High Court Karnataka High Court

Sri Chakrapani Ramadas Pai vs Sri Nagappa Vittal Khavi on 11 September, 2008

Karnataka High Court
Sri Chakrapani Ramadas Pai vs Sri Nagappa Vittal Khavi on 11 September, 2008
Author: K.Ramanna
 

IN THE HIGH comm'  f: "   é  :'
cnecurr BENCH Aflf Dfimwan      V
DATED THIS THE 1 1TH  sEPfEM 9;Ei2, @908
THE HOIWBLE :y1R ;._i;}:s*r£e:}?E~*K;fi;i1w;NNA
  
Bmwmm   V _    V V

cHAKRAPA1~::'RAMA:3As "am,  '-

AGED ABOUT 42.YRe.;'   " 

OCC.RYO'I' AND'BUSINESS,  _

R/O.PRABHA'I' S'I'REE'?'.,'  '-

BHATAKALTALUK, _  

u.K.ms'r.,_ "   v .. PET}"I'IONEi?

km'. SR1; AND sm N.M.BHAT, ADV. - ABSENT )

-- "  VNAGa.§vp;aLv1TTAi§I%ii¢:IéA5v1,
 !;GE.MAJ..OR, _{)C.C,i3USINESS,

R,'O.GEETANJALI HOUSE,

.. jv»-MA'VINKERE ;3j¥5NDER,
_  Br.-::s{;*:-:m,_TALux,
 'u'.x..msT.  .. RESPONDENT

{BY SR; RNAGENDRA NAIK, ADV. — ABSENT)

itifiiitif

THIS CRP IS FILED U!S,18 OF S.C.C.AC’I’ AGAB\§ST TIE JUDGMENT

‘ ” AND DEGREE DATED 31/3f2(}% PASSED IN SC.NO.3;’2006 ON TJEJE ma OF THE

‘ 4
,~- \

cxvfl. JUDGE (SRDN) HONAVAR, DISIvflSSfl\K} fim ‘surf. OF

MONEY.

ms PETITION comm; ON For:-L£aARn~:é” THIS pkg, “c dUR1”:MADE’ ‘

THE FOLLOWBGG

gm mg: j

None zeprescntzs for t:3:t(:”‘pe%§1;itio1;§:1f.’ the petition is
filed in the year ‘fifi tmé;11own any interest to
prosecute the 1’v.;§iIe1fi-;§¢;w is dismissed for non-

pmsecutiozi,

Sd/-3
Iudgté

*I\£t_rs»