IN THE HIGH COURT OF KARNATAKA, BAN(}:AEQ;§'_E; '
DATED THIS THE 2071* DAY OF NovEMEEvi<~,,%2£iqaL%'_ % T'
BEFORE
THE HON'BLE MR. JUSTICE RAM1M¢HAE:EEE1:n?=, "K"
WRIT PETITION NO.1194vu "
BETWEEN V' V' ' %
B G RENUKA PRASAI.) ._
S/O. LATE G0wR1sHAm«:_AR
AGED 29 YEARS-.AA _ '
R/AT. MARUTHIEXFEN'-SI()N "
BEHIND KAREN««._M§L§{_ BOCXPFIV '
MALuRvET1~#' op' INIIEELA
. " E. .M'1.l§3i*Sfi*vRY -OF FINANCE
NEW..DE.LH-L BY ITS
'«v~pR1Nc;~§A;L SECRETARY.
E2 '£H'E,'rA M1L NADU MERCANTILE BANK
~ LIMETED
AA $10.29, MAHALAXMI CHAMBERS
* ._ _MAHA'I'MA GANDHI ROAD
BANGALORE - 560 001.
T " 3' M/S. PASSIDON IMAGES
10, GRAPE GARDEN
11TH CROSS, MARUTHI INDUSTRIAL
EXT N. NEW MADIVALA, BANGALORE
RERBY ITS PARTNERS
wk
the saie proclamation dated 246:2»-2005
presented tins' Wfit ggaetition. In addition, the V'
a direction to the 2" respondent ~_-, ~T31_Iii1 '
Bank Limited to settle the outstaIaii::é;2gfeines
scheme in terms of the Reserve of
2. The specific alieggfiofinie petitiener having
signed certain papers ti: by the Bad
respondent ~» to tfie by its
partnexj§”4″‘4\th..%gz’,1:;d :es;§endeiii§, Was not served with the
notice 61′. before the Bebt
Recovery all further proceedings
‘~ ‘pi-‘wiamation notice dated 24-02-2005 is
:6! principles of natural justice. The main
ef thezefom is that the entire proceedings
Ubefone f£i;;e.;I.’.)Vebt Recovery ‘Tribunal in ().A.No.34/ 2000 is
en account of vioiation of principies of natural
‘– A jtistiaze.
3. The petitioner has an alternative and eficacious
remedy of filing an appeal to the Debt Recovery Appellate
UK
Tribunal under the Recovery of Debts Due .¢
Financial Insfitutéons Act, 1993 anciihefict _
is without mecrit and is accordingly,
3″%d§e