W’E” l3()7I3€}}–4()/20(}9
1
IN “I’l’IF2 HIGII COURT OF l'{ARi\I1\’I”AKA AT BANGALORE:
[.):’-XTEE) THIS TE ‘1 {C 20′” E’);’\\’ OF JA£\?{}f\RY. 2010
IBEFORIS
‘I’I”IE I-‘ION’BI.E MR.JUS’I’ICF2 13.8.1–‘ATII.,
WRIT PETITi0N NOS.30739~30740/2009 A-
BETWEEN: _
IVE/S.’1’HYSSE£NKRUPI” 131.I«:vA”rc) R
(IND:/«\} PVE’. I.’1’D..
“s3UM1~.:RL_J ‘:’0\2v’1’«:R”.
2\s1>1«’1..0c:)R. gt: “74. I:31I21c:;AD£::R\:! ‘1fC’)f%
SR1 S.1T)A1’§in~1AsA1{A’:.?H-I.»._ 2-=..rbj)v~..}_ .. ‘
AND:
‘I”I’«iI-‘3 DE_P'{£’VY <':<jM-M1331(..)r€:=:R()1?
.(3(")MM'Z=3:R(?1/Xi, ':'Ax1'«:"s~ :1i{_If:__Cj:.‘v-‘ERY42}.
1;’AKs}?11LM1 (5:(>MP!..Ia:x. (i}R()UND iv’1.()01-z.
A ‘ ~ Vs1.:sI*1«x.-x1)12V{vI>u Lam/1~. MAI N R0/\I;).
£»3.4\__.N(}A1;Z'()()l §~()«i1« 2004–():”3 IN ANNi~IXLJRI<2«N.
THIS i3'EC'!'I'!'l(i)N (.'I()?\/E!N(,} ON FUR PREI,!I\/§IE\i'/\RY I–ili/\RiNG. 'I3'
" .. R(.){.J'P "I"I"TIIS DAY. THIS CO[_J'RT '§\/I:'\.II)I'I 'l'I~IE§ I"()[.I.,()Vv'IN('}:
W3-3 I3(}7i3§}–4() / QOO9
3
13. Comlssel for the petitioner is right amfl justiified in
<*o:'11c-,*.1'1c§i:1;§ [£1211 the 'E':':'b1.1:1zil m2'1_v be c.1i1*e(?1c(ii to dispose of the
appez-11 expediii0usi_v and {ill I110 ciisposal Of me a-1§')pez-§1. the
1*csp011dcn1'~auI;h0:'i'{.y be c1i1'e.(:ied 110% 10 encash
gL12.u'2:1n1e.€.
4. As the 111att.er is pending ”
Appellate Tribunal and the dismissal
reasons not &11.i1’ibEii2V1bitf to the ;)V(>*:{‘._i:§i()g1(=1*,Ail is j’14_1sVt»’~,a:1A:Ai’§i’prapbr 1.0′
direct. the authorities 130; to VAf3.g.1beI§s;_1i” .’ T3’z1.r1.}< VA..;.£iL1a11'2:z11<3e
i'umish<–:ci by the §)et.itic):1cé13{E11*I'11"o__Ci;is~{)bs;iV1 bi 'Hie a.pp(-33.1 by the
Ir{21:'11e1t:211<,Q1 ApApe:lfi~;11e '"TE':'ib41i12.Ae?.i. The 'l'ribL1na1 dii'('3('.1€d to
dispose ()f~"{'11€"£1])1f3f:£1i'@153bEi?§}5"Cdi"[i()l.1S1y as possible. The bank
g1:z11'a1:11:.<.=(;7 give"1"; Vbyv.1..I'–1cr"p(:i"Eii(')1b1e1' shall be in I'01'Ce until the
V'ci'isp0s:;1f' (7+.f7s,1.§':+;j. 21[J1)c§zi'i""iJ}? the 'I'ribunz11. Writ pe'ti1.io1'1 stands
fl isséid. 6E7 .e1.C.'?brc:iia1<'il .
Sd /-
JUDGE
“§<.;,§ ~