High Court Karnataka High Court

Sri Shivaramaiah vs The Deputy Registrar Of … on 11 June, 2008

Karnataka High Court
Sri Shivaramaiah vs The Deputy Registrar Of … on 11 June, 2008
Author: D.V.Shylendra Kumar
noun'? or mmnmm men count or KARNATAKA HIGH COURT or I<AmAm<A men wuxrr as xAmAm<A HIGH COURT or KARNA'l'AKA men count"

I WP9550.06

IN mm man oomrr or KARNATAKA A1' 
DATED THIS ms 1 11% pm: or   " 
BEFORE: I " - "'  ' '

mm I-l0!l'3LE mt. .rus1'IcE~n.v. :?_{If!§!uA;"§z 

Writ Petition No.955'€) of12oG6r¢SI-RES)» jg 
Between: I' I   I'  

SR1 SHIVARAMAIAH

S10 KAMPALAIAH   --

AGED ABGUT 4:2:~.f(EAR:~3 = 
RESIDING AT hri--AIf)l'*§U*_C}IRIVV   
MAIN ROAD, ANTHARAsAN;IHALLz.VV  _

'l"UMKUR PETITIONER

 {B32    I  Adv-1

1  THE .,r.;IE?U':§fY' R'_EG_ISTRAR "OF
 c.o-.QP::aAfmrE's_o~c:E.'rrEs
* _ MINI 'v'EDHA"NASQU.I) HA
ESJMIKURI. '- *  '

I _'IU1I}£}{IfR -mwtrs CTC)-OPERATIVE BANK LTD
(TUMKUR .p5f:frANA SAHAKARA BANK LTD.)

. .C.ROAD, TUMKUR
REP. BY ITS CHIEF

J',:.. 53

I  I. f§,xEcp*r1vE omcm

I '  ms: ADMINISTRATOR 85

'A€3.$3'I'., REGISTRAR op'
,. +.::~o1~'>. SOCIETIES
-.fI"uMKuR PATTANA SAHAKARA
BANK L'I'D., TUMKUR SUB-DIVISION
v V ROAD, TUMKUR -- 560 101  RESPONDENTS

[By Smt. Asha. M. Kumbargerimath, HCGP for R 1;
Sri. S M Babu, Adv., for R2 6:. R3]

THIS WRIT PE’I’I’I’ION IS FILED UNDER ARTICLES 226 85 227
OF’ THE CONSTITUTION OF’ INDIA PRAYING TO QUASH THE
ORDER PASSED BY THE LEARNED ARBITRATOR IN DISPUTED
P-i”O.DRT.316.Q003-04, BfTD.20.11.2€J03, VIDE ANNEXURE-A AND

3 WP9550.06

loans borrowed from the persons like t1;eVVn’».;;fetitioner
because of which the finance of the dire

straits. I _

5. However, learned counsei’for~_tI1e A

submits that if there “any seherrresttivtéor circulars
governing the Ban3<;_4_ofl'erin.g_ .eoz1cessionAin the matter

of rate of interest to the petitioner and if

it is be duly considered
on which the petitioner
t2.3.2008, a oopy of which
is promijsect to before the respondent -~ Bank

aiong.udtr1 of order and appropriate orders will

t j

View of the submission, there is no need to

A exaimine this writ petition any further and the writ petition

= –.isf.disDosec] of aocordinedzv.

IOU" OF KARNAT .~ .

AKA HIGH C0UI4?ftA09.f: KARNATAKA HIGH COURT OF KARNATAKA I-HG!-‘I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

AB, Q1
nae