High Court Karnataka High Court

D Thiagaraj vs M/S Punjab National Bank Housing … on 9 March, 2009

Karnataka High Court
D Thiagaraj vs M/S Punjab National Bank Housing … on 9 March, 2009
Author: P.D.Dinakaran(Cj) And K.L.Manjunath


‘~.§;%;fiagaz.§¢sa; “”” ”

T’-,é§§:

«.”i;,§fs Punjab Eatienal Eank

kuwfitfll’

Zfl Tag azgg C§§RT SF Aifikfié $3 g&§a%:§§£7u

agyga EEEE fig §”§§%E $3 gARc§;§2&$,”~’

?fiE EQ§*BL$ $2, §,§, Q$§g_{% T”§?:E?~J%$f:C?
A§Q§*

%fi$ §§§?ELE ER, g$§?§$E-3);? fifififififiéffi

fiE?WEE§:

3. §.?h:aQa3a€§£fd4:?§a
%.3hana_S;figh;’é§Vyear£,gV

?, K.?a&a€a wia3§.TEi£saraj,

&
kn
.w
‘ w

#3:

ii’.

g._;2:fs:s. ;=.=;….és=;.«..’.;;;’.eV:ws::;’ :~:f<:.s, :5: ";::::23.c.~: 135:. is: ,,
5* 5%' gain; Ehuvanashwarinagarg
Ch93%m%§3£§fi&§%iii gflblii

. §- 2 1? E;"&:TE*:':£:3Z~3ERS

. {E$"§§y§¢$te Mfg M.§.Kumax Law Firm &
.. $;EuEataraj}

— Kéuaing Finance £td*,

‘§¥~:2.§§i’3_§ 3%’-‘**”‘ Crass, 1&3″ gain,
4&3″?! alack, Eayafiagar,
Baggalaxewéia

4

bank: agreeing to repay the same wijIr:.h_ ‘

rmnthly zinstalzzaent cf Rs.1G559/–. ” ‘

illegally declaring pet3.t4i.en§:§r:s “1;§z§;r; -:g.c:§:§cfi.§z1jt’;”§g”‘.

1-WA and initiated actifm uéxifivézr sA3::§Es’I

under Sec:.13(2} of me Ixt ‘ca:3e
that contrary ta. off law,
fraudulently their fox: a
m’3-3-9’%I’ 311113 Cff ‘ the market
value as: E .’.::1~?e:;,;1’évii*:ioner5 filed an
appeal Tribunal,
Ba.!1§’1&lD£;t3f” «came ts be dismissed on

5.2..2Q:3,a* “”‘<:';:1a;,1*e::;g1V:i§r the sazgm; an agyaal is

'£v:1eé7'b;e:Eare fiéié "" 'i1::gA*r_; tfihennai and the 9239:;

Cnérgnéti VV ,.,,

granted a tzzonéitzwnai. order:

di.re:;'{tin§.';p}§3ii:it;iQn&r$ to dysit a sum of 25.5

" Qfintending that the fiirectian issued by

: }w*:azma:L as bad in Law, gturaeserat ;t:et:i..t,:i.::2z2

"'–'.«;i.H$__57£ilesd¢.

(§/