High Court Karnataka High Court

M/S Doddamani Distributors vs M/S Tejas Cell Care on 18 February, 2010

Karnataka High Court
M/S Doddamani Distributors vs M/S Tejas Cell Care on 18 February, 2010
Author: A.S.Bopanna
 &_   [5éSai,H€_$5__Arvind Desai, Advs.)

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DKARWAD

DATED THIS THE 13th DAY or FEBRUARg**~2Q'1D__jj  A' 

BEFORE

THE I-ION'BLE MR. JUSTISE  ;B Q_PA'N1_IIAu  ' _ 

R.S.A NO. 27s_9_(2odT1 I'1gIg1   "  
BETWEEN: '  ' V' V. V' 

1. M/S. DODDAMANI DI~STRIE'UTo.RSV 
NEAR GANDHI CHOWK _   
HOSPET 583 20:      
BY ITS PROPRI.ETOR.SRI.I j;I>AIeD.uRANGA"SHETTY

2. PAI\EDURA,.NG SHET"f'Y.  .. ' '
(PROPRIETOR /1-3?;#I'RTi\IE3R)
AGED 62 YEARS;«OCCE'vI3USINESS
R/0:. M'/S. 'DODD.AMAF-1.1 DISTRIBUTORS
NEAR':3ANDH»I,_cHDwI<.:  "
HOSPET~583 20.1  V 
-- '  '  APPELLANTS

 

"N;/'S--.SITEJAS._c*ELL CARE

(REGISTERED PARTNERSHIP FIRM)
No.53, EUREKA JUNCTION

  8. ROAD, HUBLI
I  RE'P.."£_'D. BY ITS MANAGING DIRECTOR
 SR1. SHRIDHAR K. DESHKULKARNI

  A.QE:'39 YEARS

é  RESPONDENT

tr

RSA IS FILED U/S. 100 CPC AGAINS.T’I»-.TH._E

JUDGMENT 85 DEGREE DT. 13.8.07 PASSEvD__i’IpN’*t_R,AV.
No.67/06 ON THE FILE OF’ THE FIRST ADDL. (_,’_£JIL’ ;5*:IE.GiE.
(SR. DN.), HUBLI, ALLOWING THE APPEAL HAN-D SQETTING. K
ASIDE THE JUDGMENT AND DEc1§EE_* UTE’; io,’3..V0e~,_ ‘
PASSED IN os No.55?/04 ON THE-_) FILE’£)P’_pTHE~._C;*C__pPRl,I ;

CIVIL JUDGE (JR. DN.), I-IUBLI.

THIS APPEAL coMING._VoIsI EOEADMISSAIONIV THIS ‘A D’

DAY, THE COURT DELIVERED FpOLLiO,V\I:I’N’G: V
The order sheet on the last
occasion, there’:Iiya–s the appellants.

The matter postediion anadiiithesre is no representation

for the appellants it ”

2. Considerihgiithatii is for money and was
passed on..«.l.3V.08.2O0% no eflbrts were made in this

appe_al.Awould .tl1at the appellant kgznot interested

a L in prosectiting

-A ‘Hence divsrizissed for r3on~prosecution.

Sd/-7
JUDGE

‘ =gab”:**.