High Court Karnataka High Court

V Subrahmanyam vs State Bank Of India on 23 January, 2009

Karnataka High Court
V Subrahmanyam vs State Bank Of India on 23 January, 2009
Author: Deepak Verma K.Ramanna
...--... _--u-...... --u nun-u-rnuruu-s aliiill ujafann VI' l\J'lI\8ll'1Il"|I\l'1 I111!!! In-fiildfil \Jl"' RRKNHIHHR 31'?" $90"! 01''       C

II:
NI
In

..T'' 11%' £383' £30316?" £33' A'i.:'w':':'-«'A".2".t'a..e's'Za's A?' 

mama THIS TH 23" may as JJENUARY 2993"-f ' --«._f_

PRES}-.315"

am .HON'B££ MR.JUST1'-CE' 3z=a*z.%.K  2    V

we      .
zm HON"B1££' :~m.JzIs*:'Ic:£r  FJLM.§!~32v}1__ ..

an P.No.13.50/2909 s w. 9. avg; j2~..1:42.32ae9    

BETWEEN :

---- ----.------.---;u--

'if stmmmmnrm _ V
AGED ABOU'1' $9__ 33,335.';  1  

sic:  amsrgz  A. 

No.25 g.r;s:;z>u       V
APPAJRE'Ea.;'Afi .'.': ' r
BA1if3AI.OE'{Ei%56£'?';V4(33,B'»..." '  ymzcrxennn

{B-yEE«1V:--:'.'-- 3 S_V.$.'§.V§ifA.SI{'?¢]:';"§i'I:IUSI-Es1*I, AEVCCATEI

-transom-cv--La--

. 1., _E§TATE--Ei¢¥3§K cs): rmmn.
  BRANCH
~. '--..BA2¢€.A1.ca:x;'»56o 683
Bmrxsmnxn BY ms
'mflmizfin REPRESENTATIVE

~._sxi K H mm mmmu
 Emynmma
1-: H mm 9.29.:-1:11:41: .5 Co...
2~f.16, 4*" Guess
 an
1=e..T.memz, ammcm

W N1

awe M z~:e.§33
2'" FLOOR; SAHPZEGE man
:a -sac noes



.-an-u

- -A-?_.-.-nf--- vw -v-m-Manna mun uuum U!' RAKNAIAKA 91:0!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

  

A33 ALSO AT SURRHJX Rflhfi

NEAR SURARJI C0*OPERATIVE SOCIETY
PANJA HDUSE, P.Q.SURANJI
M%NGALORE*574 I49

SINCE DECEASED BY LEG%L
R£PRESEHT£TIVES .=W-,

gamma   *
we LATE K H ABDIIL  

RIREIQUE  _
Sm LATE K H mpuL 

B-ABRP:.9EER'       _
9/o LATE 1; H aapun .

ammmf     ~   
sic max 
33ER3$H "¥C_.* =: -%w9
HM 3.'£'sTEj,K H' AZBDHL matmm
5»:/''aa:r~a* TO pmxwmxerznl

'-mo 'La'-2'32: '1: H mmrz. ammm

\._ scx::3::::I_E"«j*..--'~;71I.:>.£sE, mrxpzazm may

IiA 

  tmwx . . . nmsmrmmws

was 23.95. FILED mama. ARTICLES 225 mm
2  03* 'I'HEZ cmwrzwzrzmq as INDIA PRAYING are
 gguasn tr:-IE warm. nr.2e.:z.1.2r2oa msssn 32' mm
 .. . I233': RECOVERY APPELLETE TRIBUNAL,
AND 338/2603 23»: U.R.A.21!2oo8 are

ANHEXURE*E.

Q"

GHEHKRI IR



..-.. .M_,.._..... .. .................. .-...... Wu... Ur nnnwnlnnn mu-rs count or mxmrnxa men comer os KARNATAKA HIGH c

(at

THESE PETITIONS COMING 02»? ESE PRELIIHRRRY

rmsmme THIS mm, BEEFAK mm, J., 

FOLLOWING:

 

Heard 3:21 B s shasizxi-».;4A49i§;i_:s:'hanT   

Counael appearing fat ..¢,n Ehe  '1;,:2et;.'§,Vf¢§:i._paii§:: jf' 'V1911

adxuissian.

2. Tzaesey  ' »~:V..'.f%'«3:lad under
Articles 22s§"";L:i3"'_V2g:?«   i:1i§ 'j""'caVnf;at1tution of
Imtiia,   passed by rm
Debt    Chennai on

2 6 . 11 . 26:15" aj.n' Q§SL§§é§D'l._i 9:a"9~n1very of Debta Due to Banks and
 Institutians Act, 1993. But at the
 aztzcsuzzt aought ta he recovered against
 patitianar and respondents Ntam? to 8

hsrain, petitioner hem been directed ta

depoasit R.s.12,50, 8001* with respondent Ho.l–

wemgmmz tn Mmxxiez er W..llM.!lL:c.r¢¢z¢6. m

1615!!

– ~’-A.-_w§-n- ‘Hr: nnnnunnnnn rm.-In LUUKJ ur KAKNAIAKA HEGH COURT OF KARNATAKA HIGH COURT Oi’ KARNATAKA HiGH C

lb

Bank in two installments, subject ,_to

compliance thexeax, imgugned. exact’ hag “5£§fi_
stayed and. appeal has been. diractafi* fig Thé ‘

heard an merits. This interim-m;d§:{ ié $éing7,u

challenged on variety at gr§und§{

4. However, wa ‘fi§d_V fifi» flc§a§3 mrcr
interferanae has b§én fl#éf§#§;.Ev#fi if ths
patitianer was ankg g gfigfigfififigffié tha loan
taken by thg §:£§c§pag £e§§§§er} fine liability
of tbs b$@r§fi%f ‘afi&i1£h$tR§of’ tha guarantor
would V as team by the

Debt Ré¢qve:y’$£ibfififii;”

«§;v* Lea2fimd:HQaunae1 ____ far the petitioner

A” ¢Q@tend§dyfi§a§ in View of tha finding recaxdad

hf friSfi$glQ”xna liability cauld have been

fasféne&a6fi him. We as not find any marit on
A._ th£”$§§ am ultimately in the czder paaaud by
.fltfig “Debt Recavary Tribunal, Bangalore on

%1 ié2%.:m.2oo7, liability hem of course, baen

tastaned an this petitioner as wall. It is

not neceaaany for us to examine the merits of

7@>