Karnataka High Court
The Liquidator vs Sri.Irappa S/O Shankarappa … on 8 January, 2010
WP No.66059/2009(GM-CPC) I IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE osm my 014' JANUARY, 2o11=l:f§"i'i f i-- BEFORE THE I-ION'BLE MRJUSTICE H:;»s.RAMTEs£.--1_.' 7 w.1>. No.65os9g2o:j§_Ls.M--ePC'1' V Between: 'V " . *-- . The Liquidator V Maratha Co-operative Bank Lin:.i_ted L Marata Gaiii hi' I-£ubEi-580 020 Represented by Kaleem. --.Ahrned§_Shing.oti_ ' * . Aged about 54 years, ?Occ;1?.=~AsstL'-- Registrar, " Of Co~Operative V ' Liquidator , f__ ' ii ' " Maratha Co~o;3ei*atiifeVi.BaiCi1€; Ltd: it Hubli-580 0:30 _ = PETITIONER (By Sri.M.S. Satish.,_'Adyvoeate)i_ * 4 Azodg V 'V V Sri§Iwrafi)pa..$ /' o¢iAShart1ikrappa Chafinappar1ay"a.r ~ V' " Age: 34 years, " «c7_c:v.:.__BL:_i'siness .Vii"i3',«"V0 P-B-RQEIC1, Betageri, Gaciag RESPONDENT
_ ” .sf1’i1isr__writ” petition is filed under Articles 226 85 227 of the
¥C’or_1s”titL1tiot:_« of india, praying to quash the impugned order passed
U_’-.agaj:a,st’._ “petitioners bank, dated 14.08.2009 in Ex.Case
No.._1’01/32006 (0.8. No.1-43/32005) passed by the Court of Civil
V’ . _ Ju.dge(Sr.Dn.), Gadag as per Ar1r1eXure»F
it This writ petition coming on for orders this day, the Court
riiade the following-