High Court Karnataka High Court

The Sangli Bank Ltd vs Smt A V Girijamba on 23 October, 2010

Karnataka High Court
The Sangli Bank Ltd vs Smt A V Girijamba on 23 October, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23%"? DAY or OCTOBER 2010;  Q

BEFORE

THE I-ION'BLE Dr. JUSTICE K.     

REGULAR FIRST APPEAL No.938/b2orj7     '

BETWEEN: '

The Sangli Bank Ltd..
A Banking Company estab1ishs:d A 
Under Indian Companies Ac:t,---._1V§--"'.13;.  A . A'
With its registered office at  
Rajwada Chowk, _   _  '
Sangli (Maharastra State},  V .  . 
Branch office amongst Qjethergjiaoeé A   V' 
at Malleshwararnz-,"Bangalore;     '
Rep. by its Power of Atflorney' Ho'1(_ier'" 
Sri.P.H.Deshpanc_le;~._     ...APPELLANT
(By Sri.H.H.S.hetty, Advffor   

Sri.J.S.Shetty, Adv.).jg.  "

AND:

If". Smt.A.V:;Girijar{;ba,  """ 
'=Ma_1'0re _ . . 
l'n.estr11_c:"torv.*._& A ~  _ 
Govcfnmeynt  Krishna Rajendra

A   Silver .JubiIee "Technical Institute,

K.R.Ci."r:*.Ie,v-.f

A A  . ._  B.anga1ore--56O 001.

i  Sri.R.;Krz'_shnappa,

'Major; 

 ...T"i€1p€r.

 Government Sri.Krishna Rajendra
~ . ;



fidelizrered. the;fo1iowing:-- """ "

Silver Jubilee Technical Institute,
KR. Circle,
BangaIore~560 001.

3. Prakash,

Major,

Assistant Instructor,

Government Sri.Krishna Rajendra

Silver Jubilee Technical Institute,   
K.R.Circ1e, ' I
Banga1ore--56O 00 1.

4. Registrar,  
Government Sri.Krishna Rajendra» 
Silver Jubilee Technical Institute,_..._ '

K.R.Circ1e, V  _  _, 
Banga1ore--560 001.  J     ._"-.,.'..RESPONDENTS

[By Sri.i\/I.Muniraju,Adv.for,.R~>’1.:” ‘ ; , .
R-2, 3 8: -4: servedand=:unrepresente’d}_____f’

This iR.F.A1 filed’ under Section 96 of CPC against the
Judgementfiz Decree ‘dt,,q1lt3,.Ol’1.,_2″O0T’ passed in O.S.No.2-447/2004
on the file of the”XXI}£_Add1. (3ity*C’ivil 8: Sessions Judge, Bangalore
city, CCH–30, de.crceing_the suit: for recovely of money.

appeal V”co.rning_on for orders, this day, the Court

y p _ _ JUDGMENT
for the appellant files a memo.

fin the “light of the memo filed by the learned counsel for

W :’l.vth*e,y.appellant*, “appeal is dismissed as withdrawn. No costs.

The Registry is directed to refund Court Fee, in accordance

with law.

bnV*