-3 COURT OF KARNATAKA H16}! :DF4I(ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (IOU!
II ‘TEE HIGH fififlfii’ I3!’ fikfilfl Bf!’ ESIGELOXE
fifi I-§&’%*”BieE Fifi… J7:l}’$”.’i”EGE V.
QATEB THIS $52 5″ may 33 Jmnfi 2933
aggagg
wax? ?E?ZTI$§ fim.§56?§EOQ5 ga$afia$§”R
fi3’3’§é’EE§§
u…»-..–.;…~….-.-x
IL»)
35% gfizvxgssfin §?2ma§naaa._’
fififi; 45 ?ERRS ,_*, V, —
a;m fifink Rsmnwxaa agwgsagnv wegxs
Q3′? {<3.?':3Z}i¥.§'}"'§" BSARQOI-?'fi'.3.5S'E *
ifii Fkgxsnaaz,"gmmxx3§fiz_&$?O361
gm? FRRMELH _ . .-
wya M.S;*fiYfifiR$§$3£ “,fl_
E33 35’vE§33=a g ~”‘« *,1,w_
EggOggaafggaaaxnfiusgwzzsakv waaxs
Q???§A3z§$?@b3a;£§»5musg-
2%; ?AE£$$LLEg.3fifiKHfifiE; 53? 3&1
13&??fi3§a,mALaa§Ea szsaua
“§£& EA%nA?PA=EI§éU£
A§§:%§§V3EaR3’=,””
?AKaLL%xI.vILaAQ£
-uJ%E§EEfi§E~TA§UK
fi&SRLxfiTM§33?RlC?
2*’ H “” ” … yawxwxausas
_éR:.$a31Q a QGQ§¥R&&, Aav. FQR
LV%{£;”§AfifiK§fiAR 3. yawza, AEV.§
awvawu-Iémlaumvtvmx
O “3;
OVL ‘”§3A§UR GEfifiE$fiA.EA§K
§§’ERE?F,2’*’%3§F:;3?:LP:s£’-E Bfifiafiifii
EéEJ}§?{§R B? ITS §E§.
. . . FESPGNDERT
$2? $335 A ‘b’E!*§§{3Fi;’}’.33n€§*i}’i§¢§;}?Kl’,.1%I*§, AEVJ
-I COURT OF KARNATAKA HIGH CO»§}.RT OF KARNATAl(A HIGH COURT OF KARNATAKA HIGH COURY OF KARNAVAKA I-HGH COURT OF KARNATAKA. HIGH COUI
atipuleatasfi time.
-2-
fififi %’RET PE”1″I’?E3}”3 IS ?L’§:EI§ E.§Nf3ER EKRTICLEE
Efifi fix 253°”? *3? ‘3″‘?E-IE CC’§€STZ”§3U’?I€v}!E 93′ lféflifi ??.AY’ING TC?
Q?J}3..S-H QRQER RHEEX F FP¢.:”:’§SEfl B’! BEETS RECGVERY
‘?RI B{}E*3fi.is § TAI§§§ EN EC? NC?’ 3553 IE3
=i”.é..1$*u§%f1″%.’;_31§E_;’§i’§’ Bf’, ‘?,E.2§|:%3 5; E’§’CI.
‘E”§§l£ ?E”§’I’i’I€Zi§§ cazuszzuza D253 ma 1=a_3′:;:é-§’3’.:é2:§R’r
HEARIEEQ 3%; ‘B’ QRGUP, was aster, mm .s.:a;*–:r.:_s,’.r%_’__L’
T’E’§E F8 is Esfififfi HG:
fhe yatitizanerfi airs Vbéqfare {?!a£$*:3.rVt;–..L
gszfiyifag ‘Em: qulaahing 1: ;’t:;a.=;”V:i.r@1.1gi’;.’ta#6;?:%:z:c§i:arVVVd’atedV
‘:r.’2.2::::::.*s3 mm in.’§€IE 1~;’::;}’3a*:1aj;3″‘:;;z;: c.fi;’;:~&’:;.1342;97
an t7r;a fzalie af ‘3;he”::1 Tribunal,-
K&rr:aat«§}:.a,; ‘I3:yzéa;cf,n3’a};=;3ra_s:,«.V~’:a.i:. ‘3x.?;1*:aj_;V;V;z:a-‘F’ ‘
fer tha partiea
subani’: ‘:4.-:.’n;».a.2:VV is the filing cf the:
writ :gae%i§ ie:;-.z;:%;, “v.t1€£é partiea entered inte an
a§..§%e4a;;%zz1i; az’*;é;i “‘tm§a time sattlement was granted
%:”Vi:”fi£?,1’az1{:e cf that, the gaetitianez haw
‘fig §z es:’.3:’i2%=}§. ;a. sum as? B..a.13,’?G,{}E)Gf~ and the
amzmnt wouid be depzzsaitted an eat before
H COURT OF KARNATAKA HIGI4 HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!G!’§ mm:
.3.
3* Laaxngfi caunsal far the respandent
a’%z’7mgi.§;as that he écsaa mat Zizrmw the; last: date
ffir yaymant af the balance afiunt. HQ #130
Eumits that he hag as abjectiGnWOf§£O;the
gatitianar ta pay the halanma ama@fitj§§R§fiéO,
tima settlamant an w:”W§sf§3e,«S6,3;26Q8,
sufififict ta gayment V mi t2i3§ere$#O>.afi»O>ihau
atstanéing amaunt frm§Fthé.fiaflaf§fFflefaulf
tili paymant.
é. ;aa:ne§{ m§$n$%17 far ‘the patitioner
ammpts5tfiéOfiffari$§fle E? tha learned aanmsel
fa:O%%£*:§gp@fi§&fitj
__§.°wZfi.OvigwVi¢f the abave, the writ
géiigiam ifixfiiapased aff rgagrving iiberty ta
‘*fihaO§gt£t§egQr ta pay the balanca amaunt cf
‘§fié §§$éOéett1ement tw tha bank an ax befcre
II”
3′.fi}E§%8 alang with. the intarast as
‘OO,afiip§1atad. in the Qfifi time settlamant
§&graam£nz, failing whiah, the respandent 13
L,
4==–
zgivém Eiherty fizz: take mmb. amuse: <:2:f actian
avaiiable in law.
2% casts.
zrxgfu
EJOU :9… <¥¢h<Z¢<u_ no .–.¢_…OU :9: §<h<Z§ ".0 #500 39.1 §<»<z~.$. ".0 .5300 10.1 :9: §<»<zu.§ ".0 .5500 _.