IN THE HIGH COURT OF KARNATAKA AT BAl§1’C3}’-‘:LVO:4Fi’E.V”‘~.V
SATED THIS THE ST” my OF MARc:H”:$_:o1Tog
BEFOREZ’-._ . T? 4′
THE HONBLE MR.3US’€i:CE RA”\/L
WRIT PETITION».A1″–3035\ GTE7/o[V3§3O8{GMwCPC)
BETWEEN:
Smt. Bhagya!’a€<$hmi C-hi
W/0 M.'3':TB–a.b'L:, T j
Agedyabout 36gyaea<:.fs,*.._ . '
N0.21V33,' 22" EVi*a"m, V» "
15"' Cross, HSRV.Lay'out;*–..l 'Sector,
Bangalore": 550 034, …PETITIONER
A£;kafi1iiniV'V:Raddy
(Sy§"i~SfioAV:E5..N.ArTa'ht~ha.«Narayana, Advocate)
1:' M/os.'+<-otak Mahmdra Bank Ltd.,
$2"ep{esented by its Manager,
No».-~58 8: S9, 1 Ftoor, Sri Complex,
" "»,Bhavani Housing Co–Op Society Ltd,
" NE Block, BSK III Stage,
Bangalore — 560 085.
2. M/s.Peri Pius Services,
Rs:-oresented by its Proprietor,
Bayanna
K.3ayaram Farm House,
Pattangere Village,
Raja Rajeshwari Nagar,
Bangalore — 560 095.
(By M/s. S.A.Associates, Advocatesrforfixl, -. _ ,
-R2~Ser\/ed) ”
This Writ Petitiormis fiied”under-~Articies’-226 & 227 of
the Constitution of 1n.dEV;-3 p–rayi-inVg”~.to.vi set aside the order
dated 26.9.2008 passed on I..,!.’.*.i\lo._3*.in.VCLS.No.5865/2008
on the file of the 39″‘ Ad.dit–iorza| .Ci\?i’iv,Co~iivrt’; Bangaiore City
as per Annex.l.a.re~F. 1 ” . ‘ ‘
This: £P~et’e.ti.or§_V:j–co’mVino for preiiminary hearing
this day, the ‘co:;irt made’~t.i:e”fo||owing:–
o
N o ne a ppeayrsx’ sat .’.ti1efl-petitioner, even thou g h the
v4…rrnatter«.iv\ias c:a|iedV–..on two occasions. This petition is
“‘disn}1’issed._for -nVo’n.–prosecution.
‘iSd/-
EQDGE
V T