Karnataka High Court
Canara Bank vs The Alageswara Estates Ltd on 7 July, 2009
IN THE HIGH GGURT OF KARHATAKA AT BANGALORE
DATED THIS THE 7" DAY OF JULY, 2009
BEFORE
THE HODPBLE MR.JUS'I'ICE SUBHASH B.,§I5I I fl .
CRIMINAL PE'I"I'l'IOl'l Rog [gf'u67«.'fj'_». ":. I
C/W
cnmmu. Pmrlrgog 30,2 I 1 R
EEIEWEEE:
CANARA BANK . I :3 ; f I 'I
A BODY CORPORATE c0I~IsTI'I*U*I'I:;D .
UNDER THE BANKING c:_0MI=.>AIs:.IEs ' "
ACQUISITION AND TRANSFER
UNDERTAKIIsC«'éIQ*r, "
CIRCLE OFFi~CE;'QBALEI7iA_NHOL'.R BRANCH
NR. PURAM T-AI.UK;':BALE.H,OI'EI\iUR'v.¢ 577 I12,
CHICKMAGALL I;:_:I;>Is'I*, AND REP BY} {TS SENIOR
MANeIcIEI2,_SI;IRI 3.; I31. KRISHNAIVIURTHY.
PETITZONER
I _' "common: IN BOTH PETITIONS '
{By Sri : BVV'C_TE§IRVUV1§£'~'?GfiII:fi£kM THIRU AND THIRU, ADVSJ
fI'*II.E AI,A<3'EsIiI:tI_*z2a ESTATES LTD
A 1§_'-COMVPANE' INCORPORATED UNDER THE
'--C0--MPANIP3S ii\;=C'I', 1956, HAVING ITS
1:13:01) QFFICI3 AT JAYAPURA
KC5PIPA----TAi;.UK
CHIKMAGALUR DISTRICT
« ..KA.RNA'i'AKA, REP. BY ITS DIRECTOR.
AA"D}3FA'UTY COMMISSIONER
CHEKAMAGALUR
V' " CHIKAMAGALUR DISTRICT
BY S.P.P.
3. MR.K.KR'ISHNA,
S10 KORAGA POOJARI,
MERCHANI' AND AGRICULTURIST,
MEL-INAPETE, KOPPA TOWN,
CHIKAMAGALUR DISTRICT.
RESPO"i¥ID'ENTS
IN CR1... 1:a24e§9'[2I307...'
(By Sri SAMPATH ANAND SHETTY, ADV. FORV§§. 1, "' %
SRIHONNAPPA,HCGP FOR 12.2,~--~...
SR1K.N.PHANINDRA,AD'i}'."'F€3R R3)
W2
la»
3"»?
THE ALAGESWRA ESTATES L'I'-EI " ._ '
A COMPANY INCORPORATED UNDERTHE
COMPANIES ACT, 1955,. HAVING ITS '
REGD OFFICE AT JAYAPURA.' . f ~
KOPPA TALUK "
CHEKMAGALUR DISTRICT -- _ . ._
KARNATAKA, REP. BY iTS"D§REC'!'_GR. 1 .. "
2 DEPUTY COMMISSIONER
C}~iIKAMAf.§ALr§fiVR"'-v"3'.I__
cIIII<AMAca_ALI1I%ifi.VBIs'I*12I. ._
BY _
3 SR! K-,V SAI3AN3tE€-D = _ 'V
S/O. LATE.VISHVM§ATiaIA1'A..
AGRICU££1"URIS'1'"-- .
R/AT GoNI--§IA:«:w-_
JAYAPURA ViLLAG'E MEGUNDA HOBLI
KG~§?fPA'1'ALUK 11111
1. CEiIKAhI.AG.:&LUR DIST
, RESPONDENTS
IN cRL.I>.2450/2007.
V { By S:-ISAIIIPATH ANAND SHETTY, ADV. FOR R. 1,
~ _ S121 HGNNAPPA, HCGP FOR 122
” SR1 VISHNU BHAT, ADV. FOR my
V ‘=€3RL.P.NO.2449/2007 IS FILED 1.},/S.482 CR.P.C BY THE
‘A_I3’JCC,A’§’Ef5 FQR THE PETITYONER PRAYING THAT’ THIS HONBLE
COUR’_I””IviAY BE ¥*’LEASED TO QUASH THE IMPUGNED ORDER
D’T.’1.9g,O5 VIBE ANNEXURE~’B’ QF THIS CRLP. AND THE
I I PROCEEDINGS IN THE CRLCASES NC)..27′?fO4 ON THE FILE OF’
‘ ‘ THE JN¥FC., KOPPA TALUK, CHICKMAGALUR.
enfifled to seek any relief and the learned Magistrate may
consider the same in accordance with Iaw. j j
Accoxtlingly. these Cxinainal Petitions are
of.
mp1» %