2
(By Sri: GIRISH B BALADARE, ADV FOR R1)
(BY sm. v s MANIKA, ADV. FOR R2)
THIS MISCHCVL. FILED UNDER SEC?IGN’:”~.15*~1V 40:? .
CPCP PRAYING TO PERMIT ‘rHE;”‘R1.To _WfF}i_I)RAW
RS.12,000/- AMOUNT wmcH ISV:,A_DEPQSI’i’}3′.D._ BY’=
APPELLANT IN THIS comm AS STATIJTQRY DEPOSIT 51%;)”-
THIS MIsc.cmL COMINGQN FOR QR{1ER–$;”‘THIS
DAY THE comm’ MADE THE FOLLQWING: A_ A-
This appficajjon 1 injured-
ciaimant withdrawal of
Rs. the appeal. Having heard the
learned éavfiplicant and that of the
respargjdent —- Company who does not oppose
the same is allowed. The 1st
iéfntjtled to withdraw the sum of
Rs. 4′ deposit. Regisuy is directed to forthwith
viihe amount to the MAC!’ concerned.
35/1%:
KS Judge