M/S Culture Instruments vs M/S Bhat Biotech India (P) Ltd on 18 February, 2009

0
15
Karnataka High Court
M/S Culture Instruments vs M/S Bhat Biotech India (P) Ltd on 18 February, 2009
Author: Ashok B.Hinchigeri
"THIS RFA IS FILED 1.31:3: XL: R/w,:'3F.c.95 01+' CP{T.2 AGAIVNS'F__4' 
TEE JUDGMENT AND IBECREE mmn 21.1.2O{32''»Pé:SSED'--AIH__ «.
c3.s.N0.312211996 on THE FILE OF 'l'1~IE:XX)§1«ADDL,4C3l'E'Y CML 
JUDGE, BANGALORE, PARTLY DECREEING-T  $5.1? 

RECOVERY OF MONEY. V  
ADMISSION '

TEES REA GQMING on Fommrzu. TPHS' ._D»AY;"~--§'i::cn3:RT
aamvaaez) THE FOLLOWING:      

Y¢::stcrday's cards: shmg  thgltiflitre was my
representation for  'V x  there is 11::

mprescntation for     :

2. Sir:  -cgunsgl for the respondent,

submits that is flatly executed’

* 3, A;;{j;f}e;_’a.3.:ia:%.dis1i§issx3s:i’for default

Sd/4}
Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here