. m 1 . IN THE: HIGH COURT OF KARNATAKA DATED THIS THE 24% pm: OF '.f\é'£z%'=E1:'i::;';ff}'i'::1 - _ PRESENT _ THE: HONBLE, MR.J,S.§E§E3fis_';R-r,_ _CH1'E;If', JUST;-__CfiE'1 "._ THE HONBLE3 MRxJ--I:f$TICEf Writ Petiticyn No.383:§3 /_2QQ8(GfVi.~DRHT5} B€t\¥€€f1 ' 'V -- 1. M/s Pancharathna VIi1du;3.trig:--:s*"'*~.v ., Represented by i'f;s 1?a1'jt,11<:4r"«.f*,_ Vinod N f S/0 we N.afa;si_ma._;3_eth ' A§Z%d ab«o:u::"A;4o .% " " RV:/E1 _6~942fO€_; 10/ 1B Kédial Bial '\ffi11age. " ¢ " Kuhn' Ferry Read. ' Mannfagudd, 'VM:uj1gzL10re~3 .. EC :"i1;brafnar1.i.. Raju _ ' S/'0;iatie__Changamandadi j " abgut 48 years V()€;vcf'Bu::=.i11éss, R./0 N0g1?'8 _ V36t_h'C.1':*e~ E 2"" l:1::%5vW::a/x/»~xtl«é,§ la IV E»? Syndicate Bank A nationalised bank having its Head Office at Manipal Enteralia Branch, Mangalore Rep by its Chief Manager P.V.Mallya : ._ 4 Asset Recovery Management.-,8ra;'1;s::'h Jasrnine Mansion, l Floor 0' J.C.Road, Bangalore 1" The Manager Corporation Battle p Asst. Recovery Manpage'rneV:_ot B.r'apn'eh Moaoad, Mangalor€'~5?E3' oo_1_ " DJ ... Respondents [By Sri Radesn s Pai, advs., for R-2; Sri V.B.R:v;-xvishanléar, 'ad__\v/.1. ' R---l served) This _W'r_iii 'Petition f1ledvvv_u5nder Articles 226 and 227 of the CoI';stitt1'tion Vof India praying to quash the proclainatiola oi'»nlot_icle 'dated 02.02.2008 issued by R»-l produced at._Ar:rV1_e;~:i1.re# 0' and et(:., 5'-l'his ll?Vrit"P'etit§or;1. coming on for hearing this day, n Lltistjce niad.(:..t.l:~le following: ORDER
(Oral)
Noneiappeared for the petitioners in the pre~lunoh
sessitonppi None has appeared on behalf of the petitioners
in the post-luncl’1 session. T he instant writ petition is
_ accordingly disrnissecl for non-prosecution.
2, The course of action adopted by this Court is
not readily aceep’:al3le by the learned eonnsel for the
respondents, iflaf-S1″E11.I{i:l”1 it is ztonterrsjleafi by the leareed
3
counsel for the respondents, that the petitioners misused
the judicial process for personal gains. In View of the
statement made to this Court by the learned eounse} for the
respondents, we hereby grant liberty to the resgéonfeiefzts to
initiate proceedings against the petiti0ne’:4S’§ be
avaflabie to the respondents, irie}d,iCiing’..¢eiv«iI_ATand ‘efirnéAne.i’ Vs
proceedings. if they are so advisers,if;.Vaeeore1_>1nee~ wi.th.1éua{.
es sa;% W3″
oss: Eestiee
…..