High Court Karnataka High Court

M N Anantha Narayan Rao vs Corporation Bank on 26 February, 2009

Karnataka High Court
M N Anantha Narayan Rao vs Corporation Bank on 26 February, 2009
Author: C.R.Kumaraswamy


T’ visév READ wzm QRi?E§?;’ xm: -RULE am or 53:35 ;5.;:az<:3.'235;2aa5'v..:;3-: me am as THE V311 ADSL. ..£-f-‘Q1: e:::m:_ PROCEDURE ma rgmmaaav m3:.::«:::T:0r«:.

«;:§;la’:v:.2<s§:o:-z BEFGRE THE caum' mxg marfi, THE CQLSRT MADE THE
7, FQLLGWENG : —

IN THE HIGH COURT 0F KARNATAKA AT BANGALORE

amen THIS THE 26?” am’ or FEBRUARY 2009

gamma %
mg HOWBLE MR. swsrxce C{?§.,:V”K.1}MARA$\fiJA§?i5{A

MISCELLANEOUS FERST APPEA:,i.M?j%;%1£3?97 %O’s=– 200.6
mEmm:, A V ‘ – ”

M N ANANTHA NARAYAN RAG,

sgo LAKE M.S.NAGABHUSHANs’%_ RACE,’
MINDS, Asa} AEGUT ?o ?sE:»eas’,.-

NOE-122, GROUND FLQCR, . ‘
N.P.LANE,COT?0NPET,
3AN§ALQRE – 36% 953., ‘ ‘_ ..’.jAPF’ELLANT

(av sm: R,’§{)éH’P;r>$y=gsA;3:’g§t;x@;:§§’TE)

QORPORAHGN B!~’eNE<i, .._ , .

MESSIQN RC)£XB BjRANC§*~*”¥, _ ‘ .

BANGALGRE rr§_56(.H.’32?, ‘ ~

RE?RESEN’I’Ef£}’ ‘3’£ {TS .j?s§ANA(3ER—. —- ~ ” .’,RES§C}NGEE\%?

“$9; $531; 3; 3′ §<m:§,é'HA:-zr<AR, ADVQCATE}
T2-'~iESi«.?a5.IS(i.ELi;Zfg!*«§'Ei?f:VL}vS FERST AWEAL :5 FEL.§Q UMBER sgcrzmz
}:is;"£x1¥'v$$T THE .o:~<:;2ER mrm 30.5.2005 @5550 are IA M0,} we

$'as$z£éL§x:sV '3i;:1:f;e<:;E_, 3ANGsmRE (cc;-+.:\:a.:5}, D§SPv%ISSi%'»${3 E5; rm:

MESCELEANEQSS FIRES'? A?PE;'-1!. {ZQMZNG SN FSDR

whim

This Misceflaneous First Agpeai 53 filefi amcier

184 read with Order XLIII Ruie 1(r}3.':.2f1 £.'£§§dé- §€

Procedure against the erder dateé"Z§j0';§.20{)'E ipassééfl §:;s__£*a«£.A

mi in 0..S.n0¢255/'£305 on the fiée af_t§{§:.Vi'§.1 ;1;d'd¥".'.2'Z§§iy_§iZ§ai§i
and Sessiarss. hzdae, Bar§aa£<§£*e '{f;C.}f§..V:%f£c;.iEV}} giiisrrzfissitzfi IA
rte'! fiéed under Grier 39 Ruie:-'1' 'arsiidi 2"r§a;d5 fiéctéen 151

cf Cede 9? Civil Prccrédgg:'%}':f§¥~t§r;{pgrayyi§*::3'ur§é§¥on.

2. I have” %cé§;:”r:’s%é§; fer the appaflant
fa: féze arguments, leamed
c0z:rsse£ far :32 %ip ‘1;:.i.eiV_§a;*.s’:tV’V-si:Aé:x_s;ré§%!’4:% that he w§5§ withdraw the
A§_;§le”a§__ a:§vs’fc§’~ p;:a:eys_ A£:hAa§tV”§*§harty may be reserveé ta the

appé§5.a:’nt i:c> Au’rg:éA :a’£~§.:th;e cententiorzs, which are narratefi in

!TE€’.*E’£’.§’*.3(*¥f” 3§’¥’«id§.§§&’I.’! V’V’«.:’Zi:I}’_;5a§pea§ befera the Ceurt beiew. Learneé

. _ _C;;.’».§.I.:3?5»s–;! far ‘t%s.e “”a;.;3;§e§iant has a£so flied a Meme :0: this effect.

?#§_§$r:éE”‘*§§§ed by the ieamed cmsnse! for the apipeiiant

A ff;-5a;_d”5;”a:§”;asr1fi&r:

“The ap§ei!a:3t prays that he may be
permitted :9 withdraw the appeai granting Eiberty
ta agrge 3&5 the gorstantéans herein before the tréai

52/

3

Cam’: and keepéng the conterzfiens cf the parties

epen. The appeal may be dismissed r.-

withdrawn .”

In View cf the said Memo,V.T’ih_is 9¢%’:”s_§e’5%ane9ii–s.VF§:9st ‘; ”

Agpeat is désmésseé as withdrawn. H¢5§véfiverV, tfiie-a’Af;§p5é§iz§ :*;t is
at liberty ta urge the gm:.:;”:§::i $~,. xae.%;VEic§f:’VA§%gr,§’~-.:;rged ir£ the
memorandum sf Appeaé, beforgV_:_§:z’e.V5tr4§’fl;%§§»
Sd/’g__
%%%% M Judge

KM