High Court Karnataka High Court

M/S N Narasimha Shet And Sons vs The Bharath Co-Operative Bank … on 20 January, 2009

Karnataka High Court
M/S N Narasimha Shet And Sons vs The Bharath Co-Operative Bank … on 20 January, 2009
Author: N.Kumar

III THE HIGH coax’: 05* xamamm AT ~ V’
Dated this the 20% day Vt
BEFORE.’ ‘ 1 %%

THE H9r¢*3LE Mnggiugwxéa .1:
Wzit Petition 189f43i§>f.2GO7 {GM+R.ESi§

BETWEEN:

M/S: Féaxasimha Shet:&;V§S¢3h§2 ‘ ‘
A Registeretl Pé3T£’££i§I’59’hiF:3.fiZm” A ‘
Ganapal11iTc;n}g;1eg1’_’x’z:24d~v 9 .
Hampfinkatt-2

Mailgaioyr: —- 3«Z{5″-€ik}_}: 3 V

§i’e:pre$ei3t:3d_ E:-32″ viii; _ n “”

Sm’ Vi:1ay 3{21z33a1* N? .3136: ”
S/0 late N Nmasimfig Sheri:

iiindti, aged yeasu-5;.

Rssirlixjg “.-at, Ij)oc::r” ‘?-£9. 6~9-206

= Building
” I Marméhz-zudfia »

‘iM:.~aIV:;t,[1’a::rv.,4- a.::~r::» 00.1 …Pefii:i0ner

. V A Kumar Shctty. K, Advcscate)

3 ” *T,1_;1c Bharafll C¢:>–operat1’vc Bank
A _ v Lg:-c:I.,
A Mulli Sims: Schedultxi Bank
F having its Gficc at ‘Maruta Gin”
” Picst N013/9A, Scvnawala Road
Gfiiflgaon {East}
Mumbai –« 490 (163
Represented by its Chaizman K//’

2 The Beputy General Managtiér

and Authorisad Officer ‘_ .. _

Thc Bharath CIo«op<:=::ative Bank' A

[M11n1¥:~ai) L1's:i., 3 A

'M-amta Girl' Plot No. 13f9A,

Sonawala Road ;

Gcsregaon (Blast) ” ‘
Mllmhai -~ 4012} D63 ,;-..R€:[sp0n€:ic11ts
(fly Sri Hégdci, “;*’\givdcate}

This Writ Petition is filed imtier-‘5i1i¢1z_s–~225 and 227 of
the Consfitufion of India;-pra3fiz1g”tg:§-,issI.1¢:A.a in flm natum
of certiarari nt:.i<*.ve_d'a1:é-zcifi12¢}.}:–2007r'[and the notice dated

1 1»3«2o03 isstiged ;:b';._a ;c';~.n;.x;J;dc;;.:.«fg, wide;-" Annexuw-A and B
remecuveiy, ' Q

Z¥'I3js~,,%.?$.'i.f;§:1'i~wL_IV.5¢:'..i§ii;§;:v33 611" fifir prelinajnazy he:-arilxg in
'B' Gmup Ciay, Vgn.:=.:d'r.*. the follcswimg:

g fig § Q 3

V'41.§'l'1§V_=. upetifii1;3_t1’11g;$1″¢.21r:1:”‘ Aof Financiai Assets and Enfomement of

Infiémsi Act 2902 Calfing upon in pay a sum of Rs,

.%4::%;1{:4,_:f:;3/– and Rs.35,74,_945;–,

” V’ ” 2; Today 3 joim meme ofsettiéirmesnt is filed which is duiy

“35ig;ed by both the partics. In terms of the settiemcnt agmtrd

\:/%

upon the pefifioncr agtzzs to pay
and film} settlement of the dues of the u._.Iii » n
fact the said amount has been a2;1d .f?’r1fi

has duly aclcllowiedgeci the same ”

from .331 obfigatticrns and they tin: share
prtrtzecds of that peiifion¢fi%r~~..tow;i:’§i ‘§’VA and it
was agznzmi that the the adjustment
would result in: flu: dues being the
subject mattet’§;§f«s1;k:” V V

.M:.=.=:1:’tA;1[AcA’:'[v}i.-3 t;_2Iz:e3.n”::¢’.1Ei-rgszaryoid. Pefition is disposcad of in

texrms of

L} Sd/«
Zydgé