High Court Karnataka High Court

Smt Lakshmi @ Lakshmamma @ … vs The Branch Manager State Bank Of … on 30 July, 2008

Karnataka High Court
Smt Lakshmi @ Lakshmamma @ … vs The Branch Manager State Bank Of … on 30 July, 2008
Author: N.Kumar

9: mm man comm’ or-* KARIMTAKA arr BANGALORE
mmn ms was so»: nm: or gun? was
BEFORE ‘k k% A

TI-IE HOIPBLE Au °

wmr mzmxon Ho.1o23s:r; isaqam-R35) *”j %[ %

Belznmaen:

Wffl LATE    '

AGEDAE-C'.'l.ITV3£--¥.EARS»._    A 

Rm     

Kfimmuafimma maam

sr11nac:r.m%     L  ---...PE"I'I'I'IC)1lER
[By  HAYAK - ADV]

1 ‘V THE BRANCH”-WWAGER

~ smm mm: or Mrsczm
5W£L’§LlI*’E nmusrmal. ESTATE BRANCH
Sfimtoea

2% * .vF£VuE3i1Z_i»I¢’§§.AL MANAGER
STATE or MYSCJRE
srmma

‘ kjsiwrknmznaxan

:oun’r or KARNATAKA men count of nwmnmcn men count or KARNATAKA men COURT or KARNATAKA HIGI-4 COURT or KARNATAXA HIGH coum

we LATE mnnswamr
gem ABOUT «+3 YEARS
Rm CHAHHEL LEFTSIDE
‘m=U1mc*:AR
at-mmea nasmnnmrrs

ms wnrr P51mo~n’;s man UNDER ARTICLES
235 AND 227 OF THE CDHSTITIJTIOK OF IHEIA

COURT OF KARNATAKA HIGH COURT’ KARNATAKA i-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA HiG%-I COUi

PRAYEIG T0 DIRECT ‘um REsPoNDEm’s no.1 as 2
TG consmsn ‘rim LEGAL NOTICE U1′. 5.?.20G”3–_AND
ma REFRESENTAIIGH mt 1 :.7.2oaa, VIDE «Minx-2
as RESPECTIVELY. 3

ms wan’ PBT1’1’ION COMm_GO~–::.
PREL1mARYmAmG THIS gcxzm U

nmmuowma:

Lmrnad counsel z1gp;tit:iona::*V

sal-

14 judge