IN THE HIGH COURT OF KARNAYAKA AT BANGALORE muse THIS THE 04*" DAY OF NOVEMBER zoeaj PRESENT THE HON'BLE MRJUSTICE K.SREEDHA§§"§§Q§OiV'_.'V: L
AND
“ms HGWBLE MRJUSTICE C.:f%.’.Kl:j’Mfi}R}fixSW}§MY” f’=-._
MISCELLANEOUS FIRST A;éPgAL §3a.%8a29»c)F1gdo3H I
1 SRIVRAMAPRASAD, –_
SON QF LATE R VI3AYARANGA.M_._
RESIDING AT No.43, ‘- _ f ‘
18″*MA1N, *
PADMANABHA;NAGAR, Z. _. V’ :
SANGALORE3 5§3i)_G?.O;’. _ ‘
2 SR1 V RANGANATH iD:§AB:–,;A;#AR,
sow <:;z:–i_ LATE R.v13;e:mRA:s:G:a;M,
RESIEJING AT. No.34n_, .
VESAYARANGAM' cempoumo,
P2UTTENAHALLI,–.. ,
– NAGAR vn :>a>-cm
, BANGALORE, – 550 078
‘ ” av HiS~GENERAL POWER OF ATTORNEY
.. _ . H£3’…,DER «.1 RAMAPRASAD,
r ‘THE 1″.’;1%PPéLLANr.
V ” _3 ‘sMT.1._2’sniir7HRI,
WEFE SF SR1 K RADHAKRISHNA,
‘ A RESEEENG AT NQ318, 25?” CROSS,
A ‘ L–F35ANASHA¥’£KARI II STAGE,
x _ BANGALORE – 560 076.
” REPRESENTED BY HER GENERAL POWER OF
ATTORNEY HOLDER,
SR1 V RAMAFRASAD,
lg APPELLANT. …APPEi_LANT
{BY SR1: B SHARATH KUMAR, ADVOCATE)
C?
M/S SiST & CO.
M M INDUSTRIAL ESTATE,
KANAKAPURA ROAD, YEEDIYUR,
BANGALORE – 560 078,
BY ITS MANAGING PARTNER,
S-EMT A SUJATHA.
M/S F’RfliMUK PROJECT S PVT LTD
A COMPANY INCORPORATED UNDER 2
commwxes ACT HAVING ITS RESISTERED ‘
OFFICE AT NO 508, 9?” CROSS,
SADASHIVANAGAR, BANGF-{LORE’,” –.
REPRESENTED av IT5’MANAGING,DIRECTOP..,
SR} N KESHAVA MURTHY.’ ‘
SMTA SUJAHA, ”
WIFE OF sax, 1.¥’£,ASHWfi.THI1TNfikT?AYAElA,._, V’ ” V
PARTNER, M/S s;fs3T AND ca” ‘
AGED ABQUT .61’~-YE-“.;ARS,.: ” V .
MANAGEHG M M,.}N£§USTR–£FxE- Es.’m’rE., _
7*” aLoc;<,.;Avsés:s;AGz:u2, , ~
aA:~:GALOaE::–;» 56C: 332;.
SMT M EMSHEELA, "
WEEE OF LATE NVSRINI-VAS,
33_i£3ED>ABOUT .?;2.. YEARSS,
– _PfiaR’;fNER._M[S s1s*r~–:;ND co.
RESIDjIfiG”AT W038, 315″ A CROSS,
” 2″‘ 3Lc>::s<, EAYANAGAR,
8Am.<3A;_QRET~ .~¢ .550 (332.
O ' __§MT p:;1Aem,
wIFE€'C3FN KRISHNAMURTHY,
AGEDABOUT 78 YEARS,
RES1'{}ING AT NCL79, 307" CROSS,
.. O' ' T-35"' BLOCK, JAYANAGAR,
» __3g:NeALoRE – 550 082.
sm" POOVAMMA,
wms or LATE GANGAPPA,
MAIOR IN AGE,
PARTNER M/S SIST AND (:0. _
RESIDING AT No.19, scum crzoss ROAD,
BASAVANAGUBI,
BANGALORE * 550 004.
4
Learned counsel for the appeiiants submits that he may
be permitted to withdraw the Appeal with iiberty tofime a
fresh appiication to seek the reiief of security for
In View of the submissions, the Appeai K ‘
withdrawn and the iiberty is granted{;
KM