Karnataka High Court
Sri Syed Subhan vs Andhra Bank A Banking Company on 4 August, 2009
IN THE HIGH CQLIRT op' KARNATAKA AT BANGALORJET.
DATEE THIS THE «arm DAY OF AUGUST. 2¢:;:2s:r:%. "
BEFORE 2
mg HC)N'BLE MR. JUSTICE AS}:¥5i{::§':%'.
WRIT PETITEON No.97.25/2;f)Q9_1iC§M-Cfigjy . ~. "
SR1 SYED SUBHAN
AGED ABQUT 55 YEARS
PROPREEFQR "
M[S.(1'.ITY MEDICAL sToRE.3_" _ 'V
D.No.1543]12, AzAr;m'A_GARC1R<:;L3 '
DAVANGERE PEEYITIGNER
(BY SR; ADVOCATE - ABSENT)
AND: % L. % . . -
ANDHRA.B£\NK, A mmilwgczz <ioMPANY
_£,':(f}N§FI~'i'5i.,3'FED UNm::--Rf{'HE BANKING COMPANIES
.(AQu.1s:vr;oNL=ms:n TRANSFER ma' UNQERTAKINGS}
Am :f,93Q, _HAvmfG ITS HEAD OFFICE AT
DR.~..PA";'T'ABH.I_ Brgmziam, SAITABAB, HYDERABAD,
ANDRAFRADESM, AND ITS BRANCH AT MANDIPET
"~'=DAVANAGER~E7i. may rrs BRANCH MANAGER
Sm M. sI--iAHKA;*e MAHAD£VAN
310 RM, swgw, AGEQ ABOUT 52 YEARS
RESPONDENT
%%’%9fH’:S WRIT’ PETITION IS FILED UNSER ARTICLES 225 AND
. -22? Ci}? THE CQHSTYFUTIGN OF iNli}IA PRAYING» TO CALL FQR
RECURQS ON THE FILE OF PRL. CIVIL JUDGE (SRDVN) AT
‘ . _§:iAvaNGERE IN 0.3.510. 3?; 2008,
THIS WRIT PETITION COMING ON FOR ORDERS ‘i’}H_S BAY,
THE COURT MADE THE FOLLOWING:
ORDEE
Thrkx-‘: time was ganteci to _1;1:1c__ petitié31;{<§IfV's§V""si§,%.¢ 1_;d*
comply with the offiee objections.
not cuznplicd with. There is _ m;« ref;r:;asanta?tit§:1"'-~~f€,I* t.h£:=;
petitioner.
The: petition is disxnisfiefij –‘f€%i*’A*»i1Q:i–compIiancE: cf
office ebjections =
sdI-
‘judge
V ijvr