Karnataka High Court
Kusum Tayal vs Addi Housing Industries on 23 October, 2010
IN TIQE HIGH COURT OF KARNATAKA, BANGALORE
-DATED THIS THE 23" OF OCTOBER
BEFORE ..
THE HON'BLE MR. 3USTICE RAVI MALi'M-:§gTH"~Y:: I'
RFA No 228 OF:':2.0C§'SF Q? '
BETWEEN % V' M
KUSUM TAYAL M
W/O. CHETAN PTAYAL "
AGED ABOUT 40 'YEARS, AA
NO. 2~Ex,RUSTUM3I-1APPARTM_E.N'Ts_
NO.10, RICHMO£\'~D"RO:AD" < v
V APPELLANT.
(BY SR1 ;M'%TRANVf::J SK'A[5'\iL§CATé'V¥"'A'i3SENT)
ANDII . 7 _ Y' _
M/SADD1 AHOUASINGV INDUSTRIES
NO43, IS: FLOOR, MOHAN
T:OwE_RS, Notso, RESIDENCY ROAD
A _ BANGALORE ~ 25
A - RI-:P BYj--ITS DIRECTOR
RESPONDENT
(BY ‘NC/E-s UPASANA ASSOCIATES, ADYOCATES)
* FILED U/S.96 R/W O 41 R 1 OF CPC AGAINST THE
IUDGMENT AND DECREE DT.19.11.04 PASSED IN
V M O.S.NO.6449/00 ON THE FILE OF THE XI ADDL. CITY CIVIL
JUDGE, BANGALORE (CCH~8), PARTLY DECREEING THE
SUIT OF THE APPELLANT HEREIN BY DIRECTING THE
Y4″
RESPONDENT HEREIN TO REFUND THE AMOUNT AND
REJECTING THE RELIEF OF SPECIFIC PEREORMANCEVETCET
This Appeai coming on for hearing this _
deiivered the f0ii0wing:-
None appears for the a’p.;§’ei|ant, the it
matter was caiied ori.,__two_r”ficcasidns, The”a”ppeai is
dismissed for norvprosecutioh.i’.”‘Vi