High Court Karnataka High Court

M/S Rajesh Exports Limited vs All India Handloom Fabrics … on 13 March, 2009

Karnataka High Court
M/S Rajesh Exports Limited vs All India Handloom Fabrics … on 13 March, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana

THE HONBLE MR. JUSTICAF: f %
‘I’HE HON’BLE MR.” SATYANARAYANA
BETWEEN:

M/s.Rajc-sh V
No.4, Batafia
KKRoad%,TKT%K1Eas:, % % :
Bangal£)I’ce56O ‘cm ~ _
Represented byijgs’
Aufllotisedsigrxatoly”, ‘

Mr.M_A_ ~ .. Appellant

3 V’ {By Khmz Srl Chandrashekar, Advs.)

V –1. Handloom

Fabzfibs Marketing

‘A’ Barracks, Janpaxh,

New Delhi, and its Branch
Ofiioe at No.87, M G Road,
Bangalore-560 001,

Rcpt. by its Regional manager,
Authorised Signatory,
Mr. B Manmadhudu.

CE/Z.

Sri B S Kuppaiah,

Aged about 92 years,

S / olate B N Srecnivasalu Shetty,
No.20, Venkataswamy Naidu Road,
Shivajinagar, Bangalore-560 052.

Also at ‘Ishanya’, No.43, III 3

Palace Loop Road, Vasanthnagmy,

Bangalore-560 052. V

Sri Pnem Kumar,
Aged about 7 1 years, -.
S/o.B S Kuppa:’ah.*,. ._

Eshanya, No.3, 3″‘

Vasanthnagar,

V

Also _
Pa1;mc_AI;eop “£§?,_oaL’.,_ “a?a’sar:!”h112§gar,

Sri
Aged about 68
S,-‘0_.B S Kuppaiah,

Cross Road,
vamnmmm,
% j *VI3a1;’ga_imfc–56O 052.

‘*A1sc; 5tTé’::2o2,
“”—Rc11″aissa11oc Part»2,

Subramanya Nagar,

~ Colony,
V’ Ifiangalare-56{) 055.

Sri Ram ‘Kmar,

Aged about 47 years,

S/o.B K Pemkumar,

Eshanya, No.3, 3″‘ Cross Road,

Vasa11t.hnagar,
Bangalore»-560 O52.

A150 at G-202,
Renaissance Fart-2,
Subramanya Nagar,
Milk Colony,

Bangalore-560 055. f

(By spa B V shmmmanazayang, Agiv.::-fori’RZ.)_.’

This M.F.A. is filedFunderwii’Séc*?io1;’v:”§3Tfi'{3_)VV at ins

Arbitration and Conciliaticm Act, *1996_’.= against the
judgment dated 20.8.2008 AA’N~Q,24 15/ 2008 on
the file of the VI Addl, Jud” s, Bangalbre, (CCCH
No.11) allowing the pe:!;i.t’io11._ i1nder.,, Section 9 of the

Arbitration and Conciliatziozi __

This .3on.Ai:fi:§f-ficiinission this day,
SREEDHAR tiieifoliowing:

This submits that the appeal may

be dismisssjd as _ vindicating his right in

_ appmfsfiate _____ -‘ v

the appeal is dismissed as Withdrawn.

Sd/-»
Judge

Sd/~
Judge

Elan.