High Court Karnataka High Court

Divakar Morey vs The Vice President ( Loans) on 2 June, 2011

Karnataka High Court
Divakar Morey vs The Vice President ( Loans) on 2 June, 2011
Author: B.S.Patil
. ~ 'pg

" KM," ' '1

WP19331/201}

IN THE HIGH COURT OF KARNAMKA AT  é2:;xi;TN*BL1: 3v'£R.(3USTI<': Ej yB..S.PA'i".I'L.  " "
w.P.No.19331;2_o-1.1 (GM-CFC} '   

BETWEEN

DIVAKAR MOREZY __ ._ 5
8/0 SR1 R KRISHNOJI RAG  ~  *

AGED ABOUT 49 YEARS V V

R/O NO. 647; 11TH MAIN  

HAL ZND STAGE ..    _.   ~  ~
BANGALORE~56G.QO8;{V _ _   4_  '  PETITIONER

{BY SR1 RANG}aI§IAi§'_HA :3 

AND

s. THE VICE PRESIDENT. (LQANS)
M/S 1<:1C1--. BANK LTD, -~
M;G~R_QAD ._  '
B15:NGAI.ORE«58OQQ__1 . V

' =:r:~1L*_PR.0-:}U~<:f1' MANAGER

" V :f_\fEHI'--RA:, DECK PLAZA?
, SEEEZ, M190, ANDHERE {EAST}

 AA MUR/£7BAI«4QO 093

_ * .TH.3Q LOAN RECOVERY EN CHARGE
 M/S M3163: BANK LTD
 P,Q.BGX NO. 36, VASE PO
NA1/'I ?v'IU§E?£BAI»4G€} 093.  RESPONDENTS

‘§h§s wrié p{3:?iii:::1 {fled Lzniiér s’~»’::”£;i€:§€sa 22$ 8: 22? 0%’ {he

Hi:i{}§”i8f§§1§”i§i}§§ {:25 éniiiga ;>:’2:§Ii:”3g’ ii} §€sE::’21§:”: ah:/E I’€3S§3€}E’1€f§éjti”E? §Z'{.’f:E”i’3

‘NP 19331/2011

harassing the petitioner and seizing the
N0.KA~O5~MC 7524 and etc. ‘

This petition Gaming an for pr{3iiE§1i’:*1:afy’–.&h€.ar§T:ig._ihis d.:£j;Ii.
{he Court made the f0Hovzi{‘% ‘ ‘ V’ ‘
RDER

1. Petitioner has a remedyV»e.f ‘fi1ing é1n__ appké-5;’! thé”
Qrder passed on I.A.N::}.1 ;Ttffj€Cti1″V1A.S;§7″Tlvi”A-1*?’.3;13§fhY38Lfi'{3£1v«fiI€.C% far grant
of temporary mjuncfion; cannot be
entertained and §am§:”‘iS” liberty to the

petitioner to ffleian

2. The cer%tifi€;Li’»ci3p’:es “i2.(i:’ fé’E:1b:lI’i]’€Ci to the petitioner on

the petitiotéér’fufnishi:-iig jéierffjx C0j:5i€’s§

S5/w
EZEEQE