IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED 'THIS THE 15?}: DAY OF DECEMBER 203? '2
BEFORE
THE HON'BLE MR. JUSTICE S,-ABDUL
WRIT PETI'1'ION No.2089/261.0 ~_ «. " H
BETWEEN :
Amanath Co--0perative Bank"Ltd. 5 _ V ..
No.43, I~10spii:al road ' - V
Amanath House
Bangaiore M 560 001'' . - _ ~ '
Rep. by CEO, shah'ar;Bano"--. % j;;..,PETITIONER
[By M/S. Primc-is
AND:
Mohamed .AsadLi1la -
_.S/0. Mmhalncéd YQQSU
Aged a'b.0L1ti.g'é5 years
'N0,1O22/'«"§7,V.38}""~Cr0ss
4"", VBIu(5c.1V{,* .4 M2:j;r%;t1:;a'igga1'
Ba.x1ga}a_r€ 4 Rr:sP0NI)I:N'r
('gay S2"i.%C'..I--i~--::J361VI1e1\r. Adv.)
$$*3z'<*
respondent h-3% voluntarily deposited a UK). for
along with 3 memo. Feeling aggrieved by the
interim ordei’. the petitioner has filed this writ
2. On 4.6.2010, learned COL1l3S€l:-l’fJ_}’:’ the .:r.eS*p4o’n’cleent,.l
has made a submission as L11″1Cl€’:IV’.-“K
./{he learned eouziselvflfoi’ the
submits he is 1’ea(fl5zV_&to ilfielVll”e..n&t.i1’e étixraftl
amount as per the olixler in
N0-JRD/ACB/99/2Q{)€7.§Q8 * . ‘3.%1i{=;’c1 {9’f2.2009
within payment
should V__ii”},tezfes¢t’ as per the
3. Counsel appearing for the
1’esponder1i:,”–i4sulj1ni’t$.laetl’l;–atl”;«.t’he respondent has already
cleposgitetl .21.. [)_D]” loi;V?’.7,:~3O,OOO/~ towards part payment of
in etmount. before the Appellate Tribunal. He further
tLl1é’t…__a1ee’o1’ding to the 1’espondent., the total amount
V V’ _payabl.e in_”tferr’hs of the award is ?.3’7.63.690/–. Though the
llh44’=.1§e;apoLndenthas offered to pay the balance of ?.30,63,690/–
ll _o:;,’an earlier occasion, learned Counsel for the petitioner did
ll
Tribunal} by the learned Counsei for the petitioner fromihe
resporicient is su’o_}’eci’ to the order which may be passeL%–‘p:in’cv..
appeal No.881 /2009 by the Appellate Tribunal.
(ii) The award at Anr1exure~F dated’
by the Joim Registrar of Societies wh’:’;Ch ~£zndn2_rA’challlehgeY7.A
in appeal No. 861/2009 on ti{e’«–.,t:ile Karriaiakallfigppellaie l
Tribunal. Bangalore, is hereby . K V V
[iii] The Appe11ate’lfribLiI1’_al to dispose of
appeal No. 86.1/20()9 on with
law within a period”aifV:’six ‘:i'”‘iTi.()I;’i’i.}V;1’:S of receipt of
a copy ofthis ‘V l V. J V
[iv] to take back the D.D.
in deposit before the {$00,000/~ and Validate
the sanj;e’va,hd ‘Oil/E:I’V’_llL to the learned Counsel for the
3 I3ei’ii:ioliie1’. ”
_[.vl)c “\i%;’ii:l_:peiii:ior1 stands disposed of accordingly.
No crisis.
35 fi:
.?iJ§:3§: