Karnataka High Court
Smt Noorjahan vs The Assistant Registrar Of Co-Op on 18 June, 2009
. A1. T,}1:§.As{§sis_tant" of
I "- . Dégvaxzgezrje. . V V
The Dayfangerevflarihar Urban
ij" Administrative Ofiice,
"'.P;E3;ARoad,Hafihar,
V' Dist. Davamagere.
:3. The Davana.gere--Harihar,
{N THE HIGH COURT OF KARNATAKA AT BANC%AJ£.;QRaE
IDATED THIS THE 18th DAY (31? JUNE 2;z:r_-operative Bank,
Urban Ooapterative: Bank,
Rep. by Secretary,
Harihar, Dist. Davangere.
on 1i2.()§.2{)O9 pursuant to the notfiieafion dated
05.05.2909
.
2. Learned counsel for the petitioner
the sale has not taken piece on 13,()5.i2C){i)€3;* .::’_~ ‘
3. Since the event has
question of this Court: x.1j.i*1is ‘”p’ei:’i1:io11 ‘
would not ariee. If the e3:1y”‘Ve}aj1I1 in
I’€Sp®Ct of the prepextfi judgment and
decree, it is:.ve”§3e:;; foif bring it to the
Imtice of T’ ‘flee H eQr;ce°r.€1ed_ authorr£:1es, namely, the
reeovefy uei’fieer».ef’ éfesponcierlt Bank.
this “eb$QI”Jat3on, the petition stands rejected.
learned HCGP 1s permitted to
f:1e«.;11e;:i1’e. appearance within four wmks.
. ‘!
Imfilgé
AI/«