High Court Karnataka High Court

Karnataka State Financial … vs The Recovery Officer on 6 April, 2009

Karnataka High Court
Karnataka State Financial … vs The Recovery Officer on 6 April, 2009
Author: N.K.Patil


wan ~94 an-u ‘u.\aI~mor”u

E
§
%
$1
3
§
Q
3
E
3
§
Q
3
§
$2;

§
§
3
§
Q
3
§
g
§
5
2
3
%
3
§
3
§
;

E
Q
:

§
§
2
i
E
3
§q
1
;._
§

If’! THE HIQH CQEERT $5′ K.~’%.§3e’3sTé%.EfA AT fi@%J:’i}Ri.&’.¥RE’–,.__

sawsa: vxrs THE 5″ may as APRIL 2Ga§g’a g”

5 BEFQRE 3

TEE HQN’SLE xRJJvsTI¢EwE,K.§a§:i;» *”

WRIT PETE?IGR w0.?s50 0?y2&§&§G§2§”§Rf¥+ iC

BETWEEN:

KARHATAKA S”£’?«.’E’$ FEKQNCEAL
ccaeanawzax ,. ~w
1’£0.1a’1, THIEQGXIAH RG3_§I;’v~..
BANGALORE “”;.’
asvazszuwsn av ITS _ . r. a;,»
DEPUTY GE§NERAL_*fe£§NPsG;E§V”‘*. ‘ PETITIQNEZR

(5? ea: figgégwfiia.€3a§a5M$¢fip§a;”§§$cArs3

ANE:

. was aEcav$a?”§§E:é$aw ‘,

mas? RE¢$V§RY ?azav§&§a_’,
KRIEHI EH3V§H, EAfiG§Lfifi$’¥ 3

Effi LAM $sgéA,:Ha33%aIé3 LTS.

,, No.2fi:£2§?, aagvxxhx ESTATE

~% “$9 Ffifi; agsxsaa gag
‘=_xyaggAaga_w_$s§ as:
=asyaas5§?ss’a$;aAHAsz§G azaaflwaa

M!§_$K¥ HiSH’iNVES?fi$fi%S svw. LTE.

_ NG.?F1,2AR¢§HDE&?ET
_M;_uv;uNTua~e3522 age
*.’a3a§a$ssfi?a§ av fikfifiéififl azaacwcg

_ sa:*:fihM axkwxg

-_’~szaa@$a
“=§Qg8§, Saxb, Axmaav %EB& auzzaxwa

“*,saa ahss, §0RLI
“fiUMEAE

.. . $ &E3E’G’f§E}€TS

.-W -«aw-an-‘~vw’\xuao nlguu

%_
§
x
E
q
2
&
§
%
9
§
3
a
Q
2
Q
:

3

E
2
M
E
E
§
§
§
3
9
g
E
g
E
§
§
2
§
§
in
3
E
3
§
3
§
E
§
S
i

{By SR: H.V.NAGARaJA R&G, AEVCATE FGR RI AK?
33; K.HfiT§Rfi$, anvacaws FGR a»§ TQ a-4;7_’

itififi

mzs ma ?etit3′.r:n is fized

226 aha 22? af the £an5tituti¢a~gf Ifidié;jpr2ying_

ta quash the Qrfiar datad 2$.§é.2§§$,§assa§ by_t§eV
first. zesgondent in BC? ?.H§}2§33a_”ia ‘»$y5}

Hs.365£25BB Vidé Aan&xu:e:F, et:.’,
This wxit Satitian afimihg an’f§;»§raEi$ifla:y

hearing in ‘E’ groag this day, ghe Caurt mafia the
fellawingt *, =””*L” “> V” ”

Tha pe:i$§§nafiw%&%3ii%fig,§§§ aarrectness
sf the $fa%% §é%§§ 2é}G%fé§$$ flaasefi 5? thfi
firat E%.’i_?1.7 :}€c:.g2S33 in 3.3.
H@.355}%#§$; %g§3 +§fi%%x§:%~E; hag yreaentefi

the instafit fizz: ?atiEi@n.

A*.:2{ $,fi&v@ hsarfi the learned caunsél far

fiR§ w§é&i§i¢fi§i and the iaaznad Caunael far

–:e§§né§nt%.

‘u_a3. fin aareful yarusal 5f the materiai an

u”x;;¢fi%ré what it emargea ia that, in fact tbs

: patitimnex has get spaady, @ff§ctive,

aiteznative :em$dy’ ta gedress hie grievance

I

W—–wWm.w,WN,,,yfl.,=«_-»~»-s

J
K
5,