Karnataka High Court
M/S Metallurgical Service … vs The Registrar on 18 January, 2010
IN THE HIGH comm' OF KARmTA&Ar§%NA WRIT PETYFIGN %§¢o."%34%ie:z§9;2£j::9 (GM-DRT) BETWEEN: _ M] 3 ME'rA_.L.:.u R5{j'.§:I_(:AvI.{ MANY REP. BY ITS js:x:xj;;'§'.'§2R0-1e%f,R%1E'rc;.R'V~%'% MS. SU,§RANiPs?§§Ah£3,4VVN£§'.'$2421 3TH MA1§4AR<)Am,'2:2*I?'cR't:1s€; ' - BANASHANKARI 2"" SI'A(?;E BANGALOI-Em: 560" 07a »-- _ 1 . PETITIONER _ (BY P»S~RAGH.U:NA'¥§HAN, ADV.) * 'I'HE_.'g F§£C§iSrRAR I}E;B'l'vRVECOVERY APPELLATE TRIBUNAL {3OMMAN{)ER IN CHIP)?' ROAE .. ECEMORE, CHENNAI W 6% 008 VINSIAN BANK REPT. BY ITS MANAGER JAYAMGAR BRANCH NO. 346 IVIAHANANBI CC}UR'I', 2?"! (moss, 3R9 BLOCK BANGALGRE -~ 560 01 1 RESPQNBERTS %§1M/ THIS WRIT PETYFION IS FELED UNDER ARTIGLET 225 &. 227 OF ms CONSTITUTION 09' §NDIA PR.AYI:NG"'--TO DIRECT THE RESPONDENT BANK TO RELEAsE;.fif'IaE'*i*:TLE
DEEDS 01:’ CGLLATERAL HOUSE (AS IN _fiNNE§{U*RiI§i~–A)i–.b
VIDE ORDER mp 6?-‘ii JANUARY 2009 IN (35) ‘a;3,iIjg)s.:
This petition coming 0:1:’Jf€i:9″P.*:e§ii111-:1i1na;i’§_
this day, V. GOPALA GOWDA JV}, made the ‘fr_).Ii0§vi”I;g”:T1.’.:
There is no represeniigfisii Even
on the earlier tins petifioner was
absent. Despite; office
objeciioiis ha’ve:’j11§it.ib’ea_17i’rxsmplisd with.
..A_cC§§£’dinglf,?’, t.§’1(i’.i.’if§’it petition stands dismissed for
‘I . . . . . ..
355?
Eldgé
Aka] bms