High Court Karnataka High Court

M/S Nian Themes vs The Canara Bank on 4 September, 2008

Karnataka High Court
M/S Nian Themes vs The Canara Bank on 4 September, 2008
Author: N.K.Patil
Iva:-aw-I

, nun-nvuu\'I' 7_,\-4:! nnmvmwnn:-\ WIWH uwum U?' KARNATAKA HIGH COURT OF KARNATAKA Hifii-*1 CGURT OF K&RNfi&'FAKfl HEQH CQUR

VPJhI 2&

IR T33 HIGH COURT 01' }C'sRNhTAK?x AT 

ns.-ma was an 94'' an? or szrmunxa, zqgaf

3330133

=1-an Hm;'n:.E I-IR. aus'r1cn.N~ 1:' V'  4

w. 2. ma. 1as5o.f2oos zeta-A-R383 '}

BE'f'H'Z3fl

xi: nzas rannas
A ranmmsnsazp rzn Hnvis ;

ms antics AT uo.1e4/23  
wmmaazxxns naza nnan, ;j .»@
smmnomt seems V  V

an: my ITS 2nama3n.% ;% A ;:_ «:. ' v
331 S.VERfinA%fi3%fi§<V .*Ai%' j+.* '~~
M31: 52  .  ' --   »

are LATE n.sH3s$asx1* :'$="
Rm annaamns  ' 
saI.sasm'mHm ?gJ'a1s,_sa.c:oU1~m:L you

"  rrrzwzonnn

ihyzfimtkg 3--5VV}£n$K§fiK3HMi,fiBV :

ma:

V 1

was canafin=nank  
tzvsaégms  -

 ,ss,2e,; nj.~r;.mAn,
'  338635833 '$60001

REP' V3?-,1 vs 

H " .a't33ISTA.'<T'§' ASENERBQ FIAEIAGER

 éssién nmasxn
THE tzmknh BARK

" cmnszns nzemc:-I

 .:aa".;2a, 1a.t5.mns
< axsanLoas saooox

'TI '3~;

3!/3 HARENBM' Mm CQBPMW
SUSTGM HOUSE EGETS

£40.72. ZHD FLOUR, 8.6.9.9339
BANGALGR3 566002

RIP BY ITS HMIFLGBR . .. RE8POfiD3!¢'T8

¢ws:i:ns m,mmnn1?om)



._.._ w..., . ..}.w-xa.

W-'w"A*j ,.vV,-f nnnununawa. nzwsrs bunk! U3" unammmma Hlfifi COURT OF KARMKFAKA. Hififl COURT 0? KARNWYAKA HEGH Cflfififl'

w.vm1w%-nag

was the. rim: mtnm an-rxcaxs 226 
or «tag comswxwumau or 114913. 9a.=m:m TO 1ciu;L%'   
rm mzas naconns 332.3-mac we was conc3,R§mp;c;~.T.:mn "  
comawrsn arm mzmmnza A "re:   % .
msrcmnm 1 AND 2, rxnusn  mags 
smn asamcxt'. nos. as,5i-2_oac1i.!.2'41.512333. _ '1'If; "

ac . :5. zeros , us:/1oacn/2:16/'zokiba     13%.. 7;<2c6s .
osnizaacnfz-ufifzeea  %i%" m.2ocs%  ma
osa;2oscn;24a«s;2aoa n:Qj'* %2a§.'zT.v§ees mssrnc-rxvxnv,
PERUSE am saw: my oacL.§.a'£;'%Jé:'HraaT%%%§=s:5é  .iAnm-amxv,
Innxmn mam ageéfsmp  'sgéwxona 13 or
'IT-IE sncunz auxin» 5[Jig::%n%jm:2::;as'g!ar;c1*1'¢:r:t§r :1 wzmxan
ASSETS ma   js::cu§;-fv rm-anus? ACT,
20:62 {cm-:-1-t=.;.z.T};c-:~"':ii:;a-.s4j(2oc2'3"~Vai&n guns:-I my sun:
as saw my. A§,s<i»f:*<$"~1;ia§cT rm: 131' assvoxnm TO
onJncu~:v3:}?__t:9nszVné§ A§dn__':ittarimvess err '11-?! smwrrroav
nz1=nnssrm1o§a«. air... _19.'~:r.2:3oa was 2-mm:-n -mm THE

.2E?IT:.ct:§aE11'~i-nI.s"s:m(4;m'En 1'0 'Fax 131' Rnsronzmrr,
 am 'A.r,:c'£3nnzm fif' 3 1:11-:~: mt.

 ._  out-txuc on ma exams -nus um,

  Ct2§JRTV_'3-i.'&1!J'1§ATI*I£ aonnwzns:

O R D E R

Vfsri.B.S.Shunkaranarayan, laaxnyd counsel

V ‘»l§acqpta natiao tor Raspondant Ha.3.

~»A~?_.~.vV . av-uu’lr1m.r-Ilnrl nmrn uuum Ur KAKNATAKA HIGH CQLRT OF %(ARNA’£”N€fi 2″-HGH GOURT OF KARNATAKA H£GH COUR

WPHa1 -IQ

(iJ At thn autaet it is ; .

aubtnittad that the entire ,
made to the Petitioner, M
recalled and the at thg…..Ef§titiér£éé.3:»

ix liable to clear :11;

details csf which u;:§ £%m::t..nhec1&%%%%5;:: ‘
the Statement af Objea;fi:~§,9ns.V’

the above case. __

:11: The msgmnt, 1L%%§u;L12 are
agreeable for jt:h:.~,.._ :;)£0§2’€§5;l the
petitions: ‘§ -‘i:Vc>. é * méf the
property
aga.f£2i&t* a .f*;_l1c: :7; ‘V that the
untix 3* 4’ d.§”r_i&r’ud there from
are Jloan accounts at
1:13,-., 1§¢t3;’*c:iv9m 1:.”-

T%r%:fi~3:c is subtnittod that the

than fantasy premises
‘stacks available than at

#2.. ;’hy.pothn::atad in favour of the

~ and than are no excess itmm
maachinary ox: atacka as cantandoa
V ‘Ein paragxghs (ii) and (iii) of the

-of the Potitianar. The

Ruapondanta 1, 2 and 3 have 110
obj action .£¢:: sale at’ any atockn,
hypctzhacatod to the Bank which is

L

m,,….,..a…….,.. WW. MMUKI w mmmmm Mm; mum’ as ammamax mm-1 cmm W WWNAWAEM: WW

Mififi QOW

wpxnaasaamqao-nag

-continuing guaranteaa till the

clearance at the entire liahilityéft’– ‘ :«.V “,
due under the various lean ac:cunt;_:::3V.

7. In than light: at the x

mm learned cozmael appeaxiiig

pnxtiaua and aim: in Eng. ‘
condition: 1 to 7 any ,.«:.I..1:a£:§v.:}* VV;1i’1L_:_:-2.:-?s%a_,.’ f:’1’1 e”*ir:is:§tant:
wz:-it petition filed stands
diap-wed af :1′; 4z’j:;1m_ 1:i§§)V: counsel

appearing 15:: . ‘
n11f%o£hcgV_é§n:§fi;iqn§M urged by the

paxtiea ni’:g_ “1 47e:E”i:- ”
£v_Z3%s;1:vr;._1_i-;-‘eciu afiéozdiraly.

Sdfu
Tudge

V