High Court Karnataka High Court

Y H Prabhu @ Prabhanna S/O … vs The District Magistrate Deputy … on 1 December, 2008

Karnataka High Court
Y H Prabhu @ Prabhanna S/O … vs The District Magistrate Deputy … on 1 December, 2008
Author: N.K.Patil
EN TEE. HIGH CQURT QF KARNATA.¥i.:. AT EA}'«3GALORE W..?.No.43? GP 2907

2. ¥ have haard Eeamed counset appearingfgrr

patitianer and Eearrsed ceunse¥ appearirggf

respenderzts.

3. When this matter had caméhp' far  

Gmup on 2"?!" November.

appearing for petitianer had  rhthéi   
counsei appearéng for  'ha:':¥x%n§A'vvermed
her that, the principak   entire Roan
amount due     -~ Bank.
Therefere,  £0 take instructions
and to niéke __ When the mafier is taken

up today, Séarnegzf '3c':::§:".':'r9A:':~s..a':f""f.r"34r'V.petitiener submitted that

_she  hat recé§vgd any informafion O!' énstruciims and

A'-V§hare§Qre.§see§<$§"s9me more time. The time ssught for by

£e§"r§éd'¢riL'rrise¥A':=?{§r petétinner £3 refused fer the reason

 trrat, xééherflcrrefi principal borrower has aiready paéd the

  :§rf;tirVe'Lprint;§pai amount to the seccsnd respondent - Bank,

in efflux :31′ time, the prayer sought for by petitiener rn

‘1’-P§E }31{3’zH €.’€}E~E%T £3? KARNATAK-A vi?’ RA§”€{.3I»:=9:51».(5}R$’ W-Vfifi 4-3′? 831′ «E69?

fix? THE 31:31; ccsum {>9 KAR?«EATAKA AT BANGALORE w,P;-zo_43? cs? 2&9′:
as

the inatant writ petition does net survive far ccnsideratiaon

and hence, the writ petition ޣed by pefrtianer is diapused

91′ reserving iéberty to petifioner te redress his grée~gvaVr ;%_:e._’_
before the apprapriate campetent authetfity, _

advised er need arise. Ordered acc:_;xdingly._–‘ ” V’ =3 . .

V
mam % ‘