High Court Karnataka High Court

United Syndicate Financiers vs D John David on 1 December, 2010

Karnataka High Court
United Syndicate Financiers vs D John David on 1 December, 2010
Author: H.G.Ramesh
R.S.A.NO.137 20 6

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15" DAY OF DECEMBER 2010

BEFORE

THE HON'BLE MR. JUSTICE H.G.RAMEs".H,..__"':  

R.S.A.No. 137/2006

BETWEEN:

1.

 1";

UNETED SYNDICATE FENANCIER
B.M.ROAD, HASSAN  _
BY ITS PARTNERS ' *

C.M.CI-IANDRASI-IEKAR
AGE 59 YEARS V   
M /s USHA TRADING c:0M1=}.:xNY_

8.M.ROAD. HASSAN 573 20 E

. B.Y.RAMESH

AGE 55 YEARS X

VIJAYA.  Egg ,; ;;,_ 
HASSAN 573' 2:3; 

Y.S.MU1?_.UG=ENDRA<   
AGE) SOYEARS " 
ADVOCATE"; V ._
S/O;SADASHWAPPA
R/_o1sH1vAsA1)ANA .. _____ .. .

E  - sAL.AGAME"'R0AD
» If1ASSA$\¥ '5?3_ 2111

'' ~M"§)_1;:LAi\7I§Jtf3I) 

AGE 59 mags
M /S HAJI arsoms

 B.M.RoAp, HASSAN 573 201
V' '..{BH;V Y.S.MURUGENDRA, ADVOCATE)

"D.JoHN DAVED

65 YEARS
S/O L.J.DANAPPA

. . .APPELLAN'l'S

 



95

R/O HOUSE NO.LIG--573

NEW EXTENSION

NORTH YELAHANKA
BANGALORE

SINCE DECEASED

REP. BY LR - RESPONDENT No.2

J .SI-IAMMER

AGE 30 YEARS

R/O HOUSE NO. LIG~573
NEW EXTENSION
NORTH YELAHANKA
BANGALORE

T.C.RANGANATHA

AGE 65 YEARS

M/ S MALNAD AGENCIES
SHANIVARASANTHE
KODAGU DISTRICT

B.K.CHINNAPPA G.D.C.
AGEBOYEARS " _ I
M /s MALNAD:.€kGE1N'fCIE5:3_

sr--LAN1VARAs.AN1T?fE.~_--:_K0pAc;L: D§__s':jT»2.1'CT:'

H .R.V1:NKATAc}wAPA1¥:I1"~« .  _
AGE 59.YEARs *  I   
s/0 H.s'.RAJAG0pA;.A.sHE.1*1_*y"
SR1 BALAJ: J1=;wEL1,1«:rzs= _ 

GANDHI BAZAAR,' HASSAN"
_ K.I{S~IIBIHASH I ------------ ~
'Ame; 52"YE-_ARS__

' S/0.K.:3.BAL~.ARAM

  GUNDAPPASVROAD

,  V'*~R;'S.A. IS FILED U/S.1OO OF' CPC AGAINST THE
 'GUDEGMENT AND DECREE DATED: 31.08.2005 PASSED IN
 vRA._?'3o.41/2000 ON THE FILE OF THE PRESIDING OFFICER 8:
 WADDL. DISTRICT JUDGE, FAST TRACT COURT~I HASSAN.
A ~ .. ..Ai,LOWING THE APPEAL AND SETTING ASIDE THE JUDGMENT

NEAR c3'1."af.'*;\I/;A,RKET
BANGAI4OR_E..--

 .  {BY SR1 M.fm*:MMARAYAswAMY_ ADVOCATE FOR R2:
  AN,O__'I'ICE"'IVO R343 ARE DISPENSED)

R.S.A.No.137[2006

amended vide-
Court order dated 18.03._1(_)

. . JRESPONDENTS

 



R.S.A.I\£o.137g2006

AND DEGREE DATED 24.08.2000 PASSED IN OS.NO.52/1992
ON THE FILE OF THE CIVIL JUDGE (SR. DN.) HASSAN.

THIS RSA IS COMING ON FOR ADMISSION, 'm1s4vDA-2;-..v

THE COURT DELIVERED THE FOLLOWING:

JUDGMENT

This is a defendants’ seeon(l'”ap’peal;.p ‘IfheV”‘I_owe–1″7 ‘

Appellant Court has decreed the suitobi”-tllle plaiotiffs

z’ 58,260.76 with future interestj”a.t 16%…p;alj”_:£1?6§§i'”£h§
date of the suit till realisation. PI’e’arl’§.learrred”Co;Jnse1
appearing for the appellalits_larid judgments
of the two substantial
question of in this second
appeal. tklievlllappeal. The appeal is
accordingly O .

Apppealludismisseéi. ‘O /-3

” ….. .. g

O Yn/ata