M.F.A.NO. 153812008
IN THE HIGH com': or KARflA'!'AKA AT nmeamna
DATED mm THE 17"! mm or JUNE 2008
swarm __ M _ _
THE HOIPBLE nm..ma'ncn: n.e.nA1ssL3;'+i§§z.VV n
M.F.A. NO.1538/::2£'$ki)y8"'A::.
BETWEEN:
1 IR NARAYANA REDDY
s/0 LATE i NARSPPA REDDY
AGED ABOUT 52 YEARS
R/0.1300}? N.49o5'9.__ '- § 3. ,
LAKSH!vIl VENKATESHWARA {3fZ)I.ONYv._ *
SJRUGUPPA ROAD * ' * '
HAVAMBARL B%"'3F~LARY' APPELLANT
(BY arm'rxraagiiuéafif;-1Y.':A:ix(.§ V'
AND: 1 V
AGED mzsoum 4?. 'YEARS -
AGRICULTURISI' ' ._ "
R/O GoPA1..A?t}RAM 0 "MP
BMLUR Pf.)S"I' _
EELLARY 'l'&I.,UK AND pzs'rR1c'r
1 YAIQMAMTVRAr.?iANA'3!§Eabar"'s;0 _-RHQMA REDDY
;F':2Isz §$3_;0: .....
*._V2 U N M.VMAH.I§iF$HWARAPPA/RECEIVER
' 'DISTRICT~.C1'0URT COMPLEX
"BEL§_;Ak"'!"'- 583 101 RESPONDENFS
" " 5"::=sYJsR1""v..--i§)i SHEELVANT, ADV. FOR R1;
w. ' SERVED)
'I"AHIS MFA F'iLED U/S 75(2) OF THE PROVINCML
-1.. ibIscsLv11:1~zcY ACT, AGAINST THE 01293;! D'? 07.01.2008
PASSED on {A No.24 IN I.c.No.:5/2003 on THE FILE 012'
'PRINCIPAL DIS'I'RiC'I' JUDGE, BELLARY, ALLOWING 'THE
M.F'.A.NO.1538/2098
APPLICATION U/S 25 OF' INSOLVENCY ACT ACCORBINGLY
DISMESSING THE PETITION AS WITHDRAWN. __
'i'H1S APPEAL cozvsmo on FOR ADMISSION, THIS
THE COURT DELXVERED THE FOLLOWING:
JUDGMENT
This appeal by one of the of 1.
No.1 is directed against the urge; datecn. 1.2033 A
by the Court of the xffieflaxy
allowing the roofiondent
No.1 (debtor) to withdraw in
I.C.No. 15/200.131 “‘i~}o:otion 7 of the
Provincial Act’).
2. I héivo learned counsel
appearing .,tho:V and Sri V.M.Shoelva11t,
” ‘A for respondent No.1 and
‘p.o”ruVSod. order which reads as follows:
554 No.24 11/3 25 of msozuencg Act.
& their counsels absent.
H ‘ Since petitioner is not seeking to reserve
right to file petition, no need to hear
respondent on application. Hence application
allowed petition dismissed as withdrawn. ‘
‘W