High Court Karnataka High Court

Indian Bank vs The United Commercial Bank on 1 December, 2008

Karnataka High Court
Indian Bank vs The United Commercial Bank on 1 December, 2008
Author: Ram Mohan Reddy
...I..

IN1fiHBKH1COURT(fi?KARNATAKA,BARGfiLQRE

DATED THIS THE Ist DAY OF DECEMBIg?I-"{,--v  I R

BEFORE

THE HON'BLE MR.JUs'r1cE R23IM'E¢!(5}1API:I1§I3L):1:)'I" 

WRIT pxmrzon No. 4856 /2005 (GII€l".'*;'RES] I 

BETWEEN:

INDIAN BANK   _ 
BENSON TOWN BRANCH  V ~  v v
BENSON TOWN, .BANGAL<2RjE: - _ 

REP BYITSMAMGER §  - '

KVIJAYA KUMARE.   
 ._  PETITIQNER

(By Sri ; A xEs1§Av.A BHAT,fii:)a;"I )

     ..... 

—u–£«-m.

1 THE’ COMMERCIAL BANK
BRANVCH ATPLGT NO. 2–A, 5TH MAIN
‘ III PI*§__ASE’, ‘PEENYA INDUSTRIAL AREA
fl BANGALGRE – 38

REP BY rrs MANAGER.

x’iI§i’S_ ii–RE’1*ANE INDIA

NQ418, SREENIVASA NILAYA,

:1 FLOOR, 12TH MAIN, RMVI STAGE,

BANGALORE 80,

~ IIREPRESENTED BY ITS MANAGING DIRECTOR,

M

.2-

3 sm” VANITA s RAD
MAJOR
w/0 K SREENIVASA MURFIAK’ é ‘5’ _ v
R/AT NQ418, sREEN1vAsA=.mLA¥A;, A
11 FLOOR, 12TH MAIN, RMv1″s’r’A_GE,
BANGALORE so ”

(By M/S : RAO ASS0C’£ATES,:AFQli?*R’i*-»__ )”
(R3 DELETED — VIDE (“.§)”URT’_ORD’E«R Amp. 31.10.08)

THIS WRIT PETITION as FILEDIZNDER’ ARTICLES 226
AND 227 or ‘I’1:iE:’V__C()1’~iS”1’i°’i’I{}T_I’t3.N–. OF LNDIA PRAYING TO
SET ASIDE ‘I?H’EqS.§hLE”._PRG€LAMATIO.N.=DT.20.2.2006 AND
PUBLiSHED.–~l’N4 “?ZI;IAYA_’ KARN.5.T!1KA’. DAILY D’I’.26.2.2006
ISSUED BY ‘R1;— TOCfI’,HE…EX1’ENT IT PROPOSES ‘TO
SELL THE; ‘B*.SCffl3DULE .PRQPERTIES (ANN–B).

mxs ufRf*r-.:>§.?T:T1’c:iieAA—-c0M1NG on FOR PRL. HEARING
(B~GROUP) ._ ‘1″E+.II1S~j_”~.DAY;~._fTHE COURT MADE THE
RoLLow11m;AA =

. . . . .

. Aéje’ Bank anegng that M/s United

1st respondent has taken staps to

th¢..V’:%etition schedule ‘B’ property by publication in

F§tr1e._.j’§.’.newspaper ‘Vijaya Kamataka’ dt. 26.2.2006

A _Af1nexum-B, has presented this petition for a writ of

mandamus. ‘fig

\.,

-4…

The writ petition is without m¢2’it»–..and V

accordingly rejected.

Ln.