Karnataka High Court
M/S Patel Engineering Limited vs Mr Nandesh Reddy on 24 November, 2008
, ReP%esehted b? £ifi §3 {r£"%8({\\}j
°_.figéfi §b§u£a?$.years,
'"
THE i~iON'BLE ma. JUSTI-SE; "
REGULAR #133: APPEAL 3%. §Q§;ds»2¢ag;;4L°, ?
BETWEEN:
M/S Patel Engineering_L1m1t§&;a_'
Incorpgrated under the A¢tfl95é, V _
Having its registeredugff1¢e5at z ,na__
Khairatabad, T °''' "'
Hyderabad;
§residen% Mr} Eu$}fiRéd$y;"» V
S/o B.V3;§¢ar§&&$,_ ""__m_
Aged 3b§U* 74*?e%?3?'» \W"a ; * .-Appellant.
(By i .i Uo.3.' by 95/3 Lax Nexus , Advs, }
A 5/3 Mi; %;$§,3rinivas Raddy,
,#R/$ No;9§]3; III Floor,
Go&raériVArcade,
u ,fldd§anekkun§i,
Vfiangalere. ..2nd p..
¢,\/
gag g I 5
$21
2. M/S, Nandi Constructive,
A Proprietary concern,
Represented by its Pro~prietor,
"M. Nandesh_Reddy, j _ . -- v__,
s/5 Mr; S RQC. Srinivas Refidy; 'i *
Aged about 75 years, 2 A
R/a N¢,95/3, III F1oor3'a_
Q ._}.
Gowrasri Arcado, _ «_ _u _ ' »_
Marathahaifii; K.R{u?grgmm Bi§gfRga¢, i'
Doddanekkaundi, ' % "_f' :* f_".d
Bangalore. __ A,W a ¥ u_' .;Reépondents.
(BY 531% E1 MafiJ""a{fi &£3;B;mSrinath Advs
:fur_Cév§ator,f$§fé§to;'Na.l09/08}.
M, V3egg;§§;F1é§t Apgea1 filed U/S'96'R/W
0 XLI a'i.¢£ C93 ggainsf mag Judgment and Decree
Dt. 23.1.2693 pegged in 3.5. Nb.984l/200? an the
_file Q? the V §dd1,W§ity c1v11.Jndge, Bangalore?
: _fé3€§{in§ i§égp;aint uyb 2-R.i1{aJ and (d) of 596.
V A" Thi% §egu1ar First A9pe&1_comihg on for
""'Order5_this.day, the Court made the following:
. ,.3p..
4
W' {Rm Coofi 0% K
-3-
ORDER
One week’s time is granted to-co$§lYf§§WL;;>9′
all the Office Objections, f~a’i11n.g i§Arhi:¢’1§’V:vth§’-.i’.V
appeal stands dismissed witfibutflféfefiaficé.§§E *T
the Bench.
‘K,? v 0 HI 3″. .’«’a ,>
“¢§(3A}*_ ;’ ‘, v~; -agfiflhflfi 3%
~ – / ‘ ~~ql V~,£§’ 3′ ‘.’.>’V.’-