High Court Karnataka High Court

M/S Dulichand Silk Mills Ltd vs M/S Karnataka State Financial … on 6 April, 2009

Karnataka High Court
M/S Dulichand Silk Mills Ltd vs M/S Karnataka State Financial … on 6 April, 2009
Author: N.K.Patil
uuvu

M ............. V. uurnnsvmamrui rzlww As.g.u[iUK¥ us" Iwsxwi-HARM wiuw %..'wum' KW WKRNAYAKA WQM mums? {W K&RNATAKA HIGH QQURV OF KARNATAKA HEGH3

IR TEE HEUZEH QGURT <3?' §*2?i.R§§?s'f§sKfi. XI' Bfififfifiiffififi-.__

aawas: wxxs wag S" 5%? Q3 A?RIL 2§Q9;'aT f 

: EEFGRE 3

THE HGN'BLE §agJvar::E~¥,a.§éT::g»"*'

WRIT ?E?ZTESN fifi.?é?1 Q? 2fi§3~éfi§.;x$$§$§a 5

SE'€'fi?EE}'vfi

MKS §*i.?3.eICii}-€A}§§ .;'§EE.;§<I §€'§i.£§.;$ 713%.. " =
wwszca SE?fifi?ES 5?: :§§;zE_fa}
?RENDEfiSfiST RQRB " T
sEcuH3ERAaAa, A;§.

aayaasaxwaa 3?*;¢s

MG, azaacvaaa ;__ -4; ~_ .5',
as, 2HzvAcAg&wjéa&&¥A;,'=,;

____ H ,.. FETETZQNER
.§§gga§;&;y§gmfiag Aswxmwsg
awn:

fifS.§%R§h?§§&»S?fi?S 

s.'§:xgfig;aL €fi§?§fifi?:Q§,
_ "H£A&*QF?:C£; K5?C §H&¥A%
'E_xQ;§gi$VTH:amA;AH Efififi,

*§£aa C$E?QKfifi§?.RREh§fi? 3?ar:$§,

aaw$Aaeas;»R§§a$3a§?aa 5? {T8
§$E1s'_'f?."Y' ?;«;;"*.§}¢"E?:fi3%.i..- §%.fi.G«§?..
* 2 '*' ... Raggsgsag?

. E73? §%Rm$$?.L?§REéi':$%I§'E§?v;, A§"a'fi$.3*:'§'E.fl3

~ gxaasa
?hi$ §rit ?etiti$§ is fiied gages Exticlea

w'~32§ ané 22? sf tag Cfififititfitififi af zfifiia graying
".t$ fiiffiflt the r@3§§2fiafit~$$rpG£ati$m 30 refund
" tag 53 ifiaraegt fimasy aayagiaé af Rsa2;$3,Qflfif~

with tfia intarést jar éaviag aamfittafi daiay far
rafundiag tfie SEQ, et$'



A  ...... umnuumnmam nwmwrfl vmvuwm um" mmmmmmm HIGH CJQUKT Q5 KfiRMA'f"fiK& Wfififi QQUKT OF KQRNAYAKA HIGH

?§i3 Writ §a:itiaa iamiag an fax §raEifii§ary

haaring in *3' graug zfiis day, ihe agar: mafia aha

failvwing:

fhé yatitianar saekifiglka fiixéat  tha7

resganflant-fiarparatianV*%§  x§fia$d f$fiéfl"fiME
ifiarhest Honey fiep¢§it?"é$ §é}3§fifigfififif; with
the interest far $§V§n§ji§a&%$fi§#§; dalay' far
refunding   the instant

Esirit §*etif:"i¢;r:.,i"'-"""

2; ?ha §a;yV'g£i§va3ce mafia ant by tha
§etitimna;'»inV fifi&."ia§tamt firit Petitian ia

thazg" withéutx issuing amy hgtiaa wéthaut

:  $ff§:§$§g gay Qgpeztunity and far ma fault cf
1fiifi;J t$éJ fi§é§anfient has fierfaitéfi. his EMB
V _ ame§nt; '%§é:efaxfi; he gut isguefi a la§al
A. %mti¢e Ehraugh hi3 fidvaaata §téd §£*%é.2§Q5
 %§§é"§finaxure * $3 wkich was ngt csnifiaxefl by

-- "thé xefigsndamt. Héfifié, ha wag Qenatzaigafi ta



 ...Wwm W umummmm-a mwwa ywgmfi WW mmmuzmwwn WWW mwwnw wt" Wmmntmm mu?-W MUUKE am" @§.AE€.NR'¥fl%% mam EUQKV 01" mmamm awzzma

an
an

graaant tha ingtant Qzit ?QtitiQfi. fax «the

zeliefs atated aupra.

3. I have heazd the leaxnefl flaafiaéi fa: *

the paxtiaa.

a. After saraful §a§fiEa:.§fi %§é,%%Eé:§al
an zecmrdg what Fifi $méfi§$§V is «éhat; the
getitianax rww» has H~§m?§§fi@§%§fi §m»J ggvaral
repxeaéntatgafigf.i$;fi§§fin§ $h%Jf$egai nfitice
dated é.£5?§$%§5Q$ifih3wg§§%n§ithar fignsifiared
mar §akém fl%§§§"§§fi§§$ by£ the raapsmdant.
Xae§in§_ifi@'fifi%%§3efi£%fi§§n in abeyamag witfiaut

taking am? fififlifiififi within the reasanabia timfi

"wig sat gagtififibiag

'9_§.. Ehéréfarg, witfiaut axprsssing any

_ apifiianfcn the merits §f the Qagag it waulfi be
"3$u€fiicé" far tfiig Saar: if ayyrepriata
_}é;:颧isn is ififififié ta the raapmnfianfi it wmuié

~ u%éat tfig enfis fif fiustiga,


/, WW

I'
I



..

E?

$
§
§
Q
§
as.

Q
as
as
3
9
U
I
Q
3
§
E
E
x
§
Ea
[3
§
3
§

5.)
3
Q
5
S
E
1
E
g
§

5.:

3

E
3
3
§
§
S
3
§

an
an

5. In aha xaznlt, the inatant firit

Pfititimn atands fiisgaaefi cf with a d;i%¢éi§n
ta the r93pan$ant~flaz§aratian ts a$nsi&$: %he
iagal netice gm? isaued. b? “the, §$%§:i¢fie:3

dataé &.é.20fiE viéa flfifi§fifiE§fi§; §fid.fii5pflSéJ%f

in aszcordazzsce witks 1%; saga}? géii as
gaaaibie, at any £§fi§ withfifi é §3:§§§”5f three
mantha fzam the dat%V§$ :%¢éi§%f;f the sag? af
this Grde:{. §§. fi%g:’$1r%%5¥xL§§$sifi&zed and

fiiayasad a§;f» “°

%_ -k % é3dbfig
‘»%%%. %%%%% Ji1cigfi§

.. .%5%§~::~*§3&%;’a5′;”:3’.§ .. Zfiflég