High Court Karnataka High Court

Ummer Faroque vs Canara Bank on 29 June, 2009

Karnataka High Court
Ummer Faroque vs Canara Bank on 29 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


., 4. , I H

2

IN!

z’*’¥fS GGQG LUCK FYSHERIES
A¥’éJUM GARDENS, 2ND STREET,
A2’§z’~’s.i3 N!’-‘VEAR, ULLAL, MAs’\iG1’~’sLCRE
Q.i<Z.£iIE3TR.ICT, BY ITS PARTNER

KHABIJA AMIR. R.ESPO?~£__§;_E'é'\£'T$..:..'.._i _

{BY SR3 ?*¥.RM;'%SHEKHAR FOR CERZ,
SR! ELHARIDAS BHAT FQR R1, AEDVE.)

'ms v¢az*r Panfiara 15 men PRA'fiNG–.*?Q C#\L:,Fe3'sz
ascoms aemma TC} ?v1.A.§éG.35f0'f-._FRGM"WE am'!
AT casmmz, AND QUASH HISf*n:L2=2c:+a7§ OF THE ore: *-._A§”_ aaasgggoag, ms
i.R.NQ.264;’06I?~i aA.Nc2.15s/G3,–.’je»:ai~,ITS “F13n.%~,” AND
Qswxsume SSUCH QTHER ..RIr’;?–LIE-‘_!’-‘S:.. V ~

CA’?§ARA aA%e:§~:»A% 5czsfr”~coRP0aATE,
CO?1’ST:–“£’Lf”i*EQ’ zgasz E§*E.;F;”‘I7E:!E EsAN:a.~»*;ve,1’:%;.m:<:1:~ac.:+;s) 'ACT mm,
.% éfiavzzes zvskrseaa GFFICE AT rec'; :12,
.J;c:a.;-%R_c.:,,a;m§ aarsgisgmaa-sag 932 AND cm; cu:
% :73 Ea;-;:es<:r<: ommas CALLES AS sureasa
A _ $Rg§5§CH;*–5i'..?€3ER,
* '.MAMfifl.@D£RVE S?S :30:
* 9em":e:«:aa

"{B3.v–SRI"'if.HAR.z§fixS BHAT, ADV.)

révs 690:3 LUCK FISHERIES

A PART§éERSHIP FIRM,
BY ITS PARTNER SHT. KHADIJA AMIR

F40 317:5, CifiS$EC APAFiT%*1E?'i'{
?~*'£ARNAMI KATTE; MANGALQRE

7
the €:Fc:3’€-2’§” $35395 by {RAT 63$’: 16.4.2fi§? és jéifififféfi arxfi

503$ net caii far ¥i’¥iE’r”?&i””&fii’:é Er’: thesis writ {;¥é’fi’Eie’.’:»'”t”sS.

2?. We have §§”sf&¥3 carefui cafiéiéeratiérz..«..t.ce_;. i£fif& ‘

carfiezfiiesza 3% the Eearfieé csufiseé fer

scrutinizéé the maiériai ém rericré.

8. ‘fiie “£T”£3’féfEé§ am retaré _weu4!’d:E:§earEy shéw”

SC}
Em»
‘mil.

1}’!
£23
:25
‘ml
‘.1?!
m.

Ch.

‘5’.”

‘$2.

(‘”3
ma
3
QB
“11 .

” mi

. in

~ 212
’37
,-«’-§.. .

_, -Q3

‘ (£5
533′. .«
D’ ,

….m A’
“X ‘:

%

therein faiEé§{§.A{¢~;y’fi.i’§;:.;a%ariiéi§’§:’$9:3’t’emént thaugh they were

$23?” $er”x%”‘r:fi§ _ §§fiéé: ‘t%fi1:&”y1fai§:é;é fa iwnsur was éacree, the

izrweriy m%::*%§av§;é§-._:#:s:?s’~.§3Lr§u§%1t ta $&ie is”: actérdaraéte

%%v«*-am t%%ée%%a::c%::es: fiefé 62:’: 3.a.3.2aas, éetitisfier

%kw.?.%aa4:?$;*a§%32am the hiafiefif bifiéfiefr, the éaia was

fifiiéféfifieé ‘b.%;?’j__é§5r§éf fiatéci §.2.26§?. Hméeeézer, aria: is

T;s_’utfi $2.323″A§;;é%%’f§r:=:”:atisfi, éefendargtzés fiiefi 3 Efifiiifiéiifififi as

‘V~S§i:éV%é%i£«–..A afimzex §”:i'”%'”, Bafifiaiczre, gtayefi éaie 5%’ the

” ‘mA%3rf§éas:«:é sréfierty by wttirsfi them can terms, “viz,

‘~ 5é:;::c:s§f éfRs,6..1.’§ia§<h3 0%": er béfafe 26.4.2086. Siaéce tfie

\,3