High Court Karnataka High Court

S A Properties vs Karnataka Bank Ltd., on 5 January, 2010

Karnataka High Court
S A Properties vs Karnataka Bank Ltd., on 5 January, 2010
Author: Ajit J Gunjal

IN THE HIGH coum’ or KARNATAIQX AT BAHGALQRE
narrm trim mm cam my or swam? 201;; f”g}
BEFORE ‘ & k %%
THE HONBLE MR. .ms’r1cE

vmrr PETITIOK 1~Ia..246ssizo§9

BETWEEN:

S.A. ?ROPERTIES.

No.66, 5th siiross, 2 15* Mian, ..
J33. Nagar 2116 Phafie, Marenaha%i}§..,.
Bangalore 560078.

Represented by its Mr. ‘Abbas .b«{{3rCi1a§it.

….PE’FlTIONER
(By Szti/Smt: M.i.”ARi..;3§,

Head Ofliag, N{aI1ave’e:raV’Cic1e,
dy, 2 “” ”

Maagaicm. %

. K W.

__ “”§§”;astur’9a=:..__Roa_<.i Branch,

" "~«E3.%a.2:1g"z»2}0rc. * …REsP02smrENTs

P€:1".i1',if)I1'£_ is filed under Articlas 226 & 227 of the.

'(3!_6;1_s'L"ii:ut;§on 0f India praying to quash the order passed by the
. ; rcspfzrzdctnts dated 09.57.2099 produced herewith as Anncxurc: E33.

– aflitfecft. the I’6$p€)I1d€I1t$ to rccensider tbs one time settlement
by the petitioner as §)t’3I” Armcxum B. =
g.

..g….

This Writ Petition Corning on for orders on this day the:_ mar:
mad: the following order.

9.E.B.§_E

One week’s time is granted to c9n1p13I1}§x?M§{§;&1:f::_’tif:é”~9fl’i(:c§_.: T
failing which {he petitian Shall stand [dismistséci for Ei»’r;:_s::1A-é’§;1’e-$¥r:{.’i1’11.’A:Vi’t:’)*.’1L

Witheut; further refgrence to the

iligh Com-z ref KJFHIIJX
Iaasalwo-$60 “.1

y

,/N