High Court Karnataka High Court

Sri. A. Anjinappa vs C.Halanagowda on 22 September, 2010

Karnataka High Court
Sri. A. Anjinappa vs C.Halanagowda on 22 September, 2010
Author: Anand Byrareddy
2,

JUDGMENT

The learned counsel for the appellant, on instructions

received from his c0unter–part before the lower appellate

court, seeks that the appeal may be dismissed _

as the matter has been settled 0ut__0f ‘V”s.eeks,c,v4 ”

direction for refund of the court fees paid. A ‘ll
The appeal is dismissed as _ .

The office is directed toqfefund—th”e~-court fee’paid,:§

akd*