M'$c.Cv1. N0'50-45z'2699
IN THE HIGH COURT OF KARNATAKA AT sANGA_;;z§%R%g
DATED THIS THE 26115 DAY me' MAY ; j--i 1: .
BEF°RE.%.~ > % V V V
mm 1mx'3LE ma. JUs1'zcE:=:;:.
MISC. .
M FA N{5."?J;):4E/2002V"
BETWEEN: "
1. The Districii:Ht;:511t1i" *'-. .
Oficcr, 3}. "
MYSGIE. AV
Owner-ciun~¢L!.s V' «;ia_n"efJ:,:c"p...__ -- I
Bearing Nb, (ext: _155}-.
2. The G o'vi:rnf:1e1E1t
v.Ié_nsu1ja'1é.ce: 'Dcparunént, .... .. v
Kamiikshi Hospital,
' ' .Sa1'aswaihjpm'a1:r;1,., _
Saxicigshnagamj V'Bfm'Idi11g,
Mysore: ' Appellants
(By G&a¢."A;1®;:ate for petition' 613
Goxfiridaswamy,
3/0.? 0 G Venkataramana Shetty, Major,
-«.4 Rio. C/0. Balu House, Raiiway Station,
__ ;?ax1eiavapura, Mandya District. Respondcnt
(By Sri i "R Biradar, Adv., for respondent)
Miscflvi. No.5045f?O(}9
2
This Misc. CV}. 13 filcd under Section 151 oi’th{=::
Pmccduzc, praying to withdraw the amount of’/_~ which”i$_
in deposit.
This case coming on for OIfl€I’:S’ thL§.$’ J
the following: _
That is no representation fx’o-r
2. Learned fqr submits that the
statutory a1a1ou11t_§£’._’_ in this case by the
appeflant fi;ay–.bc .tt3e”T1ibuna1 viz., Pr}. Civil Judge (Sr.
Diva.) 8:. Eat As the appiication is not opposeci,
the is to fransxnit the Statutory deposit amount to
[qgagg (Sr. Bivn.) at SI’irangapa1:I1a, for disbursement, in
judmcnt and decree made in MFA
‘ ‘VV’*”?o.7o4:€»–1 A
k ” k. 3;’«.Aoc;>xdingly, Misc.Cvl. 510.5045/2009 is dispoiscd of.
Sd/-
Judge