...I..
IN1fiHBKH1COURT(fi?KARNATAKA,BARGfiLQRE
DATED THIS THE Ist DAY OF DECEMBIg?I-"{,--v I R
BEFORE
THE HON'BLE MR.JUs'r1cE R23IM'E¢!(5}1API:I1§I3L):1:)'I"
WRIT pxmrzon No. 4856 /2005 (GII€l".'*;'RES] I
BETWEEN:
INDIAN BANK _
BENSON TOWN BRANCH V ~ v v
BENSON TOWN, .BANGAL<2RjE: - _
REP BYITSMAMGER § - '
KVIJAYA KUMARE.
._ PETITIQNER
(By Sri ; A xEs1§Av.A BHAT,fii:)a;"I )
.....
—u–£«-m.
1 THE’ COMMERCIAL BANK
BRANVCH ATPLGT NO. 2–A, 5TH MAIN
‘ III PI*§__ASE’, ‘PEENYA INDUSTRIAL AREA
fl BANGALGRE – 38
REP BY rrs MANAGER.
x’iI§i’S_ ii–RE’1*ANE INDIA
NQ418, SREENIVASA NILAYA,
:1 FLOOR, 12TH MAIN, RMVI STAGE,
BANGALORE 80,
~ IIREPRESENTED BY ITS MANAGING DIRECTOR,
M
.2-
3 sm” VANITA s RAD
MAJOR
w/0 K SREENIVASA MURFIAK’ é ‘5’ _ v
R/AT NQ418, sREEN1vAsA=.mLA¥A;, A
11 FLOOR, 12TH MAIN, RMv1″s’r’A_GE,
BANGALORE so ”
(By M/S : RAO ASS0C’£ATES,:AFQli?*R’i*-»__ )”
(R3 DELETED — VIDE (“.§)”URT’_ORD’E«R Amp. 31.10.08)
THIS WRIT PETITION as FILEDIZNDER’ ARTICLES 226
AND 227 or ‘I’1:iE:’V__C()1’~iS”1’i°’i’I{}T_I’t3.N–. OF LNDIA PRAYING TO
SET ASIDE ‘I?H’EqS.§hLE”._PRG€LAMATIO.N.=DT.20.2.2006 AND
PUBLiSHED.–~l’N4 “?ZI;IAYA_’ KARN.5.T!1KA’. DAILY D’I’.26.2.2006
ISSUED BY ‘R1;— TOCfI’,HE…EX1’ENT IT PROPOSES ‘TO
SELL THE; ‘B*.SCffl3DULE .PRQPERTIES (ANN–B).
mxs ufRf*r-.:>§.?T:T1’c:iieAA—-c0M1NG on FOR PRL. HEARING
(B~GROUP) ._ ‘1″E+.II1S~j_”~.DAY;~._fTHE COURT MADE THE
RoLLow11m;AA =
. . . . .
. Aéje’ Bank anegng that M/s United
1st respondent has taken staps to
th¢..V’:%etition schedule ‘B’ property by publication in
F§tr1e._.j’§.’.newspaper ‘Vijaya Kamataka’ dt. 26.2.2006
A _Af1nexum-B, has presented this petition for a writ of
mandamus. ‘fig
\.,
-4…
The writ petition is without m¢2’it»–..and V
accordingly rejected.
Ln.