High Court Karnataka High Court

The Vysya Bank Limited vs M/S R K Fabricators And Engineers on 31 March, 2008

Karnataka High Court
The Vysya Bank Limited vs M/S R K Fabricators And Engineers on 31 March, 2008
Author: S.R.Bannurmath & Gowda
-1-

IN THE HIGH comm' OF KARNATAKA AT  %. " 

DATED THIS THE 3181' DAY on   "

PRESENT)

THE HOWBLE MR. Jusfrlca S;3,»'BAxNuzaMA'rHA  "

me»    
THE I-IOIWBLE MR. JUSTICE;5;'N. 3f'EE!5G0l5ALA Gowna
Ruse.  

1 THEVY'Si'A'i%IA§5K'L;Ii51§fl'!3D~..*'if .
NOW anew-gsvx BAR13:.L£ie5E?i'EI3§ 
A'If%1§§O.":.§';'20;*{;, Lgagcsz comwx
MARUT1(}ALi;E*,'BEJJ".JAUM 

13? rrs PRZNQIPAL 'c.sFr=3cER' AND
BRANCH M'ANAGa1§J--.__  % 

_ % A _ _ ...APPELLAN'I'
(BY SR1. M Si's£_iAsH:oHAR"'és N SRINIVAS, mvs.)

1.   u /SK-'§;1%KA'J§éABR1cAmRs AND ENGINEERS

 PLOT 339.693, mm COMPOUND
" UDYAEVIBAG, BELGAUM,
BY 'i*I's PROPRHJTOR
A. , _ SM"I'.SARAI..A,
V "aw/0 RAMAKRISHNA MERWADE
*  MAJOR, oc:c;BUs1NEss
RESIDENT or? BELGAUM690 002.



-2-
SR1 AMARNATH NARASINGSA MCTRANI
SXNCE DEAD BY HIS LRS

2(A3 SM'i'.SNCHALA"i'A   4
mo AMARNATH MCTRANI ;  
MAJOR, occ:HoUsEHoL1:> WORK T .. *
RESIDENT OF DR. RANADC COLONY. _
IIINDWADI, BELGAUM - r~590.._002. A

22(8) SHRI ANISH  _

S/O AMARANATH MCTRAM _  "
MAJOR V _  5 V  1.
OCCBUSINESS   ' _     
RESIDENCE OF ADVANCE ,'?A?Es,_7'0r:f;v _ 

UDYAMBAG, BEL§2At;*v:.4,;~ 599 AV " - '

2(0) s;2Is3JNIL_  _  ' 
s/0 AMARAf*5fi'.TH MGTRAN!  '
MAJOR     
Qc%c:._BUV$1NE$s_

RESIDENT or': N§'.};ié:'G-URi:i"[5i«iV MANDIR

';~__11N.0wAm,--;3gLQ1xuM..¢« 590 002.

slér..¢'HA1~iDRA'i$RAi%ASH"'NARASINGASA MCTRAN:
MAJOR - -_ 2 =~~

; ' "0CC',PAI?.'I_'N'ER IN' M"/'s unmac ZNDUSTRIES
~  p_mrg;MBAc., VESELGAUM -- 590 002.

$31 I.\i--I2a.rzEsH

3  T. Sm CEIANDRAPRAKSE MCTRANI
. mA;z.o12, 

OCC.~PAi?I%'PER IN M] S UNITAC INDUSTRIES
DIAMBAG, BELGAUM -~ 590 002.

" $1-"E1 YOGESH

 

S/O CHANDRAPRAKASH MCTRANI

 MAJOR

OCCBUSINESS

RESIDENT OP' C/O UNKTAC INDUSFRIES
UDYAMBAG, BELGAUM --- 590 002.

 RESPONDENTS

‘m1s RFA IS FILED U/SECSZIB of

JUDGMENT mo oEcREE”i’_ajr.21;’1:2.V2eo5i”.:v”ii;2gssr-;15..¥ is-C

0.S.NO.5l/1992 on ms FILE Ao::>i.:.:’o1vj§L JUDGE
(ssmz), BELGAUM, PA:§:?LY–‘_’i o;’«:c;’sEs:ANs_ THE sim’ FOR
RECOVERY OF MQNEY. ‘i h V ‘

THIS? ‘rqV”fwFt;.;2 ADMISSION, THIS DAY,
BANNiJvRIv£ATI}PiifJ. ; ‘1i3;§:VL1v§§;es’D LLOWING:

'{i§UfiflMENT

5*    is taken up for admission, at

i * naversois’-is filed permission to dismiss the appeal

A as

2;’ §7’Men1o is taken on record. The appeal is

dismisséd as not pressed. However, so far as refund of

fee as prayed in the memo is concerned, it is seen

” – {hat there is no such provision under the Karnataka

(35/AIL

-4-

Court Fees and Suits Valuation Act for

Court fee as prayed for. Hence,” flpréiyéxi V’

is rejected.