…¢xs
OO:mg%Opm’;. V %%%%% *
……n….. u. m-mm-unnn ruurl §.L*§:JKi or KARNATAKA HIGH COURT OF KARNATAKA I-EiGH’___COURT OF KARNATAKA HIGH COURT OF KARNATAKA PEG}-I C
IN THE MGR (SOURT OF KARIIATAKA AT BANGALORE
mama mm “mm am my «::>1= AI.rc3Us’r 2003
BEFORE
‘THE HQHBLE ummsmm mmx ‘ _
1 smuA1e.nmaTHs;oms.s,raanc A
samnxaouvrssmam *
R} 0. :c-msvmum, mm’ ncmwam
TALUI{SlDDAPURfi.—-.._f: –_ A
U.x. lam’. ‘
% A X “””‘..’;;»}Vv-‘fl’§’}’f1’1’IONER
my am gma;u.’mm+; mm;
1 3m:.AI€3£IA:&;5;j’a__ zmcms— %
3133:: um: * . %
V <
mm coeommim czzsrm'
$%OGEE'l'Y L'1'I.1,'8HIDI,iAPUR TALUK
EZSPOHDENT
_ '=31#:ie1s' pwrmux 15 man 1313.432 cn.p.c
E!' *1':-IE mm mm: mmnmx PRAYING nwr
Omxavnmmns mtmr my BE pmsnsm To am
QU£~Sfi THE O%ER }3'T.15.2.G? PASSED BY' TEIE
fimmma. m c.c..Ho.111;m*, mama
€£)(3»!K'.£'3?'J'£1'i'£.§E RI' Tfi SAID MATTER AND ISSUIIIG
Opaaems ammsr rm: mam.
F THE PEIHIQK 3 COEWG GN FOR ADHIESIOX,
O A mY,mE mum max “rm FQLLGWNG:
mufl LOURI OF KARNATAKA HIGH OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
QAH
Based on thc complaint ladgd by thus Z
agaix-mt the petitioner Ear the afienza under
arm Nag-rrtiable Imn-H Act H ‘ AH
mma, including the sworn
issued pmma @@t the 2 .i3gfv%
iauumme of pavaasn
before the Saasiona cou:{.7:;m c:r:.1§:.:é;i~:%oi*é;1;2oo7. The
pefifiinm has of stay of
has decfined to
stay H Trial Court and issued
nntica mg mg herein. The order
¢fasay order is qmmonect in this
2.” matmial on zwond px-ixna facie discli
. psfitinnw abrtained lean from tbs rwpondmt-
A H and in discrmge afthe said loan, the chaqm in
“»-fiquasfinn is issued by tile patitiosnar tn the r-capondenb
society. The cheque 1:31:13 ‘ha ha: pcrasanhad by the
V’