High Court Karnataka High Court

M/S Manjunatha Textiles vs Mr Poonamchand on 29 January, 2009

Karnataka High Court
M/S Manjunatha Textiles vs Mr Poonamchand on 29 January, 2009
Author: Huluvadi G.Ramesh
ms "mm 1-ma COURT OF KARNATAKA AT BANGAIJORE'   ,

Dated this :he29"* day afJanuary,   L'

Before

my HOMBLE MR JasHc£»;;vL£%i:a%i>1._ % G  "  "

Regular First      S

1 Ms Manjnnatha Textiles _   
Rep.byappellmts2&3   '
i¥65i5,DK1.ane:,gChick{;et " _ _  - 
Bangalore 53     " _ 

2 Sri Y C Rsgmma, ':10 yfs » 4  
Pawns: Sn"  "
# 6555, DKjLa;1¢,  '
B31'g*3}0r6 S3  .»  »  

3 Sn' Y R Mumlidlxétr, 4:: yrs "  '
Pmmer - Sii.Ma:1j§ni2mi'Temiies
at 9535, ,1) K L!me,_ Chickpet
 .560 053'  ..... .. < Appeiiants

 (:3y'  'i~latba:i%a_jV  Adv.)

hair   yrs

"   ' ««S2ity»Saremaljé,_ifi' 4, D S Lane
. _ ' Bangaiore Respondent

gm cimaamzy, Adv.)

‘ThisFix~stAppeaiisfiiedm1der S.96oftheCPCpra:yingtosetaside

* judgment and decree dated 15.12.2093 in 08 6022/2006 by the :m Add}.

City Civil & Sessions Judge, 3 ¢.

withdravvg by the

This First Appeal coming on fin’ Acitnission this flair’,

deliveredthe following: _
nmwmmW M

Appeal is by the defendant against the {if cjccungfii r ‘V

Learned counsel for the of the
order sheet in Ex.Case 140/20i3′.’;::’4_~whcr€_?iAi:. states
regarding handing over *991#n4t

In vi_:fw__o_f infruciusous and it is
dismisseti if any, would be recovered by the

respondent or event’ is deposited, the same may be

. . . . .

fudge