Karnataka High Court
M/S Geetha Associates vs Shree Sarpa Bhushana … on 1 August, 2008
MFA 7288/2005
1
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 137 DAY OF AUGUST, 2008
BEFORE
THE HOWBLE MR.JUS'I'ICE B.S.PATIL__ I , '
IF I
BETWEEN:
M/S. GEE'?!-{A ASSOCIATES,
APAR'l'NERSHiP FIRM, ' --
No.34, KALIDASA ROAD,
GANDHINAGAR,
BANGALORE-56O0G*9.._ : Q
REPRESENTED aY;~rrsT..1_3Am'mER
sR1'r.N.uMEsH,_ ~
AGED56YEAR£%, »
s/o SR! 'I'AL1AM--vN.i'%;NJUFIDA SETIY; ..APPELL.AN"l'
(BY SR3
AND: A " J'
SHREE SARPA Eh'U_Sf1A"HAASHVIVAYOG!GA1A
MA'I'rAm\ TRUSI', A '!'RUST C10NS'1'ITU'I'ED
'UNDEF3',fI""HE;._1AN:3_IAN T' ' 'ACT.
rK.c3.c:Rc1.I«:; K.G.'i2OAD,
BANGALORE} -4-*
REPRESENTED svf-rrss PRESIDENT
V sm z3'.s.*»€unI3a;;%P£»;. ..RESPONDEN'I'
(BY sRi"B.s.'§4u§.R_1§¥1E IV ADDL. cmr CIVIL & ssssxons JUDGE, MAYO HALL UNIT,
V. 'ezamcmoam, ecu No.21, ALIDWING nu No.2 FILED 11/0 39 RULE 4 or
'"¢Pc PRAYING TO SET ASIDE THE EX-PARTE ORDER OF 'r.1.
MFA 7288 I 2005
2
THIS APPEAL COMING ON FOR ORDERS, THIS DAY, THE COURT
DELIVEREI) THE FOLLOWING:
é
1.
Counsel appearing for that caveator-rcspondc:;t .::4″‘S.x.Vi
B.S.Murali who is appealing 12:: the appellant in that: ”
appeal MFA 7158/2005 subzxxits that the suit out b
MAM 5&4 ;.»;.~»t;’*i<'»~..»2-;1,n\."e-1*–f)4*"~"~T~¥I.–'j V
appeal arises has been settled, and f
not survive for oonsidcmtion. — V
2. As the suit does not
smvNe’ {hr is dhmisscd as
Sd/~
Judge