High Court Karnataka High Court

Bangalore Water Supply And … vs Sri Balaji House Building Co-Op … on 13 September, 2010

Karnataka High Court
Bangalore Water Supply And … vs Sri Balaji House Building Co-Op … on 13 September, 2010
Author: N.K.Patil And K.Govindarajulu
MISC.CVL.1l163/10 in
M.F.A.NO.11180/2007

IN THE meg COURT OF KARNATAKA AT BANGALORE
9ATE9 TI-IIS THE 13% DAY OF SEPTEMBER 20
PRESENT S _   V.

THE I~ION'BLE MR. JUSTICE N.K.pATTi;" ,1" '1'. 

THE HON'BLE MR. JUSTICE K§Oo*s(1N9ABA;Ii3L§ 

Misceiianeous Ci\}Vi!'\'1 1 163/20 10   
Mésceiianeous First Appe«al_"E\fO;--1LA1 180/'£007:

BETWEEN:

BANGALORE WATER SUPPLY" " * -- 
AND SEWERAGE BO'.A.R}9 -_ 1 
CAUVERY BHAV_A:\L K;';G.._ROA}") 
BANGALORE ' 'E   

. . .APPELL.ANT

[BY SR1'MUR'fHY, 
AND:

1. sm BALAJI BOBSE BU11;Di'NO
cO,--OpERA1*1vE SQCIE'l'Y mm

 '  _ NO.4Li)8:,A---A50 FT. ROAD *** "

, HA_N'uMANTHANAOAR

 L BANGALQRE;B13Y.ITS SECRETARY

  2. spia:O:AL'LAN1jE1AcQUIsIT1ON OFFICER

WSWESWAREAH BUILDING
A 3:21: FI,.OOaR. VPHODIUM BLOCK
 BANOABORE  RESPONDENTS

    L.S.VENKATA KRISHNA. ADV. FOR R-1:

  SANGAMESH G PATIL. AGA FOR R-2}

E THIS MISC.CVL. IS FILED BY RESPONDENT NO.1 UNDER

 "SECTION 151 OF cpc PBAYING TO RELEASE THE AMOUNT
 «DEPOSITED BY THE APPELLANT FOR A SUM OF RS.9,25,96'7/-

%/



MISC.CVL.11163/10 in
M.F'.A.NO.11180/2007

DATED 03.12.2009 IN THE ABOVE CASE, IN THE INTEREST OF
JUSTICE.

THIS MISC.CVL. COMING ON FOR ORDERS. THISli.i)lAY,
i\i.K.PA'I'ILJ. MADETHE FOLLOWING:   

ORDER

We have heard the learned .r;0un.sel.’_:appea1fingl.l_fori’._ ll

the appellant and the learned

respondent No. 1.

2. Learned counsel .appe.ai”ing’:’ llfiilfp tHe’~._. appellant
submitted that) he has J allow this
application filed for releasing the

amount in pursuance of the

interim o’rde-r’Gi.”ti1ifs- ..:Couiitd:::d’a.ted 12.11.2009. In the light

of the subIfiiessionll’@ade.l:_jy4the learned counsel for the

4_ _. ..g1flppellalI.1ltVV and for”‘the____reasons stated in the affidavit tiled

.. application, the instant Misc.CVl. is

all<5v.}e1:iL ' "

AA pResp.ondent No.1 is permitted to withdraw the

A deposited by the appellant subject to the result of

‘th.e.;appeaI. Registry is directed to pay the amount

%:.l/ii

MISC.CVL.11 163/10 in
M.F.ANO.1I180/2007

deposited by the appellant to respondent No.1 personally

or through his counsel engaged.

With these observations, MisC.Cv1. 1

stands disposed of. ..