High Court Karnataka High Court

Shri K C Somanna vs The Authorised Officer State Bank … on 16 December, 2008

Karnataka High Court
Shri K C Somanna vs The Authorised Officer State Bank … on 16 December, 2008
Author: N.K.Patil
u-we-uwwu-we

Wfw.f-I-'Wvt WW »'wwmammmma\m mawH'm wwwnw war mmmwmamfim WSWW amwum E25" RMKNMifl%fi FWWWW LUUKE U3' Wfiwmmfiflfifls W36" 

I" THE HIGH CQURT 0F KBRNATAKfi AT EAHGAORE.

mama: was me: 16'" DAY <33'

BEFORE :
THE HfiN'BLE KR.JU5TICE
WRIT PETITIQN NO.17033 DF 

BETWEEN:

SI-{RI K.C.SG!4ANNA,
Sffi LATE K.C.CHINNfiP9h,

AGED 55 mans,  ;
RESIDENT 01:" HOUSE No.9,   ;
KYATHAHARANA1-LR1:LI,   V
5" STAGE, mscmaf;  ' '

{By fig.§ir§AkAyfiC$Q§A§Ak;

AND:

1.

THE AUTHc:a:sEn’«.o«$a’I::E3,,
BTATE BARK.F’=Ir£’:%IA,’*—-._ ‘
YESHWAKT ma ‘v3aA.!_m:3{,. v ~~
BANGALQRE ««22;

2.” THE BF.§&NCi{.’HANm’;ER,
“,’ 5TiTE BANK GE INDIA,
‘1r3_;.:’5Hm:;1et1f£~uz=e. ERANCH,
‘E§Fk1%§.l’.’_§}.fi.L=Ci*E’1..E._-V-“T1: 22 .

.3 . Sr-§’2i”; 3:52. ixztgisuratn,

—-Q?Q$£!QSAfi&”V”

,a;::s:.n”*-$2 wsma,
3-1 1,. ,L. 12.; C .c::>1.v::=mr,

u NEAR%fiflER?%NK;

“~-_ samgmxma.

DECS!-IEEER 26353,.

N.K.§ATzL§§ ‘

‘3ggjl’§M RESy M¥

;.. PETITIONER

3 A§vocATs.3

” ” “” ” “‘ “‘” “‘”””°,’f”‘f”””””‘ “W” “°’**””‘”‘”*°”””**”‘””‘*”‘W'””* *W*-‘-“H “WWW “WW” WWW-WMKMWW WWI” wwwmm WW” mmmvamxmmm WM.’M”E umwwsm wag” mmmwmzmmm emwm mi

5 &itu%£éfi%.”pin.x””fifinco-H13-A;

Lad

Annaxurm-B, ta quash the tender nctice datgd

19.G9.20£}’2′ bearing I-Zo.E:PsfSB»I;”‘£QR;”BLF. iasu5’d.::’}:§gr~._VV
the first rasyandent published in
newspaper» – ‘Eyaara mtra’ __¢:3.:-:-1t;_fe<:1

Vida Axmaxure-C, has ;_:ar:=asez;1.i':er;:*i_"TA~'i:hé._

Writ 991.: itican.

2. Tim petitionéj.-z.’_and””‘:§-§{;::§i:::1ent$VV”3find 4
availed various loafifi sazzand

zespondezit account
Nam. 1o52197*£’§V4’§””w§é’i;a§:§*§;-J ‘ifiatitianer. The
saifi 29:32 ta run time
Paying VVV’i;’}t;”e«st . Jeevmalahima Nagaxr,
Bar1ga_La::a. 4″‘T1f§eV.V3:*1c$fi$é” upreperty be-swing 1~Ie:s.9

6″‘ stage,

Myscra City, raara fully

the aczhedule, helanging tc: the

-..f;f ~ .._§aetiti:52;’§5: was mcrtgaged far the lean saczumd
petiticaner. Due to the financial
“..__”_’,:;v~’,§..;f,~’1fd’1§t3:a.iz:t, he incurred the loss in rumxing

ithe Paying Guest Hcxatel effectively due ta-

LN” KHNEWMEMWM filwifl MWMNE wr nflfllwnimmn ruwzw mwwmw Wu mowmwwaa-%u=fi~maw-a wumamvz an

Vii”??? “£.«\ul’3u-uflfill 5}!” ¥\.I””H’$i”‘1£”§I’d”§K\fi’l 713%??? K3!” lwflflivfiiflfifl ¥”‘¥Wfi:lI+E””fi Lflfiwfli

€31

far preliminary hearing an 36.10.2650′?

interim array sf Annexurea-B am’. C was
subject to the petitiener dapaaiting

Rs.2,€3C’rE}GGf”” withirz fcuz: §fi’,$Eg’ k8

date .

5. During the ¢our3d;§f sfibmi5éia$éMffi§
learned Counaal for the i§§fi§fifi3$t$ 3;”%nd 2
submits that, the pa§$iti_$fiw4s:§’::’ compliad
with the ¢Qfl&i#iQfi% 95$ V§$fi<_;fit§rim Orfier
grantad fixiirxcé, the instant
Writ be dismissed on
this c§fin#;it$§$§, fi§:i5 quick ta point ant

that, _in Lj§a.:"suVa;r.:cAe_ the cspaning of the

2vV.§.1£3V"{2'G'i'2'? and the property was sold

ans Kamarudxiin and bid

confiérmat 'fioumunication being isaued ta him

29'~.,11't;:.2Qo7 itself, the instant Writ

V' E-"a:_'£:..i._f%;.'iIA_:.:'»1::. dams not euzrvive fa}: conaideraticm.

%

/, WM

E13

8. ‘rherefcsra, the instant Writ Patit:1’_,_a.i:;€.tif¢;’§fu:nri’7–gA*
to redress hie gzievange. b%§.f’f’3’3fEE.-1’

zcespczanstlants 1 and 2 if he is

naed arisaa.

new nwnm’ma’wwH”‘QIE’NI7″V’e K£®E(‘l::t?€fli’6 wwwmm WW mmmwmimmfi W”‘WW:9?’9 Lwwflfi WK” C

Ordered accardingly.

Learned Government;

to file the Kama «af ' of
respcmsciants. """ H        /_

% .. . _  Judge

*7 -.#r«c;%2:.»’4’3..f5;’;*.5;;2c:sL9’_,