High Court Karnataka High Court

Sri Sangappa S/O Basappa Halawai vs The Icici Bank The Sangli Bank Ltd on 11 November, 2008

Karnataka High Court
Sri Sangappa S/O Basappa Halawai vs The Icici Bank The Sangli Bank Ltd on 11 November, 2008
Author: Ram Mohan Reddy
 ~  

IN THE HIGH COURT 0? KARNATA;gx,~-- I  A' 

CIRCUIT BENCH AT DHARWADU' %
DATED THIS 1 rm SAY 0;? N'0VEM'é§_l§;  
_ BEFORfi :   1  v 
HON' BLE MR. JuSriC:;1:~V.RAM'h§§)ia.§b3V;,'§éE:_:)'3Y 
wm' PEYTITION ;¢o.3'1.2.1u'i()L0'F4._VF2068"  _§3PR:x.$A:$ ABSENT )

 3;  .'1c:c1 BANK THE SANGLI BANK LTD

A KING COMPANY INCORPORATED

, 'UNE)ER THE INDIAN COMPANIES ACT, 1913

,. 'HAVING ITS REG!) OFFICE AT' RAJAWADA CHGWK

 SANGLL INTERALIA A BRANCH AT JAMKHANIJI
REP BY YFS BRANCH MANAGER,
SR1 ARUN GOPAL DEVALAPURKAR
RI O JAMKHAND  RESPONDENT

THIS WRIT PETITION IS FILED UNDER ART1226 AND
‘.227 OF THE CONSTITUTXON OF INDIA WITH A PRAYER T 0

SET ASIDE THE ORDER BATED 19.9.2008 PASSEDBY

il?*’\

Rczgar Yqiana rcquixing ixnplementafion of the Scheme:

strictly in accordance with the rule cf iaw and

and the Reserve Bank 0:1″ India having;

observations with regard to the __meove:ry” H u

‘when not coznpiicd with by the

premature and liable to be .

3. That a;3p1icafis;;x..JV:A”x:§=Aa:;; filing statement
of objections dated 23;’.7v:.21.’)03« _ inter alia

refuting thg; o{ that the rejection

of app’_}ic:§’§iop:V’3» 7 Rule 11 CPC does not
arise, V.ruf11n:M regard to the material

avexfments and the pleadings of the parties,

that the :n€r锑aéserfion$ of the defendant that the

;;;;::1i:.;ti 2:¢.;11.¥;a.. ;;:g;t mowed the rules and mgulations and

ii3,.§i*c:fo;v:;’ suit is not maintainable, and accordingly

mjectefl. the plea and dismissed the IA by the order

WK

4. The rejection of statemtmt of

governed by Order 7 Rule 11 CPC and .,

petitioners to establish that (a) tlfi

a cause of action; or (b) : that rc1ief .”:_

unde1valucd;(c) that the Qazucd, V’

but the plaint is stamped;

(cmhat the suit appears the plaint to
be barred }.aw;%je) filed in duplicate
and (1) with the provisions of

Ru.1e~’.?. I13; cxcéat for the assertion that
the “fl*.i’c: Central Scheme in respect of

recqvczy of ~1ind€:r {E6 Prime Minister’s Rozgar Yejana,

. – ‘t1it=:x:r.’=, 5si:ras””1;o whatsoever before the court to

-__ of the petitioner.

~ _ 5:. Sufiicc it to state that in exercise sf extraordinary

“ii jfifiédicfion under AI’t.22′? of the Constimtion of intiia, the

’23rde:* not being shown to be fiithttl’ illegal or to have

occassioned injustice to the petitioners, does not cal} for

iI1t{2I’fCI’cfiC€. R

ea» ‘

The: Writ petition is V’§?ith01It.:I}i{€»I”iI’ u u ‘ .

rejected.

%

csg