High Court Karnataka High Court

Smt Swetha vs Karnatkaa Vikas Grameena Bank on 22 July, 2008

Karnataka High Court
Smt Swetha vs Karnatkaa Vikas Grameena Bank on 22 July, 2008
Author: S.Abdul Nazeer
IN THE HIGH counr or KARKATAKA - '  Q 

CIRCUIT BERG}! AT DHARWAD  

DATED THIS THE 22313 SAY QEJULY' 20'-:§}3;     

BEFORE 

'THE HON'BLE MR. JUsTi_c-3 s. AEHSUL   

way' PETITION no.77_8§I,ge98 

BETWEEN:

1.

£9

Smt. Swethzég  _

W/o. S"cgsh.at3;_th  
Pimp. M/"s;'V_.Bala1iF'§eés _
Suiahas Roa;s;'-Ha11ya3TA '-

Disi: Uttara  " 

S:-1. sughamch 

43;?/"o.L..Vasa;"xih_V Mahaljngpar
 Pigfid about 42 v3*-ears
_ "Subhas Rgtaad, Hauyal
' .  -Dist: _Kan11ada

/ 0.» Vfcxpkoji Mahahngpur

Ageitlaabout 76 years
Suhhais Read, Haiiyal

" +._I_f)ist$ Uttara Kannada

V'  Sm Manjulabai

W/o. Vasanth Mahalingpur
Aged about 68 years
Subhas Road, 1-Ialiyal

91131;: Uttara Kannada



5. Sri. Subhachanéra
S/0. Hanmanth Haiiikefi

Aged ahout 65 yeasts   -
Subhas Road, Haliyal '

Dist: Uttara Kannada   ;;'. 

(By S11. Vigneshwara S. ShastI:@'r"xr,1v.)  2

AND:

1. Karnataka Vikas Gxameena   
Head Office,VP.B. Nc}.3_1_1V. ' ' 'V 
Belgaum Road, Dhjéuwad; _ V .. 
Rep. by its    * _  

2. Karnatalga'-Viigas Granicena Bank
Repfby 'Ai;thoi'fiSed" Qfficer  '  V
Regiona} (}fl3C¢.'V -- '

Dist:  1<a"nnad_.a'=..  ' 

3. The Branch Ma5naLge1*...~*
Eiarxgxataka-Vikas Grameena Bank
 'amen Beixvamgi. »
* ¢ "At &"P6'st; Behvatagi
 ~ .fra,1u1:=; Elaiijfal
 3vis::»1«.1;tvtaraV_VKannada .. RESPONBENTS

  " * ?--."_I'hiv$}'w1'it petition is filed under Arficles 226 anci 227 of

th_e:x _C<i;:1stitution of India praying to quash the demand

  ._ j:1e":i<§e'dt. 16.2.2008 issued by respcmdent No.2 at A1:1n~N.

..  £ This Writ petition coming on for preliminary hearing
this day, the Court made tlm following:



ORDER

Leaxned Counsel for the petitioners seeks’ V.

of this Court withdraw the writ tc:I

})1}.I’S11€f the objection filed by vibe

Annexure–Q to the notice (A;1:-‘fi&’;;.1(_Vure—I:\i’~}. ‘issuet*i ¥.i,f oi’

the Securiizisafrion and Reconsfiilcfxoz; of Assets
and Enforcement of Se¢’a.fij;y_ .2002.

2;” of iearned Counsel for the
;3efition:e1’3″”_is’ The writ petition is
dismiszsed liberty as above. No costs.

Sd/-1

Judge