IN THE HIGH comm' OF KARNA':¢4;':§iA' " _
CERCUIT BENCH A'IfmD>HARFJ¥!§E}.:: , V.
DATED THIS THE 5TH i)AY_O§«T_--bi(iV4EIv.ii3'ER; gm»
THE HOIWBLE MR JUS3=:fC8 {GML§'R"I'}
BETWEEN:
Mr.ViI1ayak..I{a:ja"_'?e, 1 2
Age: ahroutfii?
S/oz "
Gamanga£ii'iT%c$.3.d, ' ..
OK PETITEONER
(By s1?;"ma1;¢s}::- a';'?a~;§:;"'gaa§ocata)
;t"1j1Ath0:is&d Gficer,
!§atioz1a1 Bank, 26/ 2'7,
'- __ .15" fiQ;3I',.Raheja Towers,
M.(};R{:rad, 8a:t1ga1o:re-01.
2.' Registrar, B'i?."I'., Bangalore,
Hudson Cigmitits, Bangaloie-O1. .. RESPONDENTS
T 131$ writ petition is filed under Articles 226 and 227 of
{fie Constitution of India praying (1iI’6CtiO}£1 ciirecsting the:
respondent No.1 to (imp all recovery proceedings as against
the petitioner and regularize the housing lean account of flue
petitioner, quashsd the samic 3:1€}1Zi{2€3 issued by the
respondent bank dated I0.10.2008~«Annexure ‘G’.
This writ petition coming an for prafinlinary hearing
this day, the Court; mads the fczflowing:
Likék
mads {ha payment, it does not iznstiil coniidgiicc
91′ the Court to accept the petif;ionb:’_é1’s.v i’he 7
would make geod the amount V€?itfii11 i’£¥0 is fi10fi.t1is. L’
4. The actien of the the
auctioxz notice of t:h;€._..V:{‘;zf(§);;:31*t:’_3b,rA to the pstitioner
cmmot be faugjd faui:..m%ifi1. fellowed. by the
Bank, -axmtrxure ‘G’, is not
shown calling for
‘I.’1V1″e<– u§1'i'%.:*;i7ithout merit anri is accordingly'
rej¢c:ea.%%k&«%% %
'V …..
Judge
5313* x Z’