High Court Karnataka High Court

Mr Sameer Khan vs Standard Chartered Bank on 17 August, 2009

Karnataka High Court
Mr Sameer Khan vs Standard Chartered Bank on 17 August, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGAIQRE

DATED rms THE 17th may or AUGUST fi   2

BEFORE

THE I-IOITBLE MR. JUSTICE  A ' %

§E'l'WEEN:
Mr. Sameer Klian,

N0.4D3, {V Floor,

"Mathru ShI'CC Maruthi Homcs'*'~,.V_ '  _4 V 

Kundaléhafli, NR Books 1'-3'ie1ds;'=  _   g  AA 

Mahadcvapura CMC, KR. Ptzraml-Iobii;    

Bangalore East Tq, Bangalore   "  1 'V   '.....PETITIONER

(By Sri/Smt: GIRIS.E'c  ._Adsrui;a'.'t:V2') 

D:

1. Standard Charteifcdv Bjamc, 

[Previo¥.1s1;;;f known 'as_A.NZ Grindlays Bank),
Eiépa, by 3?;_$§~, authorized' auzeer,

Sfl. S1"13Ya1'3~1fiA§3i1i318a

Manager 4- " Collections,

Haxring Vifisé  fiificc at

i V  : =..iD, A1de1j:na11buI'§;' Square,
 _ London, Uni:-tad' Kingdom,
- ~ .. IA-'<1d'-a BraIi€.:h'i~ot'fice at

4:  Fiber, Raheja Towers.
'--«.N0.2*6,rPy1.G. Road,

_13a:2.ga1pre 560 so 1.

'V  M£:$V."'Sa,n::.ecna Ismail,
 fr) Mr. Raja Ismail,

"Aged about 31 years,

Aged about 29 years, .52

%

wnrr PETITION No.4344/2902; m.m,  



R/at. Flat No.'202,
SMR Vinay Regency,
Ramamurthy Nagar,
Bangalore.

3. Mr. Raja Ismail,
S/0 Ismail, Major,
Aged a;bout 29 years,   
R/at. Flat NQ202, 
SMR Vina}; Regency,
Ramammthy Nagar, 

Bangalore.  5   . ' .--.'.V._'RE-S§PON:DENT$

[;;3,=:, THE FIRM, 3% 

This Writ Petition is fileti, nude? =A1.'e'ieS '226"&*' 227 of the
Constitution of India praying =i:_of R 1~--..I1et'~to execute the order
dated 15.12.2007, passed in Crl;Mie£:.:No.«29]»»2Cv'Q7, on the file of
Honfble X ACMM, BangaloIeV.{x4.m;exu_reV --~E'.)_ against the petitioner
and not to disposse;se'«1;hje petitiot1er.Vfr{:_mv Fiat No.403, IV Floor,
"Mathru Shme Mav:1t%1ie'e'VIE§omes?,_ K_u:1d.alahal1i, NR Booke Fiels,
Mahadevapura CiM(L_.,"=  , Hobli, Bangalore East Tq,
Bangalore ---37, _withQ13t tlue p_§'e<;ees .91' law.

This Writ Petitian  orders on this day the Court
macie the fol10wi11§.<ez*der. ._ ' " 

 .....  R D 

  v@e2:s»%'ug4,;e  med to do the needful finally. it is made

_  V    net done Withill twe weeks, petition siarids

 <i,isI3§1i:=§1s;e:dVLaea.gaiz1st unserved respondents.

Sd/«
JUDGE

% coex
; _ /0
Agsifitezei Reggsggzggg

§?’~%?»e§E;’s?g~..§§g§} 33$;

,/.