High Court Karnataka High Court

Adiveppa S/O Veerappa Kajagar vs The State Bank Of India on 10 December, 2008

Karnataka High Court
Adiveppa S/O Veerappa Kajagar vs The State Bank Of India on 10 December, 2008
Author: N.Kumar
IN THE may COURT 0?' xaaxawaxa
CIRCUY1' BENCH AT BHARWAD % _ V
BATED THIS THE 19¢ DAY 01:' DECEME3EiQ,., 2§_)O8::: ._
BEFORE   T ' _  "V
ms HGNBLE Mr2»,v:;s1*1£:EAi~:.KUMAia;  " '  
WRIT PEFITION No.39:3%;%20o%(G2g§+€:fP0j"":, '  3
QETWEEN: V' V' 1' ''
ADIVEPPA, , %   
s/0 VEERAPPA KAJAGAR,  V
AGED ABOUT 43' _YE£_LRS,:' ' '
000: AG121cu:;:*uz;;;.- 

R/O MARAKLIMBI, ssALtri:3,§s'I°r;, 1; . " 
£)ISTI?§CfFE3P¥1LG£»;L¥jsg'  V   V.  

PETITEONER

(BY széi, Rm: s.""a3€xj-;;1jf<A.§;'a§xr.;' %
AND: 4 *

1.

Tim S’E’A’I’E éF.. 3ANK:oF INDIA,
A CC}_1?P0§2A’§’IO:*J’f3sZ’)iFIS’P§’I1JTED UNDER’

~ {ms S”‘§’:%.TEA-BANK OF’ mam, ACT, 1355
;:;¥_:*’rs, MAN,A}GER{AGRL. DIVISION)
=EAII.;HOt§GAL,–vDIS’i’ BELGAUM.

2. €’§¥’§Af’§KL’§sR’é’,.~”SfO VE-ERAPPA KAJAGAR,
mains’ YEARS, occ; mm, AND” smvzca,
R/G msavmacma, BAILHONGAL, P0. ~
.*:fA1.u1’~: BAILHONGAL, Dim’ BELGAUM.

. “i’v{§&I.LJi{ARJUN, SIC) VEERAPA KAJAGAR,
i AGE 45 YEARS, OCC: A.GRIL.,
T R/() MARKUNDI, TQ. SAUNDATFI,
DISTRSCT BELGAUM.

…RES?ONI)EN’I’S

EM

(BY SR1. I-i.R.BEN’f’UR FOR R1, SR1 S.G.PANEi’§’ FOR R2 85 SR}
V.GANC:ADHA-RAGOWDA FOR R3, ADVS) ” . _T

THIS PETITION IS FILES UNDER ARTICLES 222;’: A1$i1> §’22’f%’ A-

OF’ THE CON3I’I’¥’U’¥’ION OF’ INDIA PRAYING T_O…__QE_IASH Tf!E” b

ORDER DATED 23.12.2005 PAS53E{‘)._ BY
~.JUDGE(SR.}DN) SAUNDATPI IN E.P.No;;91/206?’: OR-I1.A.NO_.§I_ AND
TO ALLOW I.A.No.II AS PRAYED FOR :;

THIS PETITIGN comm ONFOR ‘P?.¢E’L1MI:sAié1( i+:_I§.A1§’sN§3 L.
IN 8 (men? THIS BAY, THE couiczfmnumz mEFo;.Low’:NG: ‘

The challc@g

the interim :i;~.;di:’:_f No.91/2603.

2} x filcd by the State Bank of

Indimfimt f€:s;:io11(1efitv.iii the cast: stating that the writ

entire liability due to the first

and accordingly, Execution Petition

been closed and therefore it is submitmd.

that th<§p1i:sent wxit petition is no-t maintainablc.

the counsel for the bank is also produced where it is

3. in fact along with the memo, a letter addressed

stated that the enfim amount due to the bank by

petitioner in terms of the decree has been paid.

4. When the decmtal amount A

petition does not survive’ . Accom ‘m’ tgly, u

disposed of

kmv