1 IN THE HIGH coum or KARNATAKA % CIRCUIT BENCH AT DI-IARWAD " V % _ DATED THIS THE 11111 DAY _ 3 " V THE HON'BLE ANI5 A THE HONBLE MR'.JUS[l(}E..S.f§A1YANARAYANA V DRARVIND, _ _ s/o MALm<MAPPA'EAHGoLLI, AGED ABOUT 49. " MEQICAL PRACT_lTIONER, .....
‘r»1AHA1.F.I<sHm1 IAYOUT,
. E …APPELLAN'l'
(BY SR! S.R',_}_m"I"l'[, ADV.,)
E sea. Ammo,
sgo SHWABASAPPA smoom,
__AGED ABOUT 37 YEARS,
OCC:BUSlNESS,
c/0 LAKSI-{MI ccrrron PRESSING
FACTORY, BAILAHONGAL,
BELGAUM DISTRICT.
…RESPONDENT
(BY SR1 BHARATESH B. AIASANDI, SR1 ANANT H
MANDGI, SM’I’.UJWALA A. MANDGI, ADV’S., (ABSENT)
2
THIS R.F.A. FILED U/S 96 R/W ORDER 414RUL_%E.,_1
or cpc AGAINST THE JUDGMENT AND DEGREE DATED
23.2.97, PASSED IN 0.S.NO.39/93, on THE FI3,E”OF—-THE _
cm CIVIL JUDGE, BAIL!-IONGAL, DECREEING THE Eurrj *
FOR RECOVERY OF MONEY. _– ”
THIS R.F.A. comma on FDR
unnum .1., DELIVERED THE Foi,1_.c=wING:’- –
The learned Counsel for “appellant ‘
prays for time. No ‘I’fi~c is
of is made out for
adjouIh1Dgthe- the appeal is dismissed
for non-pIDEe(_.futiOn.A”v. V
Sdl-3
Iudcte
Sd/-E»
Iudgg