I IN THE HIGH COURT OF KARNATAKA. BANGALORE DATED THIS THE 15" DAY OF DECEMBER BEFORE THE HONBLE MR. JUSTiCE sUB11AsH::B " M.F.A. No. 2737 of 200.9' E' E BETWEEN: I V 1 A E 1) D. Prabhakara Rao S/o Late D. S. Rajarama. ' Aged about 51 years. 3 . Assistant Accounts' .O'ffice.r, BEML Head Office, I\/iiVssioi1_v}'§Lo:ad,"eav _ Bangalore 560 002 2) D. Praha1Va<ia.VRao'_ _ V '_ S/o Late, Rajar.af'n_'a..R;ao Aged' <19 Res_ide1'1¥_. oi"M1.;_ruray.ahahalji Village, Pavagad4aE'Fa1Li~K«.. E' 3) I). Mura1ip1'asac__1a 'Rae. S;/"o Late D; _S."Raja'rama Rao ._Ajged__L about 33 'y.e.ar's _ C/ Prfabhakara Rao ' EAssisétaajé.Accounts Officer, ~ . =.E_BEM.};;'-«Efeajd.Office, Mission Road. I Bangal'orje.560 002 ..... ..APPELLANTS (B2: SR1 M. s. PARTHASARATHI AND SR1 M. P. SREKANTH. ADVOCATES) Narayana Rao, S/o Late 1). Sanjceva Rao Aged about 89 years Ix) Retired Railway employee Resident of ML:rurayanaha_1.Ei Viilage. Pavagada Taiuk .... ..RESPON __ THIS MFA FILED AGAINST THE 4_ 09.06.2008
ON THE FILE OF CNIL JUD_G..7?,_[JVR;’–.VDN.} &., ”
JMFC, AT PAVAGADA IN MISC. 2./01-.. AGAI:\:sT–r1fHEvsAI'”o
ORDER. MFA MAY NOT LIFE 1N,A\r;Ew;.oE_ A13/EENI)vvME.NT
To SEC 19(1) OF KARNATAKA CIVIL CC-URT gxcT. _ ” ”
THIS MFA COMING o-1\f”~vEoRA’oI_2oE1§-s ‘bAY,’V
THE COURT DELIVERED THE4dFQ{.,IsO\7VI1’JQi4’
Learned Counse1_Hgippehéyfifig-‘”f0’rA–».I’§;§pe13ants flies a
memo seeking’permissionflof-«tfi’§’s_’~.eo1i§’ito withdraw the
appeai appeai before the
appro’_r3I’Ti*ateV.A'(f.o1;i:i”:3. Memo “placed on record.
En. View of.tIfie_dmedm.o.;’ this appeai is dismissed as
withdraw”1*I–«.V -._1iE,e:rty~7′ to file an appeal before the
appijodvpriate A.
Sd/-
JUDGE
KGI§”‘.. V