Karnataka High Court
G Krishnappa vs Icici Bank Ltd on 20 June, 2008
W.P.No.243_$_26/2005
IN THE HIGH CQURT OF KARNATAKA AT BANGA4L.C)RE._V_
DATED THIS THE 20TH DAY 01? JUNE 2:333' ; [ _
BEFORE'.
THE HON'BLE Dr. JUSTICE'--!§)"*~!3HA§{'FHfiV1$'IfSP§LA
WRIT PETFFIONV :~19.243#26;' 2_~oo5«» (GM-tI')R'!.'l
BE'-FWEEN:
1. G.Kn'shnappa, _ -
Agedabout7sy¢ar;;,.w-' =_
R/o.No.I/4, §3r£:sr;_e1::.t.175_?.cia4i,.,_ " »
Banga1ore~S6{)VVO(:"g_1g_ " " '
2. K.Jaya.m@, ' _
Aged abcmt 4? yeazrs} '
R] 0. No. 1/4, Cresttagnt ». .
3, Udayajinsulated "Cable Cc-.,
~ .....
Banga1ere~56O"a53,
' "Rep... it;%,_Pa1't1;e:;{
smt;U__s.h.e1 ...PETI'I'IONERS
(By s:i.C:;.s.I<;é;ti;s§va1e, Adv.)
*7Are1§$:..
i". i<:,tc:: fiank 14:1,,
% "Laiid Mark,
Race Comsc Circle,
".Vadodara--390 O07,
" Having Corporate Ofice
At ICICI Bank Towers,
Bandra Kmla Complex,
Mumbai-400 051.
w.P.No.24_:326/2005
and to that extent, the 1" Respondent has filed a
fuil satisfaction on I3.06.2008 before the Debt
3. In View of the above, the find
the counsci for Respondent No.»1A1’5ray foi éf
case acconslingly.
4. In the light of counsel for
the petitioners and Rcsponglemf. fife; 1,”t1_1¢=§§_i,s”.disposed of as per
the terms of 11: and parcel of this
oxdtzr. Ne costs, 7:- ;f ” b ..
Sd/….
Iudgé
‘ bnv*