High Court Karnataka High Court

M/S Geetha Associates vs Shree Sarpa Bhushana … on 1 August, 2008

Karnataka High Court
M/S Geetha Associates vs Shree Sarpa Bhushana … on 1 August, 2008
Author: B.S.Patil
MFA 7288/2005
1

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 137 DAY OF AUGUST, 2008

BEFORE

THE HOWBLE MR.JUS'I'ICE B.S.PATIL__  I  , ' 

IF I

BETWEEN:

M/S. GEE'?!-{A ASSOCIATES, 
APAR'l'NERSHiP FIRM, ' -- 
No.34, KALIDASA ROAD,
GANDHINAGAR,
BANGALORE-56O0G*9.._ : Q
REPRESENTED aY;~rrsT..1_3Am'mER 
sR1'r.N.uMEsH,_    ~  
AGED56YEAR£%,    »    

s/o SR! 'I'AL1AM--vN.i'%;NJUFIDA SETIY;  ..APPELL.AN"l'

(BY SR3 
AND: A "  J' 

SHREE SARPA Eh'U_Sf1A"HAASHVIVAYOG!GA1A
MA'I'rAm\ TRUSI', A '!'RUST C10NS'1'ITU'I'ED

 'UNDEF3',fI""HE;._1AN:3_IAN T' ' 'ACT.
rK.c3.c:Rc1.I«:; K.G.'i2OAD,

BANGALORE} -4-*  
REPRESENTED svf-rrss PRESIDENT

V sm z3'.s.*»€unI3a;;%P£»;. ..RESPONDEN'I'

 (BY sRi"B.s.'§4u§.R_1§¥1E IV ADDL. cmr CIVIL & ssssxons JUDGE, MAYO HALL UNIT,
 V.  'ezamcmoam, ecu No.21, ALIDWING nu No.2 FILED 11/0 39 RULE 4 or
 '"¢Pc PRAYING TO SET ASIDE THE EX-PARTE ORDER OF 'r.1.



MFA 7288 I 2005
2

THIS APPEAL COMING ON FOR ORDERS, THIS DAY, THE COURT

DELIVEREI) THE FOLLOWING:
é 

1.

Counsel appearing for that caveator-rcspondc:;t .::4″‘S.x.Vi
B.S.Murali who is appealing 12:: the appellant in that: ”
appeal MFA 7158/2005 subzxxits that the suit out b

MAM 5&4 ;.»;.~»t;’*i<'»~..»2-;1,n\."e-1*–f)4*"~"~T~¥I.–'j V
appeal arises has been settled, and f

not survive for oonsidcmtion. — V

2. As the suit does not
smvNe’ {hr is dhmisscd as

Sd/~
Judge