High Court Karnataka High Court

Mr.Prabhakaran Narayan vs Abn-Amro Bank on 28 May, 2009

Karnataka High Court
Mr.Prabhakaran Narayan vs Abn-Amro Bank on 28 May, 2009
Author: N.K.Patil
IN mg: Hicm COURT OF' KARNATAKA AT' 3ANG9.L§:;_¢;é:§;_ " 

mmm T1-1:3 THE 23TH DAY OF MA¥§_<Z§:Q9A_.:'~  A T L

BEFC)RE » » T _ A
THE i-i0N*8LE: MR..,JL:.S'rIcEN§KV_PAT1£;I:   "
WRYI' PFZTVFTDN NOs.13692 aa1%L43fm2 OF"'20("§9iG?i:§_~D}?'F)
BENNEEN: _ N" '   V" x
3. MRPIEABHAKARAN NARAYAN  1 ' V
3/0 LATE :<.v. NARAYANAN   
mag 50 YEARS , «A x  I     ~
FLAT No.13/2,1v:A1?<'.uTI~§.;»V'z§OM~Es' _  ' 
12TH coass, KAC}C$E.JDAS*PURPs--§._  ' " *
C.V.¥3AMANNAGA1? .::_  * » _  '_  
3ANGALogE.9.3_  ' *-1::;:,     .. PETITEONER
(By Sfi Nsi.;RE.gm$;;;é,:*z&::"'<:":g:r$§'vv----.. -- 5
AND _ _ _ . .   

1. ABN-AM}%?O 351%: * 

_ REP. BY « Jéijrs ALITH<::R'I:%E;§___QI?FiCER
 1~°:'<3.--f24,"\Ii'i"1'sx;L NEALLYA Rem),

sfm F'E;..QC;123_GAIw'E3i%-REA BLOCK
UB__€;:':*§_*;Bm~1;§z;1;_§z:; 1 ._ RESPONDENT

‘ ‘ ,_ (BY 3:; .$’;A.A$$'{iii::I.$;TEs, AE}VQCA’I’E)

THESE FILES UNDER ARTICLES 226 8s 122′? OF’ ‘THE

” :,»-jc:__i3′-:~:s*1*1*rt.I*1’:.<::»r~: <3? mmg PRAYING TO 3212230? THE RESPONDENT

'T'{x}L».RAES'7I_'QRE THE} POSESSTON OF' THE SCHEDULE PRGPERTEES

«r3mj;~:$_ E§%Z'?i'FiONERg

These \.v1'it petitinns, coming on for €'.%T'd€iI'S, this day:

'«§.}:;é:"Cuu1'L made: the fulivwiug:

_di::p0Sr-i':_i::i bfl

V VV {Em/–

4. In the light. of the submissions made:
learned {rmlnsfiti for the respnnciént and
the facts and circllmstances Seeking _¥.h£§”
imierim nrrier granted by the !T1″m
ciireated to deyosit a sum of Aiagfis
from today”. if in Case petiti0n€;f”‘;i¢13Qsit;?§:”?§§§._’iv’:.5. 1fakhs to
the respondent — bank,’ is ;ii;’ected {<0
retsmre possfassicinto the zmtcnme
of the result Trihllnai in

3. A. No. / , T3″

with &”€§fi§6*;:<6:V"-c1{;§:»§At=:*:'*;i:»':1?:i'éi.I1s:, Wrét petitinné stander,

Sd/-§v%
Iudgmé