-1-
IN THE HIGH comm' OF KARNATAKA AT %. "
DATED THIS THE 3181' DAY on "
PRESENT)
THE HOWBLE MR. Jusfrlca S;3,»'BAxNuzaMA'rHA "
me»
THE I-IOIWBLE MR. JUSTICE;5;'N. 3f'EE!5G0l5ALA Gowna
Ruse.
1 THEVY'Si'A'i%IA§5K'L;Ii51§fl'!3D~..*'if .
NOW anew-gsvx BAR13:.L£ie5E?i'EI3§
A'If%1§§O.":.§';'20;*{;, Lgagcsz comwx
MARUT1(}ALi;E*,'BEJJ".JAUM
13? rrs PRZNQIPAL 'c.sFr=3cER' AND
BRANCH M'ANAGa1§J--.__ %
_ % A _ _ ...APPELLAN'I'
(BY SR1. M Si's£_iAsH:oHAR"'és N SRINIVAS, mvs.)
1. u /SK-'§;1%KA'J§éABR1cAmRs AND ENGINEERS
PLOT 339.693, mm COMPOUND
" UDYAEVIBAG, BELGAUM,
BY 'i*I's PROPRHJTOR
A. , _ SM"I'.SARAI..A,
V "aw/0 RAMAKRISHNA MERWADE
* MAJOR, oc:c;BUs1NEss
RESIDENT or? BELGAUM690 002.
-2-
SR1 AMARNATH NARASINGSA MCTRANI
SXNCE DEAD BY HIS LRS
2(A3 SM'i'.SNCHALA"i'A 4
mo AMARNATH MCTRANI ;
MAJOR, occ:HoUsEHoL1:> WORK T .. *
RESIDENT OF DR. RANADC COLONY. _
IIINDWADI, BELGAUM - r~590.._002. A
22(8) SHRI ANISH _
S/O AMARANATH MCTRAM _ "
MAJOR V _ 5 V 1.
OCCBUSINESS ' _
RESIDENCE OF ADVANCE ,'?A?Es,_7'0r:f;v _
UDYAMBAG, BEL§2At;*v:.4,;~ 599 AV " - '
2(0) s;2Is3JNIL_ _ '
s/0 AMARAf*5fi'.TH MGTRAN! '
MAJOR
Qc%c:._BUV$1NE$s_
RESIDENT or': N§'.};ié:'G-URi:i"[5i«iV MANDIR
';~__11N.0wAm,--;3gLQ1xuM..¢« 590 002.
slér..¢'HA1~iDRA'i$RAi%ASH"'NARASINGASA MCTRAN:
MAJOR - -_ 2 =~~
; ' "0CC',PAI?.'I_'N'ER IN' M"/'s unmac ZNDUSTRIES
~ p_mrg;MBAc., VESELGAUM -- 590 002.
$31 I.\i--I2a.rzEsH
3 T. Sm CEIANDRAPRAKSE MCTRANI
. mA;z.o12,
OCC.~PAi?I%'PER IN M] S UNITAC INDUSTRIES
DIAMBAG, BELGAUM -~ 590 002.
" $1-"E1 YOGESH
S/O CHANDRAPRAKASH MCTRANI
MAJOR
OCCBUSINESS
RESIDENT OP' C/O UNKTAC INDUSFRIES
UDYAMBAG, BELGAUM --- 590 002.
RESPONDENTS
‘m1s RFA IS FILED U/SECSZIB of
JUDGMENT mo oEcREE”i’_ajr.21;’1:2.V2eo5i”.:v”ii;2gssr-;15..¥ is-C
0.S.NO.5l/1992 on ms FILE Ao::>i.:.:’o1vj§L JUDGE
(ssmz), BELGAUM, PA:§:?LY–‘_’i o;’«:c;’sEs:ANs_ THE sim’ FOR
RECOVERY OF MQNEY. ‘i h V ‘
THIS? ‘rqV”fwFt;.;2 ADMISSION, THIS DAY,
BANNiJvRIv£ATI}PiifJ. ; ‘1i3;§:VL1v§§;es’D LLOWING:
'{i§UfiflMENT
5* is taken up for admission, at
i * naversois’-is filed permission to dismiss the appeal
A as
2;’ §7’Men1o is taken on record. The appeal is
dismisséd as not pressed. However, so far as refund of
fee as prayed in the memo is concerned, it is seen
” – {hat there is no such provision under the Karnataka
(35/AIL
-4-
Court Fees and Suits Valuation Act for
Court fee as prayed for. Hence,” flpréiyéxi V’
is rejected.