Karnataka High Court
M/S Culture Instruments vs M/S Bhat Biotech India (P) Ltd on 18 February, 2009
"THIS RFA IS FILED 1.31:3: XL: R/w,:'3F.c.95 01+' CP{T.2 AGAIVNS'F__4'
TEE JUDGMENT AND IBECREE mmn 21.1.2O{32''»Pé:SSED'--AIH__ «.
c3.s.N0.312211996 on THE FILE OF 'l'1~IE:XX)§1«ADDL,4C3l'E'Y CML
JUDGE, BANGALORE, PARTLY DECREEING-T $5.1?
RECOVERY OF MONEY. V
ADMISSION '
TEES REA GQMING on Fommrzu. TPHS' ._D»AY;"~--§'i::cn3:RT
aamvaaez) THE FOLLOWING:
Y¢::stcrday's cards: shmg thgltiflitre was my
representation for 'V x there is 11::
mprescntation for :
2. Sir: -cgunsgl for the respondent,
submits that is flatly executed’
* 3, A;;{j;f}e;_’a.3.:ia:%.dis1i§issx3s:i’for default
Sd/4}
Judge