High Court Karnataka High Court

Miss. G S Tanuja vs Punjab National Bank on 15 February, 2010

Karnataka High Court
Miss. G S Tanuja vs Punjab National Bank on 15 February, 2010
Author: Mohan Shantanagoudar
 W""""""' W """""""'""""""" ""'*"~"'*"'_i'**~"~{'~*'" W M\!<N!°We.m Hmm mwm M mmmmm mam amuw W mmmnm mam CGUW W mmmvxm mm-i

E

:1»: Tim ma:-z mum' 3? K!£REIfi;'1'AI{:"%. A'? §mGAL§gg%  

mwm mxs THE 15% my G? FEER{.I.é.Rf;*:?' gait;   ~

BEF§RE   -

TagnafiangxxgugmcsmmHAfi3a5fifi$m$$fifiA§i7

WRIT PETITIQN m.s54§4%fm«' 26:39 {QM-E--E'§}' 
agwggaxg Vfi ' '" E

1 fifiifi. G g ?A§§3A'"*
Afififi 2% 'i"EARS _ .
§zs $3: $H:va$§A§£gR»j _, "
gig? xa.$,'R3ggxxA §E?;"."."u_W
BE§§§&§EEr§6§§§2v _= -- *

2 ma ?a¥§a§1&ga&§:=s
AsEa"2§,¥kaS&" '.
3;; say S§§¥§S§ANK§R_ ._
Rf§§i'?_ §%£§. 3, _ §Fi£- 56%} Q3 2

$:,:RE§?Q§§§§?S, ""

gay 3ri:x ? Sfifififi a S.R.E$§E$fi K§xgx,Va§fig;*w'"
¥$R R1 5 2 E * " ~ '-* v

................

$313 $21? ?E?E?§@£._1$ :§:3a$%_§aaaR. ARTIChE
225 Afifl 22? my THE ¢axa?z?a?:§§,§$§z§§:A ganvzsa
T3 Qfikfifi $33 axgaa a?;»z3&ze;2a§§ :3 can. MISC;
%0.1362 er 2$Q$,?A3$Efi§a?’TBEfi£$8K? 3? was V:
R§§ITIQ§&b Higxzgy._’.g£?a¢g9a:?A§W’ fiAGZ$TRfi?E,
gawsaaags .A? .5§X¥Sfi_I§QwS$-_E§R,.A§ ET RzLA?Es we
THE 3&aIvz3g§*s§aRE’R:$am’?:?gE 2&3 zxraassw $3
$33 ?E?ITI6§ERS ix %§£ fifififififiéfi ?RQ?ER??.

T335 figzr §$%g%z§$,§@g:§a 9% $03 aasgas TRIS
B5′-3:’, ‘?H§ i:§3§.}’RT’ ‘!?E”§E-._._E:i?i.éE.§$§$yE 33$: –

Qfififix

V »§§t%$mw§£fi $f ha€h.§h§.§§§®aam§a tha fififlfifl

‘ .. ‘*:.:é§v gsai,

xfx

” “”‘””°””””””””” ‘W E'(Afi?w%’§”A.K& Hlfifi CWJRT 0? KAMQAYAKA MEG!-! EGUW 0? KA!W£4’%.’E’M(A W6?-E

‘ ” ia: aigwaé Ea be axwmag

wwwamevmmmawn W-“t£tM..?&'”i “€»,._.«’-V5!’E…fi{E $.23′ !§.fl.K¥\§Am¥M?§.:% Hgfifi

3

mm ta aéiagad mmiviaga am: af ‘aha p¢titi9:;¢:;;*’£:__’i2″;_

tlm azzhfiule g-5&1};

2$ T113 mtifianem haw

far mrtitfien and sewata gmsscfissaiérg; samgx

maaug mmaidarafiam be&x-ae: fimieiw ?Qivi1’fi::$”u§;i.V:2(fiiC’,i~i«
‘3’}, Bmaiorcfi cfijmisel,
the suit is a mkllzsivsa b%re
tha fiivii Cimzrgv ‘.1a;rr3…_§..i%1:%wssarfiy by
the pegannegsg, 1% éeniaeé by tha

pefifiaxzeizza’ * ‘

3_,g%m§” 2f¢– fi}xe§}%ti?Q5m3.e:*$’ mums}, flaw imam

S get

% V1 ma; awe: cmzm
V if tkw impnfié arém gameé by

amm-am
, flag wauid Ea gm: m irmgmahia $53

% m it wezzga ma ifi mazfipfimg af

V

5

4. fimmrdizxgly, the fmilewim girder Ea mafia» . ‘ Q

The City cm: Cant”: (cc:-:~’2’}.. 5$+figa}a”‘4:_~ A

éssma w amaae G.S.9G34~fQ6

gassibleg but mt Eater giw ‘ézgér .

msnths Exam tim flame af

it is made c1mr’ tf:hai.:” shall
mmperatc far ef the writ,
fim znmgm E}*:_ cam»:-. in this writ’

gfitiiimx {.:i§§i7§§i*zé£;ga;. :7; H

gfiixmethae

Writ ‘ ®{i”t.§njV21 ‘is ” asf 3
gm: p-sggnm is gr, ggimvazsmg 2% mm mm

far k~mm$’:%iw*at%mg

Sdl ’15..

Eudge

*§mag..35,2* 2%

*~V”If8″”Il’fl”‘UR’99&”V- na5§Vtsv?i”I”‘!’yo’af5:’V:»i?@’5 war’ mmnmmmwm WEWH KLQURT QF KARNAYAKA HIGH CQURT Q? KARNfl?fi\§(A HKSH COUR? G? KARNfiTfll{A HJC-SH