High Court Karnataka High Court

M/S Lotus Bakers vs Karnataka State Financial … on 18 June, 2009

Karnataka High Court
M/S Lotus Bakers vs Karnataka State Financial … on 18 June, 2009
Author: N.K.Patil


EN THE XXGH CQURT G? KREKETAKR AT BREQRLGRE
RATED rams THE 19″ any 3? Jamaffigggu
333333 _”W” [Tj
THE HQN’BLE HR.JUSTI€E N fi;g3§:L
WRIT FETITEQK Ns.3$§§f2§3§¢§$§xs§C}

BETWEER :

Mf5.LaTU5 BAKERS , ._%*g
A PRc9RxETAaY’5@gcEa§.fu;,’.
NQ.29f2, QFF.AHJANAEfiRA_RGEDV.
KGEARAXERTE, _Wj ,’%. ** *a=”
KEHRKA?8KEvEfiE§ V ,%_.V.
BANGAL0ggg55e.Q5:’ ,”‘”~~
REPRE$EETEE93Ya§E§_ERfi§RIETQR
sRI.KAsTU3:RaN%ag.” “** “” 2
. ——– ~-_H. *;«’a » ..PETITIORER
EB? §RI.$.S,SK?&K*Kfi¥§fi:fiYA, fiBV.:

ANI3′:

KAENRTAEA_$TiTE ?ifiEECifiL CfiR¥GRhTI@R
:$&¥AR%§&£_£Rfi§€§wM§§££§,
a?”‘¥Le&a;j’ ‘

JA3A§§sAa,$ga§EzM3 aagyngx EUILEERE
§fi§ELfl¢K; §$¥§§fi$§R

: A_EAN£fiLflRE~§E$ §li
, REERESE§T§§-E? I?$ avraaxxsan azaaawaay
_ g§EBH3EBflTY3GE§ERAl %&NfiGER.

‘” fé§37$§&jB:9:§ EEQEE; anv.§

,.RE5?$EEEfiT

TEES €’§R3fT E’ET’;’.'”I£’I%3.%3 33$ §’.§§eE.§ {?.f*{s’}ER

~,*fgR$I¢L23 225 Agy 22? 5? THE CQES?ETfi?IQN Q?
“wxxnza pagzxna wa QHASH THE @2922 narzm

._ ‘€QD”Cl ……wm.w….. wwwma a..,,..;_ mmmwnrammm mmm mmm ur m.a<wwe.m?z.m Mawm comm.' 9? KARNATAM HIGH cmmy Q5 KARNAXAKA, mm»; ggggm

2.é.2®{§§ “%’I§E E£*§fiE§§?JR§£*E’ 3%??? THE Gfifififl.

*t«¢tfWM1″*&¢::fl’FI”Qia!€ wt mmmmmcmmwa a”:2:~=s;N”a mwumf fififiiwfliifififi §~%%@H CQURT QF KKRNATAKA HIGH COUW” W?’ Kmmmm HEGH COURT OF W«%§i’£’*wa§.§3~:f§T&Kfia mam COUR”

narsn za.a.2aca ?EfiE RRHEKURE~H ARE §¥RTHER
9132:? 1&3 RESPQNBENT we age? hLLx3$ETE3R
yaocassrwes IN” PURSUAH¢E 35′ NQTI$E *§H3ER
sacrmws 3.3523 mm 33:4; 05 TEE “s.2;:;r.%E;*=~a-323%:

ACT AT AwuExsRE~yT narsn ;$;3,2§s§ &fiB
NGTICE narmm 2?.1.2mg§M AT'”a$HREKURE4Q_*l
assyacwzvsnr axm Dxascr was aEs§0fi$$Hr~ws¢

cowszamn THE CASE 9? THE §®$xTza%Ea’$e£*QTs
ARE ggwrnn THE SEEEr3CfiQ33IHGL$;_ ” =’r 2

Tara wax? P£r:r:d§<cQmr§Q'¢3 fQ$VaRnERa
THIS nay, THE ¢QURT_fiABE=$HE EGLLQEING:

–5uuu-u-«-.-o-.o-……._——

Thei§§%§t%§§§% §§§§:#fi§ing thg imyuqned
mammg#i§%§§§# ffl§a%§§W;x§.6.2$Gfi baaring
r@fi.N¢{fi§EE%§EG£§sE15 issued by the
:es§¢fi§a§t?fi%§§§% f. General fiamagar,

fi3£natakh,S£at§ Financial Cagparatimn, Vida

‘.fin&é3u:aéF and tha mflmmunisatisn dated

‘_”:§§5L:§§$” bearing fia.KSECfJEfif§MfM§R}}23–

ésiajfisss issuadj by’ the rafiyanfiamt viéa

m~;3nhéxu:e*§ anfi far a Eartha: éiremtiau
‘l ait9cting tha xefipanfiant ta drap ali

fuxthez yrameedinga in gurauance Qfi m$tices

isfiuaé under 3acti$ns.13{2; and i3§4§ sf

J

/f~m»Mmmmw

Q
$
§
Q
3
§
:

§
§
§
3
$
E

3
§
3
3
J
2
£
2
§
E
a
E
g
§

5.:

§
§
§
3
J
g
3
x
Q

«UUKE WV flflfiflmifififl WWW’? umwm fififlwflfifififi Nflfifi Lwwm WW

Timé Setzlamant in aeaazdanae with 13% and

in. thfi light Qf Chfi a§batant§a;: §fifi§fid5

Shawn hy the patifiionsr *Ianfi Rf§§§_

sympathetic View having kegard $¢”thev§a¢t$fx

and aircumstances Vafi» :fi§ mé§§%.afi§2 t§e
atatns afi the petifii%§ax §nfi éi§§§§é”$i tfié
3 awe as ex}: e «ii «%;nm’i§r. ‘ _ . a p 3 §s a”iE:.s at any
rats within 5 §éhi§§ §f_§4fi$ $§ak$ firm tha
date sfi.~£§¢ei§ég £i §§mjWf¥f this szfier.
Tili fiE#f%éEi§§§i1;§ figKén, tha resgandent

is fiirefited fieé fia yiétipitate the matter.

Sd/-n
Judge

&’f”