High Court Karnataka High Court

M/S Yochana Infotech India Pvt Ltd vs Smt Manjula Devi on 7 September, 2010

Karnataka High Court
M/S Yochana Infotech India Pvt Ltd vs Smt Manjula Devi on 7 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 7TH DAY OF SEPTEMBER.  A}

BEFORE

THE HON'BLE MR. JUSTICE A.N.»vE1\:UO;O':é'A:,A '.GQ§NDAu' 

WRIT PETITION NO. 144é1,rA2O_1 (O:»1;%c,1'éO,j  _

BETWEEN :

M/S YOCHANA INFOTECI-1 INDIA EVT m_t'O., " --
NO. 3310, 3RD FLOOR, '1 :33! §\/IAIN_.,  A. . '

Sm CROSS, HAL 11 STAGE  =  '
BANGALORE ---- 560 044 '-

BYITS DIRECTOR   -ff:   .,:,'.";"PE'r1T1ONER

[BY SR1 M  AF£)V,;} % 

1 SMT.'   .. .  
WIFE OE OR. H .NAR'A,YANA
AGED 'ASOUT,.48~--,YEARS

 '~  'i13F»',~NIT1'HINV"'"  _____ .. »

V , 3 S/'OF DR. H NARAYANA
- 'T TAG-vED.,AJ§OI.JT 24 YEARS

. ""OEOT1¥i7iR,kAT No.90,
 141%' MAIN, WOC RD
ZNDSTAGE, 2ND PHASE

 _  BANGALORE - "560 044  RESPONDENTS

_ “{B Y=S…F:{I R S RAVI, ADV. FOR RL2)

THIS WRIT PE’I’I’I’ION IS FILED UNDER ARTICLES 226 &
227 OF’ THE CONSTITUTION OF’ INDIA, PRAYING TOCQIUASH
THE ORDER DATED 215′? OCTOBER 2010 vIDE.,_'”;AI\Ix–c
PASSED BY THE LEARNED ADDITIONAL CITY C~IVIL»._;5{I’DQE

{SITTING IN OH NO. 27) PASSED IN OS 3695/~2i00E§”C):I’\TT
APPLICATION FILED BY THE DEFENDANT¢PETIT1ONER
UNDER 0. 9 R 7 OF THE cpc AND..CONSEQU’EN_”‘£’LY ALLOW’ » _ ‘-

THE APPLICATION AND GRANT AN OP§’ORTUNI_’i ‘{_TO”TI-IE
DEFENDANTTO DEFEND ITSELF’ IN TH’E..SUIT. 1′ ‘

This Writ Petition cOrI1’i:n’g._On for

in ‘B’ group, this day, the COLi1’t Yf}.a&€ tVhe’fO11Ow’i_t1g :
AORDER”A ”

Learned COunselW_fOr__ files a memo

seeking penniséffigi of COII r'{“‘taivithdraw the writ
petition. “”” I. ‘ ‘

Memo is p1aCéd O1j1″‘reCOrd.

V. , :’T1:,1e wzjit péfltitibriv stands dismissed accordingly.

J Sal???

iiiclqe