Karnataka High Court
M/S Shree Ganesha Enterprises vs M/S Deepam Food Products on 31 August, 2010
{L
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 31$'? DAY OF AUGUST,
BEFORE
'1'I~~IE HONBLE MRJUSTICEZ RAM M0:=iAN'flgrsryigai 1' 'V
MIsc.cVL.N0.9387:,/.2010, 4' '
RFA NO.1.31..[200'9-,_[I'PR) *
BEHWEEN:
M/SSHREE ;NTERfERISI+;S _
No.31 1/B, HUNDI STRE.ET 'jH1NKAL,
MYSORE -- 570017. REPRZEJSENTED 2
BY ITS PR01?m'«rCeR E}RI.gV--;A.1V1.AG£§i\I,ESI~I.
~ ~ ...APP1_}CF\NT
(BY SR1 ?_::AI:aW
AN1); :._ 2 % .
1 . M /s. D1',EP.AM. FO_OD ..'PROIZ)UCTS
S.--:~JQ.5o'b/2A; DHARAPURAM ROAD.
V_»*E'=:ODDANCHARA.N ~ 624 619,
TAM1'LNADU, REPRESENTED BY ITS
" MANAC;ING-_PARTNER SR] .\/IJAYAN.
A. M'/sf r§1«:\};r§T1~11 DISTRIBUTORS,
"No._1'7 /79, HULLINA BEEDI,
18%" CROSS, K.R.MOHALLA,
AX , MYSORE. ...RESPONDENTS
' '"(.VBY' SR1.HARIKRISHNAS. HOLLA -- ADV. FOR R1}
ink
MISOCVL. IS FILED UNDER ORDER 4} RULE 19
READ VVITH SECTION 151 OF THE CPC PRAYING TO
RECALL THE ORDER DATED 07.06.2010.
MISCCVL. COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:~
O R D E R
Heard.
Although the explallatiorf.of§%§févd [I11
accompanying the app1icaV{:i’0uI1″”~Can.h&11′(i1.3f”»?:>é’~–;véVé1i’ci’V’to be
satisfactory, neverthe»ie.ssI in”‘orr§’CrV”‘to do compiete justice
to the appellant, appIior1t’io’I1.V:Vis:’ the default
order datod _7_I6;2.0__I__0=.is«.,Ti’eoa11ed and the appeal is
restored to . A I I 0.
\
tad/2….
….. Iuage
~ .0 fj;-“i’..T_w,’