1
IN TEE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THIE 17"' DAY OF DECEMBER, 2009
BEFORE:
T33 HON'BLE nm. JUSTICE ANAND
Writ Petition No.9912 of 2G.08_ (GM4!c5PC,%
BETWEEN:
M MANJUNATH
s/0 G MAHESHWARAPPA
AGED ABOUT 42YEARS -
RESIDENT OF' BEERAVARA.._V:f:LL.A.GE}~ . '
LAXMISAGARPOST
CHITRADURGA TALUK AND__D1s<:RIcT..V " ''.~..,; 1. PE'I'ITIONER
s:--;."B Ii/I"S;id'é1a:1:5;')V.r§1';'--.'3;si«\r.]
1. THE KARN;#\TAK;fA' BA1'J£{'I.I1\zIITE3i)
c1%1ITR.A.DU1~:u:;A_EsRA1¢*Jc'H..__ --
CHITRADURGABY ,.
MANAGER V '
2. SEX/{TVEE1*'JA '~ =
. cw/0~U PRAKASVH _
._ - AGED ABOUT 41' "YEARS
' u , stIKA;\*yA~--;3EAUTy PARLOUR
T "1"e.,/O.,BoMMENAHALLI VILLAGE
. "- _GONUR POST
' A 'CHITRADIIRGA TALUK 8: DXST.
33. mi; 15r§AI<AsH
» s/0,_UMAPA1m
" * AGED ABOUT 45 YEARS
V. _ E:/0 BALIGATTA VILLAGE
' 'BYALAHAL POST
CHITRADURGA DISTRICT. RESPONDENTS
[By Served}
2
Ti-{ES PETITION ES FILED UNDER ARTICLES 226 8: 227 OF
THE CONSTITUTION OF ENDIA, PRAYXNG TU QUASH THE ORDER
PASSED BY THE LEARNED CIVIL JUDGE {JR.DN.) AND JMFC,
CHITRADURGA EN E}ECUTEON PETITION NO.8<§~/ 2007 DT. 9.6.2008
PRODUCED AS ANNEXURE — C 370 THE WRIT PETITION A3\"'D.
THES PETITiON COMING ON FOR PRELEMINARY ‘B’
GROUP, THIS DAY, THE COURT MADE THE FOLLOVVII}IG:4-_; . P A’
Counsel for the that the
petitioner herein was ‘4iVI1DVVV:’..:t;f§’.S]_Z}€C'[ of a loan
transaction and hr-id sought to be
fastened on” the principal
borrower. loan amount. the
present ‘petitiof11o4is.ifen€iei9ed infructuous.
2. ‘;i’he_staateIne’Iit of the counsel for the petitioner is
taken on’ record and the writ petition is dismissed as
h’avi-figEAbeoo;ne’Vv’infm.ctuous.
Sd/~
JUDGE