&_ [5éSai,H€_$5__Arvind Desai, Advs.) IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DKARWAD DATED THIS THE 13th DAY or FEBRUARg**~2Q'1D__jj A' BEFORE THE I-ION'BLE MR. JUSTISE ;B Q_PA'N1_IIAu ' _ R.S.A NO. 27s_9_(2odT1 I'1gIg1 " BETWEEN: ' ' V' V. V' 1. M/S. DODDAMANI DI~STRIE'UTo.RSV NEAR GANDHI CHOWK _ HOSPET 583 20: BY ITS PROPRI.ETOR.SRI.I j;I>AIeD.uRANGA"SHETTY 2. PAI\EDURA,.NG SHET"f'Y. .. ' ' (PROPRIETOR /1-3?;#I'RTi\IE3R) AGED 62 YEARS;«OCCE'vI3USINESS R/0:. M'/S. 'DODD.AMAF-1.1 DISTRIBUTORS NEAR':3ANDH»I,_cHDwI<.: " HOSPET~583 20.1 V -- ' ' APPELLANTS "N;/'S--.SITEJAS._c*ELL CARE (REGISTERED PARTNERSHIP FIRM) No.53, EUREKA JUNCTION 8. ROAD, HUBLI I RE'P.."£_'D. BY ITS MANAGING DIRECTOR SR1. SHRIDHAR K. DESHKULKARNI A.QE:'39 YEARS é RESPONDENT
tr
RSA IS FILED U/S. 100 CPC AGAINS.T’I»-.TH._E
JUDGMENT 85 DEGREE DT. 13.8.07 PASSEvD__i’IpN’*t_R,AV.
No.67/06 ON THE FILE OF’ THE FIRST ADDL. (_,’_£JIL’ ;5*:IE.GiE.
(SR. DN.), HUBLI, ALLOWING THE APPEAL HAN-D SQETTING. K
ASIDE THE JUDGMENT AND DEc1§EE_* UTE’; io,’3..V0e~,_ ‘
PASSED IN os No.55?/04 ON THE-_) FILE’£)P’_pTHE~._C;*C__pPRl,I ;
CIVIL JUDGE (JR. DN.), I-IUBLI.
THIS APPEAL coMING._VoIsI EOEADMISSAIONIV THIS ‘A D’
DAY, THE COURT DELIVERED FpOLLiO,V\I:I’N’G: V
The order sheet on the last
occasion, there’:Iiya–s the appellants.
The matter postediion anadiiithesre is no representation
for the appellants it ”
2. Considerihgiithatii is for money and was
passed on..«.l.3V.08.2O0% no eflbrts were made in this
appe_al.Awould .tl1at the appellant kgznot interested
a L in prosectiting
-A ‘Hence divsrizissed for r3on~prosecution.
Sd/-7
JUDGE
‘ =gab”:**.