High Court Karnataka High Court

B V Shivaram Rai S/O Late M C … vs M/S.Manipal Sowbhagya Nidhi Ltd on 29 September, 2010

Karnataka High Court
B V Shivaram Rai S/O Late M C … vs M/S.Manipal Sowbhagya Nidhi Ltd on 29 September, 2010
Author: A.N.Venugopala Gowda
 .V:"---(RESPOND.ENTv'IS SERVED)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 29*" DAY OF SEPTEMBER, 2010;£fT.'_fA,_

BEFORE

THE HON'BLE MR. JUSTICE A.N.vEN,LIC,O4RALA'G'OIAg'D'A  

wRIT PETITION NO.892/201:0(GT/:~-I?PC.3  E   

BETWEEN:

B v SHIVARAM RAI _
S/O LATE M C VISHWANATH RAI 
AGED ABOUT 55 YEARS,  "
R/AT VISHWAGUDDA ESTATE, _ 
P.B.NO.47, SUNTICOPPA,._  _  '
KODAGU DISTRICT.  :  ' 

 ,_.PETETlONER

(BY SRI RAHUL RAI K.   »   ,_  
M/S SUBHVASH _&"RA3E--S,H._AS_. OCIA TES, ADVS.)

AND:
M/S.MANIPAL SOwBHAGT«,A NIDH,I"*LTD.,
INCORPORATED UNDER THE II\'._DI'A"N
COMPANIES; ACT 1913'; AND HAVING
ITSREG. C)F7:-'IC._E AT MAN'1RA.L..AND A BRANCH
OTTICE AT"LIc;HT HOUSE, HILL ROAD,
MANa;3AL.O'R.E--Iv,_,    
REPRE.SEN-TECD...B'=I.I''TS'I~s~;aAAIAGER.
*  '    RESPONDENT

4.  MTHIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE

,._,CON'S.TIATuTION" OF INDIA, PRAYING To QUASH THE ORDER DT.

 v._22.,_1'2..2OQ9'"_« PASSED BY CIVIL JUDGE (SR.DVN) MADIKERE IN
K_'-__EXECUT_IO'N"CASE NO. 158/2000 AS PER ANNEXURE - H.



THIS PETITION COMING ON FOR ORDERS THIS DAY,___ THE
COURT MADE THE FOLLOWING:  

ORDER

Petitioner has filed a memo dated

permission of the Court to withdraw the writ; “peti’ti1op’~.a.3:”‘np_t”¥

pressed.

Memo is piaced on record
dismissed accordingly. it it A it
There is yet another the Triai
Court to return thew.¥§sLfi,Ot)O,0O0/~ to the

petitioner i.e., in

,…—–».

Since they pe7tition».._itseif_ is being withdrawn, the

deposit madevipuirsuiant’t.ojthce._:o’rder passed in this writ petition
be returnedto the”‘petiti.o.ner*.at”the earliest.

….. )
Iudgé

2 ‘~.

g;°,,,,,¢_J—-&_p,( I/r-a{€_

O “it 151.1» io-

i<-5".7':6,,.,..:~———-~–~H
€194". )2, hr»… 'L/2. 6~ru'v<7:I_