High Court Karnataka High Court

Mrs Stella Thomas vs The Punjab National Bank on 17 July, 2009

Karnataka High Court
Mrs Stella Thomas vs The Punjab National Bank on 17 July, 2009
Author: N.Kumar
 -;_--.,3:§.:;_) (376  ----- ~ " ...P'e3:it1oner

  '_AND: A' __
~  X The..Pa§1jab National Bank

in ms men GOISRT or KARHATAKA arr " 
Dated 'this the 12% day of T:  ifjf 
32903::  é 1'  M 4%
THE HUMBLE MR.  iii    

MISC,W',- 139, 2A38a:§.£:g§ 27093
Writ Petition mg. ..:.32:3.9 cf  v_{C€?§¥%ii)RT'}

BETWEEN ;

Mrs. Sicila Thnmas' 

wig Ssri R 'Th«:m1a3»_  .4 
Aged ah~e:n1i;48_   * » "
Residing at-Nu.«.1{}6-- V '  ._   
Vijaya Viitram Paradim iiiiasssian
Auamia Raddy  '
3.0. S. pm-;t,}. Kothahiar Dime

3     K Smpath Kumar, Advacata)

.. A '1'EF'loor, Vokkaflagara Bhavana Buiiding
 * N231 and 2, Dcvazuga H0:-iitil Rowi

 Sampangim Nagsar

? Hudson, Gin:-k=:
" Bangalore - 560 02'?
Rapid. By its Asaistaat General Manager



   ~ :,y2?;»2.z0o9';  1-

LU

M} 3. Shcsha Stationary Suppijes Pvt. Lt4:i., .   ff  9' '
No.55/1, Nczsvelty Mansion   "
Ii Main, Road, II Cross
Ifiiinara Park West
Bangaiorfr ---- 560028

3 Sri L S Prabhakar V. 
S/ca Sn" L S Sfikanta Rae  ' _
No. 16, Railway Paraliel Roaii "
Ncharunaga1t--1    '
Bangalore -560 0%} Q_

4 Smt. Cfhandzika  1
wig Sri LS .?rabhaka='r-  %  : M
No.16, Raj!way"jParss1le1  "  ..
Nch1'unagie,I'a   , U  _V _ - :1' .
Bangaléire -:§"5€.'it')'-.   V' V.

5 The .fitI'EhQfl36d  

Panjah NafitmVaI_  -- .
1" Fiooi', Vbkkalfigalfi Bheigzana
Bufldiizg' _   ' S 
No.1 85 25.. _I)e.vangaAH-rsatél Road
 V'

    _____ 

 -. I';'».~mgfa10r"e..g-- 560 027 ...Respondents

V « Shankar, Advocatc, far R5)

This sfi:s:,?;w. is filed praying to 1603.11 the order dated

‘V .’ MISC. W. coming on for ordttrs this day, the Court
‘:1:L’£-?.dc:}tI:1e f¢:>l1ctw:i33g:

2-.'”§””

K

magailzst the Gym daft:-,§:’i. 172{,:’i_24.420O8, an appeal had been filed
and ‘fippelhité’ an elder of stay until further

!3uaQjc:-¢:A’1:”«..f:¢3 tim petitioner depositing Rs.4.0G,O00/~.

‘ V’ appeal creme to be digmissmi uphekiing the
fiatafim c3i’z:1§=i’ 9asseci by this Court. Thesrefcxre, as an tcday the
‘pxtier passed in thtit said Writ Peiitinn directing the
____”‘p9.ié:fifJ§o11«’z.;tr is pay Rs. 9,{)(),0Gt;C}/« mmajns not complied With.

.433 ‘agmhst Rs.9,G~D,OG{)/–, only Rs. 4,{}(},QO0/- is deposited.

This appiicaticm is filed . f;h6l e-‘:» 1_’*:cia1f

27.2.2009 passmti by this Court dismi;§3ifig,_£hc ‘V %»

2. This Court: aismisggod me; ;aii:§iV’Vi:»,–,§z:io§1 an tfie ground
that the pefifioner has – as am
17.12.2003 and’ 4;,=;{we1; ‘ ti::;; diamissai. This
application is. this Writ Pcfition
was iistzgi for the petitioner did

not mecii-‘g: the c;1ii5€- ..IistT»af9,_hi3 ‘name was net shown. In fact

.1

has depesitm Rs.4,0{},i}OQ/–. But,

Therefom, as on today the fuii amount is not

ercier passed is not obeyed. Thaxefom, the by tifis’ ” .

Ceuri: dismissing the Writ Pafiticfi; gag: Q3: any

interfcrcncz, Aooortiirzgly, thisliéific, i% .
Sd/*-A
Iudgfi

ck}! ~