High Court Karnataka High Court

K C Jagadish vs M/S Sampada Finance Coproration on 12 August, 2009

Karnataka High Court
K C Jagadish vs M/S Sampada Finance Coproration on 12 August, 2009
Author: Ashok B.Hinchigeri
Vnw;a

mwwmwm  wmgm W mmwmm-:m  &;U%.37§i*."'f W mmmwam WW mam" OF mgmmm mm mum W mamvfikm mam as

IN THE HIGH own? or KARNATAKA AT BANGALORE
DATED TI-H8 THE 121*! my 01-' AUGUST'.
BEFORE j %  %

THE Hozmm um. JUSTICE 23; * A 

WRIT PETITION NO.1 18953014'2o6a %(G&(m;~;) 1 

BE§'I"I8'EEN

K c Jasanrsx

3/0 X H mmnaaym' 

Assn ABOUT 50   ._

N0. 905255, 45??! cness . .  
4-rz-z mun, vxnmmyAxuam._  

avsons.  .. .. ymrrxomaa

(Bf _ ;:'ié;'§mr.§§3f;i;Aj    ma
 %%%% _    ASSOCIATES}

men: 

1.

__:-sis sa:-wank E’i’_HK’1i¥CE mmomwxon
_; mm aézfzcs per NO.324,B.SUBEAIAI-i was
‘ cémmaaaa
aa’*£s:>R;a:_-5’?oo24 ooupnzsxrza BAR”I’flERS rm-u;::=:.:.

a;nmm,% =mm ABOUT 56 mans 8/0 on’ LATE

A’H{(?.v»La1I€K£iIAH N0. 3’19, KUHCTIITIGARA swans
T, magnum, wrsaxs.

cgevzyaxsxns or PARTNERS

R), P! IIGURALIIII-%
3/0. LATE M 3 LAKKAIAH
AGES 55 YEARS
H0″ 379, KUNCHITIGARA STREET
CZIQMARAJA MCFH.1kLLA
HYBORK.

B) LJHCSI-MINRRAYANA
3/0. SR1 HAGAHRA
AGES 44 Yflfifi

vwwuz-vs mxmwmm

we gwggma Mr wmmw~=~:.m’-aswa mwwm «WWW W? flfifiwfiififlfi 3&6″ €@UWT WP: %fi?{NA?’fiK& HIGH Cfliifi? WV mmmrmm HEQH QC

3

ms wan aarrrrxon IS avxma uunm: ARTICLES
225 mm 22′? ass” was cons’:-rruwxou or £26318 PRAYING
we qzzasx was oansa 92.53313 3′! was Lmnawmvfigupmss,
mania. cwszs Am: r:..:. (smnvm AT rvz’~.(sc~.5jxz-;’-..m
o.s.1~:c>. 212905 on I.A.N’G.’? aw. 23._.’§f26£}’$—-..V5.53

mm»? AN!) my as vmasxn ‘PO ALLow”‘4.;.A;m:’>.7J».¢’wV’

IT’S FILE AND ETC.

THIS PETITION co1~:m’G_ rfizfifimipmr

rmmxm m ‘E’ 930139 mzs ‘mm,

TIE FOLLOWING:

order, was

Ema}! J1£:§q ‘1(ér.Dn.,) Mysore £11
petitioner’: I.A.No.’7
aeelimg «sf wriuam mmw

the case an briefam that the

the suit against the rmpament
J%%%.;m;5u;2 mommy of a sum of Rs.2,e1,om1–
_ aw. Thepetitionerwan rm apartyto the
Thmufom, he mae1.A.1¢o.7 am! sought his

Tim petmaxz-er’: applbi for

was afiowed on 4.2.2905. new the

“»4w«’wA:t””h:e”M£”‘V!£ an-wm wwwmw ‘lv..filf”‘ w:\;=-z:w’:=.;’r.<2»"\xw:»a,2_a,"@vvg WEWW mmwvu U? %MKW%3.AKA Q'

4

1-eoei;::ofeopimofthep1amt,e=tc>., anddeapiae mtenshn
of’hnmflm 3m5mEetmvVfi%L*ym1

amemm; till 27.10.2005, he did not _
w’r1ttsan’ shaman. Bahaedly thgrwfim; ., ‘WA m. < _
made I.A.Ho.7 amlcm leave :33'

wr-ithamzstataaw.

LA. No.7 to be most
mums A me am or
mtio¢_Q;i_ ” the sf filing

_ npphcataoz1′ ‘ fin’ tum.’ I-Ia.

corttaeruimi am.-A ‘i:v. _”m: p to file the w111:t:u1′

4″. = appears to have distanced’

A amaoyeawim the mums
_ Bul:the:x1,t.he¢txda ofjfi arena
Te nxinininetha 1%:-1 ml to awid tin

‘ ‘ ‘ty af lifigtlabns, this Court damjux tn set

9%