A EVIESSSC }§'{§AYA'l'I~IRI
'.4; Sul~"<'l(V13RAV RAVIND
IN THE HIGH COURT OF KARNATAKA AT 2 V.
DATED THIS THE 17th DAY OF AUGUST 20§9 . 'E
PRESENT _ V
THE HONTSLE MR. PD. DINAKV ARA.b1\'1",__ :
ANI) A. . A'
THE HONBLE MR,;qUS1:TcFEV_:;GJSABHAHv1T
WRIT PE'I'moi\%'IsiQA.2;g_)5§:§%»/iOQ9 _
BETWEEN:
1 SR1 c R
S/OVLATTE' «
CHIKKI~1ALI;A v1:;1,LAGI-3, '
GULLANPETPOST _ 'V ..
CHICWAGALU'R'
2 SRI_G RTGAJENIJRA'
S;/O C. R RAMEGOWDA
A ..... .. N
_ "~17./G'C';«R_.RAMEGOWDA
. MAJOR .
S S/O*C;R.RAMEGOWDA
V 'MAJOR
I
5 SR1 C R LOHIT
S/O C.R.RAMEGOWDA
MAJ OR
ALL R/AT CHI LA VILLAGE
GLELLANPET POST
CHICKMAGALUR TALUK.
{By Sri: K SHASHIKANTH PRASAD, AD"VQCA'*:l'E. *~ .1 J, " A T
AND:
1 M/S KARNATAKA BANK 1:m------ _ "
BRANCH AT BANAKALE ' ~
MUDIGERE TALUK,
CHECKMAGALUR DISTRIC.'_I' j
PIN--57'7 113,] _;«...;';»;:§ESp»:$:\fDEN'I'
THIS ' SET ASIDE THE
ORDER PASSEQ "'Bw;RfA.T. CHENNAI IN
I.NO.622/2008 ':1-.7f"l'Hb 53009 VIDE ANNEX--A AND
ALSO ORDER iN 1.'N,1622/QGQSDTD 18TH MAY 2009 VIDE
ANNEX-VB, " ' ' A'
' V. :A\{R'1fiit«--petiti0n coming up for Preliminary Hearing
J., made the following.
ORDER
_ petition is filed by the appellant before the
‘ -.R.e5c:0Very Appellate ‘I’ribuna1,{hereinafter called ‘the
\}’
did not comply with the order passed on the application
regarding pre deposit of the amount under Section 21 of the
Act by order dated 18.5.2009, the appeal was dismissedVifo:r._V_
non–compliance of the order dated
aggrieved by the said orders passed bymthe ”
17.4.2009 and 18.5.2009, this writ petition..i.s.fi~fiied.;’__” ”
3. We have heard the Iea_=med counsel
the petitioners.
4. The learned counse1_o’appear}in.§ petitioners
submitted that the directing the
petitioners’ to .Vduepos4it– in two equal
instailmentsfarid Adpdispiiiissing the appeal for non–
Vcomp1i.a;1ce’.of the said directions.
Ewe Whave given careful consideration to the
contcntionsgdof scythe learned counsel appearing for the
‘petitioners and scrutinised the materiai on record.
\./9
Accordingly, we hold that the writ petition is devoid
merit and pass the following order:
The writ petition is dismissed. >
ksv**
II1d€XIYC9i:/VVNOH ‘A T” on
:/’
Web Host: Yes/’No ‘