High Court Karnataka High Court

B G Thimmappaiah S/O Late … vs L N Ashwathama S/O Late L. … on 30 October, 2009

Karnataka High Court
B G Thimmappaiah S/O Late … vs L N Ashwathama S/O Late L. … on 30 October, 2009
Author: B.Sreenivase Gowda
Bangalore -- 560 088.

Sri. S. R. Nayak,

S / o. Late Ramanath,

Aged about 65 years,
Proprietor : Gayathri Mote}.

Sr1. Goplnath,
S/o. Adinarayana Setty,
Aged about 45 years,  

Proprietor : Udaya Cofiee.Workhs.x. . '  V "

Sn. Srimvasan. 

S /0. Not known;  ' v 

Aged about 40 years.

Proprietor A :_ G.  ..En.terpris~§ V' »  1 . 

sn. Nagaréga  ""    
S / o. 3-C)'orga1a;h.'_V_She_tty;~~. _  

Aged a.bo1_1t.43 years. .,  
Proprietor : 'I'%?.;Iaiti"i. T-rave1's;"-- "

     S V
S /o ivasa 'Murthy.

_ Aged about .40 years,
.. «.{:.Proprietor"  ¥.\/Igifthy Time Traders.

. " ~ _V Sri.'«.}ana3*dhana,

V - '(DI-3LE."IEI3 vide as per

S *  srorderdsated 22.10.2009)

"«:_Kalidas Nayak,
 _ ..  S/""0. Sri. D. R. Nayak,
 _ "afkged about 45 years.

Sri. Siddesh.
S /o. Suresh,



Aged about 30 years.

11. Sri. Hussain,
S/ o. Not known to the Appellant,
Aged about 50 years,
Proprietor : M. F. Communication.

12. Sri. Manju Prakash,
S/o. Not known to the Appellant,
Financier.   

Respondents 3 to llare carrying
on business in differerit-portions"
in the premises situated..,pa"tg
Sy.No.38, C.T.S. No.63, _
Corporation Property l\}o.'4', 
Yeshwanthpur Ci-rejle,  2;] 1
Yeshwanthpur,   "
Bangalore .~.~ 560 V 022.. if

. RESPONDENTS

(By Sn.  :l\3'.afpa_raj,pVl'A.dv. for R. 1, 12.2, R4, R5, R6.
R9, R10 and.R-.7, R. 1 1, R12 Served
_ _ R'."3_SerVed'*and R.8 deleted)

3I¢$=l<*=1<

    is  lldlM1af'.r:~., filed U/Order 43 Rule 1 (r) of cpc
against thef_Order dated 07.08.2009 passed on I.A.No.3 in
O.S';..__No,v'3460/ 2008 on the file of the XXV Add}. City Civil

 p {and Sessions Judge, Bangalore [CCH.No.23). Dismissing
"  V'the_IA field U/o. 39 Rules 1 and 2 of CPC for 'I'.I.

 '     ~.:This appeal coming on for admission, this day, the
"  Court, delivered the following:

33:'



JUDGMENT

The learned Counsel for the appeilaraxfl

for withdrawal of the appeal a$”Afi0t.p:’iessVe_de_’I,

taken Ora record. The appeal is are’