High Court Karnataka High Court

Smt Amita Dileep Habbu W/O Dileep … vs State Of Karnataka on 12 August, 2009

Karnataka High Court
Smt Amita Dileep Habbu W/O Dileep … vs State Of Karnataka on 12 August, 2009
Author: Mohan Shantanagoudar
wpzééfi 73.3?

IXififififlflfiiCGUfiT(H?KARNATAKA

(HR£flPFBENCH£fl7BHAflMWfi)

DATED mrs THE 12"! DAY or AUGUST, 2939* «  .._ j    _

BEFORE

THE HOBPBLE MR.J'£}S"£'1(3E M0355  " _ 

WRIT wrrrxon no.4§27ggb9;:j_cs~n1Ti:sjA  - *

§9...._tw;e_t°;§

1, SM'i'.AfvfiTA DILEE? HABBU,  _  
w/0 DELEEP GQPALKRISHNA RAB 1.5- .¢ V 
AGES ABGUT 36 YEARS; . __ --  =  

2. S1?1.}Z)ILEEP GoPALKR1sm~_I4é; :~.£A::.BU:_,
sgc; Govgmxmsagm ss.:~«1ABa;: _  
mam ABOUT 52;. _YEARS__, -

5034:; Aim Rasi r;:§{'1%:'§:ag.s,«1.§*,1~z'?Ei-:3 3? {TS S§:CR1;'}'}§RY
A EJE?AR*§'%g+!f§§2'? 0? :CG~Q¥'ERATEGN,
"~§§.S.B'i}§LIT}iIi*G, DRAMBEDKAR VEEEHE
mzxiggmgm.

n ;  ASS§$'3"Ai'§'I' REGISTRQR C3? CC3~iZ}?'ER£+fi'IVE- 8{)CIET'1i}$
V §§.fR-44%} ATTECEEE TO ELEREQTAKA STATE
'  E_?j'%E%US'i'R1z'T;L CQ--=0PER1%'1'EVE EAIJK L'FB.,
Bfi.,NGALORE-G4.

KARIsEfi;TAi{& STATE }ZN{'§US'i'R§AL €:o_€>PER;.es::':vI; aaszx; Lm
iimwgiz BRANCH,

1213? BY i'I'S B§2§;N€Z-H MANAGER

K&RWAR,

mam K£§E\F£'«EADfi;~53i 391*  msmmmrs



i;   gm; 

Wp!~€6'.?.'?.G'?

2

(By Smt.K.Vidyav9.th:'., ECG? fur R} and 2,
Sti.S.C.Bh:eemared&y, Adv for R3)

This petition is filed under Axiicies 226 and 22? {$~ 1":f:h<:
Constifufiion of India praying to quash the sale/a:1cf3'e11.::jx:.fi_:i.{3EP.N0.1/2{)O4~2Q05 {issued in Form No.9 u11d_€:r R'11}é 38
(:2) (cl) pmposging to sell properties belonging j2eti'tio11:rs 

by auction on 23.03.2907 vicle fXI}.IlEX1f;£:'é;1'\L'€§.I1.(1'.'§3t(;.',_ V "V .

This petition coming on for    

made "£116 following:
oansii; .  '
1.

Counsel for the pcf;§£iQne1’é :« meijaéfi seeking

psrzmissioadt-‘:5 “thé* péfi’fi’c:’§:1 as the peiiiioners have
settied 1131:;-;’V_més¥;’_tc:’ to the Bank.

2. Dismjssexii 95$ Withdrawn.

5 W

§Z§”E%f::;’§