High Court Karnataka High Court

Sri M N Aswath S/O M Ningegowda vs The Karnataka Bank Ltd on 27 February, 2009

Karnataka High Court
Sri M N Aswath S/O M Ningegowda vs The Karnataka Bank Ltd on 27 February, 2009
Author: N.Kumar


wvrtl-I’lI\l”§ mun uwwaq mi: KAKNATKKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA MG

1-! COUR1

IN THE HIGH C0111?!’ 0? K&fiilfi.TAKA AT BAHG§.L€flE

flared Ems the 2?” day n.-2:? February 2399

S§FDRE

‘THE rmu’m.3 ma. 1i:s’rzcEfi’;’s:ma;x§ : :’

sax xvi as Aswgm
g/on nzresescwm – A
AGED mm azvems
Mls. CARE t”.’£}FEEf’§'”R.§$E!ES~~” %

2.-:3. man, ‘$311K’?-§;%GAL’JR_
msmz:’r_,V%
cnrrawarsmzxa ‘ 1.§_?;? 1&3, ~

PE’TI’¥i€}F§ER

(By Sri : v 5 éisarafara, .£s%::}.;g’ xmw & mu, AB’s!$.,}

………-.4;-an.

I %’?}:E BA¥*€§{ rm

f-ffi.»§i£5l§_.{T $1-V_FEEG$ E-ifififi Sf-HCE
AT KfI.”é£1**IIr’ifis?;;’BfisIfi\L. P*$!ih§(3flQF{E

BRfid*JCH A? KQDGR §=’¥A¥$GAf..GRE RQAD,

E3A!5§i-CAi;”S”?? 113 as? 3*: {Y5
‘-.”aRAf*§<2H MAMGER

:ar4i3ALso AT aagm-s RY mmmn
" B:;izLD1§1G zamma Gmmfiz mas,

A % $3. mi: 2,
V' C!-¥IC!(l¢¥fi%.{':'u5;L£}fi;~5?;?' 1:23..

§ES?Q§i§E??T

%L,/

. -,,,…,…. _.A.._. ……….m.w. mu-H uuuxt or KARNMAKA man COURT or KAMATAKA HIGH COUR? or KARNATAKA was com

THI$ WP IS FILE? F'§'fif'?£f'iG TG -' $57-fisSI9E VHE
ORDER 3?. 33.S.2i3% PRSSEQ E53 0.A.F&&1S§f2$fi2.__B"!'
THE [BEST RE€'IC3VER'? "§RIB:L§?«ifi.£., Bfiflfifiififlfi '%:+'§EE

ANNEXURE A Asia C¢PéSE®EN'fm£.!.'¥ fiE¥'v!I$S'*»."§"§+§'E._
move saw on Ns.:5§;2m2, 1:4 rams ;<,~s=;%%k%1:*z~w::§"s%%
aesem max E'*éOTZF'EC§¥'I$f§ 'me Aflfifixfifififi. n :

ms wm ymnczas m:~4zres;%§?éa$s.'.:r9.%«s=R.s:=.a_:§vsm_9§*:f
z-semms was my, TE-{E casum mas '.,Efi-EA.;;"*E:1 §=<:%:~:.m;¢:A§aca;.%%

The psfitienaar writ petitfim
challenging the grass" gawéafgi Piecavery
Tribunal dataaé és _ }§¢§f"'.'.5tfs1'f%'iexLir$ "A" and
consequen;_t_ly,' !%£a3.§.§'§,/2032 in
team natifimfiars dated
13.1C#.2606:.,'*~__ % V

:A?I§§ «~pgtifimsr, a mfiaaa gmwsr has wrrewad

mérnéj%_Vfféh"{§r_a'V~§§$épanée::t -~ flank. He cvmmétmd ésfauét

érs rse;:§'y§né§§t'%:§E fiaa iaarg. Therafare, fise Sank Essittiated

' H ';g§f§:cae..§ing1§..under tiwsa pmmisns 9'? $16 aaevary 51' Baht;
'V 'éafiks argfi Fénamcéaasi Ensfitzifiaets fiat; EQES, glaiming
anwunt sf Rs§S&,?'§,$?é;'~g 3133 mfé pracsedings
fkers Eriitiatné an 22.63.2&$2. §Lsri§3g the yendenaar of me

\x/"

–w – vv~ff5.~.xf»«« nnmununnu mam:-I mwuul ur IKAKNAIAIUA HIGH COURT OF KARNATAKA MESH CGUR3″ OF KARNA”f&KA HIGH CCU

£31

mtiiianag ‘$25′ £$f%€§§”?°%%§§ §§%i¥°E$?: Eéw Qfiéffi Q§fi%iE?’§ iS§§i;fE.;§’§§§”}*

agwaai is gravééafi %%£é*:e;3 tése gsiétmier §i§$ a%:se;;j;;’;é:t;:Za %s§%~%:5..V

afficaaéaésa mmaéy me’ wgyg 3:? fiéiag gm M

iaagprrspréafie fa? thés flaws? Est: &fiE?:;%”§§’§fi.t%’i’§;§

Swre Ema; arsy arsgie, the %*§§’§§;a%§’:»E’¥£:§%_: iégééét :%”;5.§ §rs%a§r§§a–.§§§é.§ “.

§’§$I¥€€, 3 mm E%1$ %’eiEav§E:1§

{£2 zfiéaa aw; “§77*eié$;%§a§;”:.,:;’;£V

{£1} M £§§i§’&&*’*;§a€§:§m*?£sr w
é 5.54% V-:Vfi;z?e§F}r 3! afigveai

5.53;: % x§?”‘f§j:$:’§§§${§f-._,$ ¢:m w;%;§é:2 3g am

_ ” _f”z=§,.::a%: é§5:;a*:;’ :;i%Fa:§*:;é’«b5f §”e;:aI;£ af {M5 grass,

~ 35%. ?”é*é§£;;*2§§’$§<s§§§ §§Eféf?'&§§3 €535 gggaaf

ae.é'é¢?" -§£§;%*£ €253 apgaai firs marég,

_ _ ._ §<ss§£'£:€s;§€ gmzrsg iv tée $£.£§S€:'$'~*;f§ gs'

,. M V' R §i;:r§£€§§;?$§:.

§’ié§:’? figwf wgfifry 5% £59
raégm 5%? 3% pggars fiéfi afifig wfifi
tffia :%:’§*§ geéfigm ta 5% p££’§.'”$§$&f 2::

efia§% sfiifi? fa avafii £2525 a§%r;$a=£e

;”em&§§:

EA HIGH COUR1

. __….. ,. .’ m-mnnuauxn mun KJGURT OE KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURTOF KARNATA

sum &

(vii

A}? tfae aantenfiam wgeaf in 3&5 W3?
gaerbitgfian am its-pt spent {’53 be amded V
by the sgpeiéte wtfzerxty, ‘