LAWYERS ,:.N<:; AA """" "
vKONA;RI§ CREDff1" §30-0p§:RATrvE
- f_j~CI.F 'B13 35 552130 SR1 BHEEMASENA RAG BANKAD,
_ ._'H§;fAI} €)}?F1CE: P.B.N{).1813, LAKSHMI SADANA,
'54TH'M'aI1~.:;%L' CHAMARAJAP ,
.'a_BAjIszC:AL0RE -» 560 018.
ggiz' SR1" GOPALA BILALMANE, ADV.,}
:{ W.P. 14285309
IN THE HIGH comm' op ;<ARNA*rA;:A, - H V
DATED THIS THE 03120 DA'f3C)Ff"_;3;I:fI§?Ii3. '
kk
THE HONBLE M$a.JijsT1CE;%%I}i§j::.NAGAMGQANVEJAS
WRIT PETITION z;4§23;:s Q{c;1\.«:-cPc)
BE"I"WEEN:~
H P Si-IAN'1'HA€ KI;;'MAR;*~ j
3/0 K H PUTTA33N'?i"=iY,
AGED 60 YEARS,fg .
No.88, PO-ST ._OFF§C.E3.,RQA;B, %. %
TRNAGAIQ, %
BANGALOR.E=r+ 560 0255.,
* % ..Pr;'m'1oNER
(BY S121 4EyiAE?IALE,V"Ea'iR .¢f0{:?NSEL FOR
fi§Q% "
SOCHflW)REPBYLMAN%MNGIMRECTOR
"RESPONDENT
WM»
2 W.P.14285f09
THIS WRIT PEFITEON UNDER ARTICLES 226 85.’???
05′ THE CONSTFPLYFION OF INDIA FRAYING TO Qt}sxSH
THE EMPUGNED ORDER m’ APRIL 20?’ 2009 :?Aé.$1a;’;;:?f>;’% —
THE LEARNED >r;1::>ETN’No.1.599;*2aosT».% ‘As
ANNEXURE – A.
THIS war? PE’:?mo1~;i.~T.’kk]’cm»;:NG FOR
PRELIMENAJRY I-i}§,’1*;:E§I:J’JG D;¢!{y;.i_”‘1*I i_ET3’ COURT MADE
THE FOLLOWi?’¢’C%¥”‘_,:V.
..~_..-.-..-an
Rssp0ndt:=:;t~f3éVéi €;fy:_ ‘{:~§.t;ah1ed an award against the
pefiitjozjggij:i;if;”:iisp1¥£é~NQ_,ARB/SC/8 of 1996437 for recovery
<§f2__1110:z"2:~:y.-v,__'~% Ti'}:z::reafter the respondent-society filed
the petitioner an the file {If City
'.}'1:v4:'f'lg€""A.jr_:1i£ _IE3a.I1ga}0re til) execute the awarrri and tfi
%%%%r¢;mgm an a sum gr Rs.:5,1o,86,225/– (Rupees Fifteen
Tex: Lakhs Eighty Six Thousand Two Hundred and
4' Six), The pefitioner entereci appearance before the
OL\;\,-.,
4 WP. 14285339
iiberty to file fresh appiicatiofi. in Vi€W of this
ihe following: —
1) The writ petitidxzjs 11′.ei4′<'zl:;§2 .a.iV'1 'c:w.2xfed.
II) The iB1pE1–g1'l6d:3T(i€:f passed by
t;he__ Bangalere on
I.A.Ne, 3' V..Ex;:P.N<§._1V5!§9/2008 is hereby
III} the executing Court in
1a;P.:x:g.15é9/2003 is hereby dismissed as
' V' with a iiberty to respondentsociety
if: a fresh application with supporting
..:a:f,'@":z.davit. If such an appiication is field by the
H responécmt-society, then the executing Caurt
shali consider the same in accordance with law
after providing an opportunity to both the
E.
5 w.p.:4235;o9
parties and as expeditiously as pc)§s’ii;§1ev K
any event not Eater than
date of mceipt of copy Qf ” ” V’ 2
Ordered accordingly; 3 _ E
C3-3*