High Court Karnataka High Court

State Bank Of India vs Board For Industrial & Financial … on 12 February, 2009

Karnataka High Court
State Bank Of India vs Board For Industrial & Financial … on 12 February, 2009
Author: N.Kumar


M…

zai ‘rag. Eiiéiii CGEERT 9? §%ATA§:A A3’
ifiatatri this {ha 32″‘ tiay e:::§F’s3brua1jt; V. V’
BEi’?:i:s§”~’:fE; ‘. ‘ u _
TEE HG§t’I”3LE §m,.:::s$rii:;E :”

{i1e:w:::I3-:a31V a”i!3¥:2iicaii9I:–.§§-.::._ E869 Qf ;Z:i’_}€ii?

{19B1″§3:.-7:3′? §3e:’:%i1;?i<:i:'1 }'iii3j3.é§

3351?: flank €}f§i.i1tji§i~. "

A:;m«:’, Bragwh ” ‘

?’~E’€2a:3 E, £i;€3?~?is;;-:*:j _
§9§::sici:ns.:_j;i Piazza V

§3€”iSi€1&§1€?jfV”‘§’5Q:8i’i ‘ . _

£~.3:3a21gz=;ir:>:’«:* «« f”.776G_02ff~._ ‘ » m3’s}j)§31i,<:'£:i1i:

— . {B}? zésgjigoié Harazlahaiii Essaeciates,
A’ _____ H &§’x::h?«:u3e. :33}

3 ” ~. i3;::.2*;:9éii’f;f;»3′.’§:;:é£é;13i2″ia§ E5 §5:i;:t1a:m:ia;i
‘ §_€ez:G::st1*1:_:r’i:E{3:13 §E»E§*-‘RE
E€i:=-W E}-§:.1’i;i

V n 3§”‘:’viE:’:gut:§ E>}§f1″‘1ISiC¥1}S ?*vf., Li/:1″
a .V Béfiihmiagai
_ “E:f::1ga:,::11 E;)isi:1ti<::t . . .:'3:'ct:3}}:;;n;;i¢;1

£3}-1 R€§,jEEi:§}":.%1 CL, Dasaj; 33:21' {Tie};
Sri ifiéttggak fr;-r Gfiiciai Liqtliziatozj

ériraciigzis 5,.'"$~'{1"f§3'i3z is3s13::»ti7'""i€,"r fhtitm ta am': as the iiquiciatar in
iégséaj, it 1'3 fftfzareafifir the present appiigéatien is.

' VV " fi"ir:::i.':5«:c:5;"¥.E¢;i:1gj {sf the saiii 93:36:,

'i:s*;'&};§é:*::?:':r?iizaf:c§ 3'1: file fisié mi" bankizzg The bank 3233
M ;:.P._;";2ii§%;:§* t:Eim:3h:~7:;rg:€i $316 fzzncéiarrzs £32' azrrtézi as caffizsiai iiqzztidatar of

-~:”fi1}; €.’£:im§a’i1}'” m1¢:it.=:r iiquiziaizjofl, Tim bank does net havfi ihésr

In}

This €iZi:::mpzf:23;:1y fimyficaiiar: ig filed m3.::iar Rule: .79» this
C1<:~::1pa:1j§z C9112': R211:-:3 2'-fw Sec:-ticagiiz :30 (if {he E3i<?1§…3.1:«:i1;$?I;~i.s:1..E-'act, };§85 pzayrmg'-is afi:3é%'– -.f£::-:1
:f'.tTr§'2pi,-LT,1.§=' 9.{)§}li('.*af'iOI1 anctl ::::u:x:iif§«' the -*3r€i£*.1* £13?-8:2"-._1:»3{i€?–{23{}7.
§':2":'£.'.§S€t'3 in Cay 103; 2863 am} mifisve *£if;§: app}iiiéfi'u1′-*:: macie the fii1cswi:1g; ‘ 9

_._.«…………………….._.

M3′

8}; ms carszizzr’ fiaicd 313;},C£Vf2C$Q?~.ja{?i5E:pfi:§g’ the Qpizlion of
i;’i1::v ;B{Zi§LT’€§ :33; 933:: ézinziifig é;;p_§é&23″«::ié3;£:’;i:g in ififflllfi Of 311%

Sfifiiiflfl {2} :31″ fif ’53 1333 cxparafig agszmty gave:

ifs c:::::13€:1:ti: fi:,>i*” as tilt liesfuiziaicrr sf ihe

Gfliflgjéilgys j”i:3®t::*. “i”r:;’i§ia, 2%R3\§ Branch, §83I!.gE1ia;II’tZt,

‘W£33S ap§u’>in2:s:£i i:i¢:§:*:-1i:’i’;fi{:»:’ af ‘£116 company anti f11:’fi1&r

.. §::~i:i1a5: §£i,};3§3§J:{..’-&’§fI§f}I£ it is siaimi fhafét tiicat apgficazzbizank

17/

U»)

reergtxifiiffi 5.5-£}3=EiI”iZ5iS’€? 23122:} kxxmviecigei is act in fins:
Tharefam, may have :”::q1.;z€si:&x:i fa:

:’ai%_x;iI;g the i::a13i:’ Emu; fig
33’q:_1iéz=,1i::>r an{i Em’ apgxrixziizzg fhgr Ai_”d.2’1’Z:’:;:1icia*;i’£<',';::'i* 33:2'

@1323 High ;}t:»i:;€:;t3,:”i as $215 fiqziidaicxr 0:? the

srrompangz §1},_I”%IS§€f’Vf’§.’Q C33 _ffii”f§Ff;¥§i Jfi1aE1flI;”:1’$§; ihe ::::r::ie1* stands,
L’ A V *1
Sd aw

” %%%%% 14 .V judge