High Court Karnataka High Court

Smt Mahadevi W/O Mallappa Hallur vs The Deputy Commissioner Bagalkot … on 24 September, 2008

Karnataka High Court
Smt Mahadevi W/O Mallappa Hallur vs The Deputy Commissioner Bagalkot … on 24 September, 2008
Author: N.Kumar
. W..... .. ..................... r"u\.1rr1 \..u..a=a.Af:I\g.! ?.Jr mmmmm t-man LUUKI or mmmmm mam emu-R? OF KARNATAKA I-EJGH comm' ow MRNMAM HEGH cm.

El' THE EKG-H COURT OF IQKRHATAKA AT 

mmn ms '1':-m 24:12 m? or ssmmafi L % 

BEFORE

Tm Honmg      T 
Wm Pmmon M12053;    ' 'E 

Between:

I

sm MAHADEVI   
was mnmppn       
mmeoms    
RfGmVALE.55iWiiR;   
3A('iALI(Cf!,?"DIS'lT__      % 

{By $121   

AHB:

1

 1331?-z:*1*g' cmmfsaonm
 Iii:-3f1'1=:.*I:*.;*r

  ..... ..

% 
 am-nmsxon

Q H, m:3~ALKcrr mar

 
» M:.ImoL TQ
  --. B¢!¥.113i~I'DL, BAGALICGFDIST

  MUDHOL URBAN co-op BANK Lm

M3Jm'IOL TQ
3%LK|:IfI' DIST
EYITS MAHAGER

SH CHANN 
fisffir EX!' ?ARI-KPPAC KHOT 



1 uuuru Mr nnauw-umlun rwuan huuK.i §.Jl' lxanacmfllnfifi riliarl UUUKI Ur nnnmmnam-nmm COURT BF KAKNAYAKA HMQFH CQUET Q? K&RMATAKA H161"! CO"

AGED 65.} YRS

R} G €}PP:APMl3 OFFICE
 fii, MUH-I01. TQ,
EAGfi.LKG'1' BEST

saga LT mmpm c KI-I(}"I' V
swan saws

Rjfl 0P'P:APLIE OF'F'EE   
I' GAP[J'R, MUDHOL  "
BAGALKC'/I' DIST   

3&1 zsmiemvappa  _

S;€>L'rPnRAPPAcI<HOT  '

mammms        
we QF'P:a.HgIG.OF;'F1CE:'..«:  %  %
 MLIEDHQ .'  
BAGu&LI(OT"I.}i'E':"{?._        L   %

3    é  

S»j'{'2_.§.T   

Ammzzs 45 ms-A  {   

we aa=:a.ma%mw1:::E

 m,

B;-.cm.xo1= ms?    RESPONDERTS

  '  PE"I'Z'I'IC.)II 13 man UHDER ARTICLES

225"  Q1? THE consnmnon or mam

 '§'€Z}"~Q¥J1KSI{ TEE ORDERS OF R3, %, & R1,

 m*.2*z%;%a.a3g3rfl4.2.2m4, AND 1:n*.25.5.2om4, 11:2

«::mm m: mrxszns Am msmczn AT mu-F, 1:), a

 "--»*'.'§§§IS WRIT % mfrmcsru commie on FOR

%   mama arms may Tm mum' MADE
T  FQLLIDWRWG:

ORDER

Fatitiwneszr has challenged in t% writ pctitiorn the
%*ie:=z.mziehythemvm1,eat1t!mritiea

E/’

m “IuVtdrUH’t\m

‘Vera Iur-vm\avr’l§r’l5\.l”‘\ IIIVJTI ERKIVREHM

mam af the 431 rraapondmmt bank in the mutafien
rewards aimixm that the it}; in

a&thatt}%haveaac11a1genva:’it;;:; 2

‘EL ‘% 935.3 d” the

&_.r.Nem28if3 measures 5. A’
the sf fmm
T11: 45″» and am mepaid
the mgga “‘th:”effl: %’f’k”‘~*rA mutation mm-ins
made £33 ‘£336 sighted. Ihereafbm,
the p3?:jti;b2’sz;t”5i?:9V_.:ia~ against hm’ brothers

£5: vi separate parthzinn and aha fisr

2 suit afiar ecmtaat is di as pea’

in the man while, her mm have
fiom the bank and the bank’s name
as mznrtzgagor. It as that amtry, the: petittimznar
_ by ‘ an appml hefora the Assistant

“”:f.”V.§ammisa§nnm’ flmdlq that she has not borrowed

aaynwm;Sheiet1’mawmef1ffirhshare;’I’hea’e’sa
6% far 1’nj1Jnz:tiaz2ar1d part:’£fi:mm1d , that

. Iw\w\.a¢\1 ‘all -u-mumanmn z-mar: L.\JLIAfK,_.3. ?)!”‘ l\AKNAiAmR HIKJH LLEJURT OF KARNRTAKA HIGH COURT 0? KAQNATAKA HIGH COURT 0? ¥(ARNA?AKA HIGH CCU

the I’£ fl records in order to act as a notieelc

pmwrm who are intm-sated in p the
Admitteailgrfi the pefitiancrh brethms J’ ‘A
share $3 the property have

they flail ta pay thy: get
can sac srzrld title and
ixlbezmt the purchaser
in a Cmifi. fanatic-n would gar only
that the pexiitzixmar has mt

ma. Imam’ be gold and 0811 never be

% are: of the ban. Themfom, the

A am her right is gnirg m be afiachecl by
auctien is wfihnut any aubsmnoe. In fact,
and

@E}m1.”1ffi ahamdemaz’catedar1dtl1ea’eaftsm*,ithopet1
whwmswmatfimmnfisnamfikmtmmwmfln

H/X.