Karnataka High Court
C R Rame Gowda vs M/S Karnataka Bank Ltd on 9 June, 2008
WP M033! '#2006
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE gm DAY or JUNE
BEFORE
11;: Karma an. menu K. sum ' 1 A! ~ J
WRIT PETITION NO. 33 (a'3M¢o§m. 'V T }
BETWEEN
1. C R Ramc Gowda,
Age: 60 years, ' :
S/o lair: Rudrc Gowda, ' '
R/0 Chikkahallavvillage, V .
Guflanpgt Past, V . 2:
V
2. c R
Age: 28 ' "
3. Miss. 'R
Ag<== 26 " 2
_4. CR.__-fiavind, V. A _
A. ..... ..
«:2 rnmmt, *
Chikimn ofgpetitioncr No. 1 and
Gifllmipet Post,
Taluk.
% V K Narayana Swaasgr, Adv., for petitioner)
Petitioners
WP N{).33l 712066
4. Learned Counsel for the xespondent/Bank sub1nits:'tha.t the
petsitionem filed the written statement he the
before the D R '1' and subsequently they did not
therefore it cannot be said that the at :4. A'
an ex-parte order. He also submits aeper of
the impugned otder at Annextue-A of '1' ie tn
view of the altexnative they have
no right to file the present the pxesent Writ
Petition is not the petitioners are
not entitled for ainfirtt He also submits that on
3.2.2006, of sale, dixected the
petitioners tedeposst 10 lakhs within a period of three
weeks, ~v3'_x4V1Ats.°.. x;iin~~'oItier shall stand vacated. In spite. of
'(i€.};._1Q_S§t the amount, the petitioners have not
On 20.2.2608, the interim order granted in
* Vfavouf ofthe was vacated as the petitioners deposited oniy
a 'sum of Rs§3,0G;OOO[- with the respondent] file
— is pertinent to mention that when the petitioners have got
V. ‘ efitoéeious statutory remedy in law, they are not entitled to approach
tins Court under Artie’ lee 226 55 227 of the Constitution of India.
L
WP HD3317/2006
$ . In View of the above, the Petition is disposed of to
the petitioner to file Appeal under section 20 of .45
days fmm today and if the petitioners ail ”
fimn the date of receipt of the of -:
Authority shall entcrtaaixl the same of
limitation and disposoofthe same, in V. costs.
Bjs