High Court Karnataka High Court

Mr Vasanth R Anugundi vs The Karnataka State Financial … on 19 March, 2008

Karnataka High Court
Mr Vasanth R Anugundi vs The Karnataka State Financial … on 19 March, 2008
Author: K.L.Manjunath
IN TH" HIEH Eflfl"T G? Kfififififfififi, BENGHEURE
DATED THI$ THE 1§TH'flAT QF MARCH 2&0?
BEFORE

THE HUN'ELE MR.JUETlCE x.L.MAmJuN3m4 7f=°

.. M    

i 

 

BETHEEM

MR.vR$ANTH R ANUGUNUI \
RGEE AEGHT av Yflfi *, » =, =--= I
FKRTHER Mffi NEW_VENKATESHWRRA FLGQR Vi
Mlbhfi ass nAMmHnmnRArv'nm$s;umI " "
$flPWT?f Nfl:l4@fé"fflJ@EPBR FmfifiW *%

MMMALGUNH KRRw%TEKfl STATE _"

1 wfifi Efiafigmafia 3 ATE FINANGIAL GORPORATiflN
1§;m=mO,1EEfTHIMfi$?A Ewan
HAmamLomE_' ;_' * *
REF; Ev_1T£_MAN

331mg DIRECTUR

3 {THE EARMflTflH%.5TATE FINANCIAL CORPQRRTION
'ngammnu mfinmfifi
P535 %am$Anm E sans

"* aE3;fE$':Ts nssxswnum GENERAL MANAGER

. ... nmsrmmnnmws

43$ akin HEMAMTH'Rd EHAHHAN wnwnna, REV. FOR R2;
'<."*aTHis w.9. FILED uwnsa ARTICLES 22$ AND 227

V _ _'$F"--THE cmmsTITuT1mM 0? INDIA. T0 DIRECT THE zwn
u"«x HEEPGNDEMT Tm DRDP .ALh PROCEEDINGS PURSUANT TD
THE NWTICE UT" 21.3.2537 VIBE HNNEK.R. Kfifi fi 5

THE hflifi E? aacai ENG THE LE$ETInAaE EH53 nan RE--

SCHEDULE THE UNIT ES PER THE REQUEST MADE BY THE



#5.}

hearing thifi flay; the Waurt mafia tn; £qii§w;;q;}

.r... u

The patitiunar whmkh35_hmrr6méd luau from
Karnatakm state ifiinéhcigi ,Cdrpm¢atiun has filed

thia writ getitimn tg fiipwfit the E45 respondent ta

firm? all figfthfir “grmcéadifigfi»_gQrauant ta the

natica °»g” ygéaggndant as pa:

+-

1’u~.-r~..ru,rI ‘l_”IV-“.W…..:1’.|” _.–71:1. .-2.!-1″‘f”V”_._ii’1_ “Ij:”I_”\I”|”‘i’
,f”‘|..’|.|JJE.1I.’..V¢4a’Ifi J”|- ‘ayivl-‘:.!’h’|=ll»-av .u…..u -..r»-g’ .+…ru v n

3. eHnnexure#E; iv é shmw case netice. Such

natigaw_ aafinqt” he ‘ch3llangafl by tha patitianar

fl”anfi”£fiis”Eaurt $150 cannmt quaah Annexure-A, as

hfin;yua.$hmw camaa natica. It i5 always mpen

I1

$9 file hi .hQw

3.

Qbjectigna t9

~. .a
….%,…. ….”…i.’a.._- ‘……_…_i
~. ..:-.~.-. 3,». ..~_L. …-W ..

this fitagfi, learned. cmunael for ‘the

K *~pétit1mner submits that getitimnfir i3 willing to

get ‘tha .mattax’ sattlad ‘with. tha raspandanta by

T de: Time Settlement

email:

_n L} 1′: Q ELIE!

/

8/

hi

.,-_,,’x.-…._ ..g….’…._L. ._.___._ _ ._ .’_ ……,…_ 4…£’1″r -‘3″: -‘1′: ,_ mm 1’1:
5’5.-Jlfl|.U.’l3’-3. ‘rHI.L.J. LL :3I’§.»1.|flL.E: .L.?:5 ‘3.aFE._.”.”F1.’| |..-J..J….i.. -J.Lu~£P.u£..’u”u’0u J…L

it is fifi, it is always a§an fur the petitioner to

agprm£ch tha Karnataka State

Cwrparatimn ta amttla his case under ‘flne Timfi”T’

3’E!ttl’.’?!D19]”1lZ3. If smzh :5: L’-.-;~§;.u’:’-:3.~;”:-:=,y1r::A*.:r«.’%.t_’r,:4;i.t:::’.¢”£3″*fV.i,l.é:i’_’A..F:I3h_V V

the gatitimnwr within the 3@ecified’mericd}3thej

raspmndahta $hall cmn3idm:W$ha 3amaVin afit¢:Qahca
with law;

5. with tha abfiVe’gébsa¢vatién, the writ

MEL} = V
‘ A fudge

Fifiéndialu