON FOR ADMISSION, THIS DAY, THE
1′ “,COUR’l’ DELIVERED THE FOLLOWING;
MFA NO.767I [2009
u’ 3 TV
amount of Rs.20,000/– lying with this Court shall be
transferred to the trial Court forthwith. To this extent
impugned order stands modified. The trial
dispose of I.A.No.1 expeditiously. The responderit.i
Iiberty to apply to the trial Court it
aforesaid amount of Rs.50,000
Appeal disposed of…’
Rd/ ~ata