High Court Karnataka High Court

Mr Somashekarappa B M vs M/S Housing Development Finance … on 4 August, 2008

Karnataka High Court
Mr Somashekarappa B M vs M/S Housing Development Finance … on 4 August, 2008
Author: Mohan Shantanagoudar


. . H’GI.1§c,« No.51

r..3a,inga:n;~a;1 ..RESPGNDEN’I’

.3.

IN THE HIGH cousrr or-* KARNATAKA AT BAN6AL.@§E~

names: was me 41″ may or A-

BETWEEN :

So1nashekaraPP’x’–B M
No.17′, 3″ M3511′

153* cross if” ~ ‘

RMV 2nd sttagc-_,.”—- J ‘–
Bangalom-94’ 1f;__ 3 V ” .. FETITIONER

(By Sr; _ % ‘
AND; % % H 1.

M] s.;I-Eausiaé Dgveléptfiefii Finance
Corgiézrration Lt;d.(HI}I_’_’C}

*:*_h;is Cr}. F’. is am under Saction 432 of c;~.p.c. by the

udvpcaté for the petitioner praying that this Hmfblc Court

m,ay”*«_.be phased in quash the compfaint filed by the

‘ ‘mspondent, pending in CC.Na.1526/$2004 on the file of the
‘ X3! ACMNL, Bangalore at Anncxnrc–A.

. 3.

consequently pleads for recalling the NEW:

against him.

3. Whether the debt inw questififi’ iggajiy’ :’

recerverable debt or not, has

the Trial Court. Hcwéw§i*, faciett

di$cl{::$e that the: a.:;;oux;:t:§tA;e’gany fecoamfable debt.
The complainant legal formalities
before the is returned
with funds”. Hence, this
._ _ may ground to quash the

.. 2 axrtfeptirlg the cause shown by the

the NEW issued against him may be

– a period of three weeks from today by

the costs on the petitioner. Accordingly, the

2 .. A’ ‘imlosiéixlg order is made:-

Petition is disrnissed I-Iewever, the NEW issued

H against the petitioner is suspended for a period of three

r/5

.4.

weeks from today, subject tn the a

cost 91′ Rs.5,000/- [Rupees five:

petitioner shall appear before:’_T’_9_g

gggst, 2____Q_98 at grid
application/s. Copy
produced. On ‘;fk§AtiV1A;*Vi<;;-11:31" shall
deposit the cost of of the cost S6
deposited,:_ – (Rupees two
fllousafizfi. be paid to Bangalore
Rest of the amount d'

-Vsliaiila the ccmwairxant.

.. i:$..’1.¥§£:1tie”‘c1<§:'-;Ir if the petitioner dam not pay

. appear on 19.8.2008, this ordw

ly and the 'I'na1' Court is at liberty to

Aprocrzjefi in a<;corda11ce with law.

" *ck/bsn-

I sd/..

Judge