RESPONDENT TAKING THE POSSESSION OF' THE HOUSE
PROPERTY AT 2.1.96] A (NEW), 2.1.65 (OLD) PAANCHAMUKHI
MOHALLA, HORAPUR TOWN, GULBARGA DISI’. MEASURING
1485 SQ.F’I’. BOUNDE$ ON THE NOR’I’}~§ BY
BABURAO AMBURE, SOUTH BY OPEN LAND,
WES’? BY HOUSE OF MALLAMMA THE COPY OF’ NQ’i’}C1E?« 1 ~
PRODUCED AT ANN-C
This W.P. coming on for A’
Group this day, the Court made thr:_: ibilmvirigi’:A-” . «.
The petitioner seeking for
issue of writ notice
dated 20.09.€2G(§5′?__» gggfiéndcnt taking
possessionof a_t:§No.2~ L96/A (New),
2-1-65 (Old); Shorapur town,
Gulbarga at Armexure-C to
%%%%%
2, is said to have availed loan of
§.?.S.1,5′(3′,O{)s{:}’/”.-.A<:""t'1'o11), the respondent-bank agreeirg to
.11"/oV"i1:1te1'est per annum to his overdraft account.
.Tf}1é-gietitioner is said to be doing business as on the
O of filing the petition. The petitioner contends that
sum of Rs.50,000/- has already ban paid. However,
UH LUURT OF KARNATAKA I-RGH coum Q; "A
4 RNATAKA HIGH COURT OF KARNATAKA I-l%GH COURT OF KARNATAKA HEGH COURT OF KARNATAKA H%GH CC
)2
av
If
I-7;
. ……m. ‘J’! nnnmmnnn mun L.Ou.”(_l or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF ICARNATAKA HIGH CC
the petitioner and if possession has not been taken, no
precipitative action shall be taken by the respondezrafin
this regard.
3. All contentions raised
open to be urged in the petitiaon/fegiresentafioo ihéigttbis I
permitted to be filed (:3-A) as
indicated above.
With the . akyve ‘V directions, the
petition to costs.