High Court Karnataka High Court

Amanath Co-Operative Bank Ltd vs Mohamed Asadulla on 15 December, 2010

Karnataka High Court
Amanath Co-Operative Bank Ltd vs Mohamed Asadulla on 15 December, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED 'THIS THE 15?}: DAY OF DECEMBER 203?   '2

BEFORE

THE HON'BLE MR. JUSTICE S,-ABDUL    

WRIT PETI'1'ION No.2089/261.0 ~_ «. "  H

BETWEEN :

Amanath Co--0perative Bank"Ltd. 5 _ V  ..

No.43, I~10spii:al road  ' -   V

Amanath House

Bangaiore M 560 001''  . - _  ~  '

Rep. by CEO, shah'ar;Bano"--. %    j;;..,PETITIONER

[By M/S. Primc-is   

AND:

Mohamed .AsadLi1la - 

_.S/0. Mmhalncéd YQQSU

 Aged a'b.0L1ti.g'é5 years

'N0,1O22/'«"§7,V.38}""~Cr0ss

4"", VBIu(5c.1V{,* .4 M2:j;r%;t1:;a'igga1'

Ba.x1ga}a_r€ 4    Rr:sP0NI)I:N'r

 ('gay S2"i.%C'..I--i~--::J361VI1e1\r. Adv.)

$$*3z'<*



respondent h-3% voluntarily deposited a UK). for 

along with 3 memo. Feeling aggrieved by the

interim ordei’. the petitioner has filed this writ

2. On 4.6.2010, learned COL1l3S€l:-l’fJ_}’:’ the .:r.eS*p4o’n’cleent,.l

has made a submission as L11″1Cl€’:IV’.-“K

./{he learned eouziselvflfoi’ the
submits he is 1’ea(fl5zV_&to ilfielVll”e..n&t.i1’e étixraftl
amount as per the olixler in
N0-JRD/ACB/99/2Q{)€7.§Q8 * . ‘3.%1i{=;’c1 {9’f2.2009
within payment
should V__ii”},tezfes¢t’ as per the

3. Counsel appearing for the

1’esponder1i:,”–i4sulj1ni’t$.laetl’l;–atl”;«.t’he respondent has already

cleposgitetl .21.. [)_D]” loi;V?’.7,:~3O,OOO/~ towards part payment of

in etmount. before the Appellate Tribunal. He further

tLl1é’t…__a1ee’o1’ding to the 1’espondent., the total amount

V V’ _payabl.e in_”tferr’hs of the award is ?.3’7.63.690/–. Though the

llh44’=.1§e;apoLndenthas offered to pay the balance of ?.30,63,690/–

ll _o:;,’an earlier occasion, learned Counsel for the petitioner did

ll

Tribunal} by the learned Counsei for the petitioner fromihe

resporicient is su’o_}’eci’ to the order which may be passeL%–‘p:in’cv..

appeal No.881 /2009 by the Appellate Tribunal.

(ii) The award at Anr1exure~F dated’

by the Joim Registrar of Societies wh’:’;Ch ~£zndn2_rA’challlehgeY7.A

in appeal No. 861/2009 on ti{e’«–.,t:ile Karriaiakallfigppellaie l

Tribunal. Bangalore, is hereby . K V V

[iii] The Appe11ate’lfribLiI1’_al to dispose of
appeal No. 86.1/20()9 on with
law within a period”aifV:’six ‘:i'”‘iTi.()I;’i’i.}V;1’:S of receipt of
a copy ofthis ‘V l V. J V

[iv] to take back the D.D.

in deposit before the {$00,000/~ and Validate

the sanj;e’va,hd ‘Oil/E:I’V’_llL to the learned Counsel for the

3 I3ei’ii:ioliie1’. ”

_[.vl)c “\i%;’ii:l_:peiii:ior1 stands disposed of accordingly.

No crisis.

35 fi:

.?iJ§:3§: