High Court Karnataka High Court

M/S Janatha Medical Stores vs Syndicate Bank on 17 November, 2008

Karnataka High Court
M/S Janatha Medical Stores vs Syndicate Bank on 17 November, 2008
Author: K.N.Keshavanarayana
 «--SYNv3§i'CA'I?E BANE,'  11111 -« *

 _ MR.E..c;.1-_:Em--LAYA

'%   ztffifi MAW ROAD,

1

IN THE HIGH coum' OF KARNATAKA AT' BANGALORE
DATE13 was THE 17TH DAY OF NOVEMBER 2008
BEFORE
THE Hom3LE MRJUSTICE K.N.KESHAVANARAYANE:-.:'_ ~, 
R.F.A.No.g51 I E007 {MON} "   %

BETWEEN:
M/S.JANA'1'HA MEDICAL STORES, _ : . A.
REPRESENTED BY ITS PROPRIETORS,  
SRi.N.S.SHiVANNA   

3/0 SIDBALINGAIAH  

AGED ABOUT 52 YEARS

N€}.24,1IND MAIN,   ..  

PALACE GUTTAHALLE, '   :  .    
BANGALORE. W3   "  'A;;\.A.AEEELLANT

(BY SRI.K.:'MURTHY; VAEV.  AEE.ENh

ARE) '

 EALAEE L'§U*I'I'A_I-IA:,L: BRANCH,
PALAcE"EU'.:?£%AH--ALL1MAiN ROAD,
BAN-(__:'rAL{}RF,§_ 
REPR'EsEN'rE_E='EY ITS BRANCH MANAGER

 SRI.EN.GUE€USHAN"FHAMURTHY,

A 30' NAGAPPA

" _ EIEEU, AGED ABOUT 56 YEARS
'RIAT No. 131:, 7TH moss,

" J.P.NAGAR END PHASE
~ BANGALORE --~ 5:2.

W

 



3. SRI.C.RUDRAPPA

S] O S{DDALINGAIAH

HENDU, AGED ABOUT 55 YEARS

R/AT E10636, 837* CROSS

6TH MAIN ROAD, YESHWANTHAPURA -  
BANGALORE --- 22.  RESPONDENTS-._ 

THIS RFA IS FILED U/S 96 OF CFC AGM-NST___i’T}iE~.
JUDGMENT AND DEGREE DATED 22.4.2005 .fP*ASs’EVn-~i m
o.s.No.1:z59/98 ON THE FILE OF THE XXIX A1)nL’.~-._EcR’e’g1NG_’_TI»fi; ‘

SUIT FOR RECOVERY OF MONEY. i 3

THIS RFA COMING ON

COURT MADE THE FOLLOWING:’
Jsnsmskme
None appears for the 2′ ii

2. It is iiiiéigyilieilant sought yermission to

present this ~asI_ indigent person by fifing an

:_…ap;i1ica,_i;i{:>nE1;i31ri_er ()i’1*(1e_r.f..4r<'u» Ruie 1 of CPC which was registered

é.s,<::.r5;:~.m.+24ji2ic<i7.»me said proceedings has been disposed of

ofiief'idafieciiiisi2f§ei.'i$.2008. As could be seen from copy of the

91-dgr p.sg.–.sec§_ the said proceeding, 21 joint memo dated

came to be fileci by the parlies and as per the said

_j'oiI1tV';memo, the appellant herein appears to have paisi

i'»_Rs3amxu~mthefimtnmgnmmsrhakwmmhispmmuenx

W

3

the court below and the said. sum of Rs.35,0(}O/– has been
accepted by the Bank in full and final settlemcnt of its claim
under the decree which is challenged in this appeal. In the

light of the said joixlt memo, c.P.No.24/2007 ha.s’..:rbcen

dismissed as having become infructuous. In viewjfif _

passed 1;: C.P.NO.2-<3»/2007 dated 26.3.2OO8,~V—-3.cccf)fi_§1gA ~..

joint memo filed by the parfies, nothiizg

for consideration.

_ A’\

3. Accordingly, the: appeal