High Court Karnataka High Court

M/S Yashasvi Trading Links vs The Punjab National Bank on 31 October, 2008

Karnataka High Court
M/S Yashasvi Trading Links vs The Punjab National Bank on 31 October, 2008
Author: N.Ananda

l’0l”Il\IVr1l5″Qa’¢\a”m we lunar: in -onwwurruwxmwc

. –

KKK??? Mnkflflfifll ‘WV! H:’&J”‘QI’%%’Q.f’$t%l#'”9E’f§o’f’Q: &’l§’I”&’vFli V-é’M_E’Vafl’Wal N0!

ER EEZQEH €G’€.J’R’§ §§*’

AT Bmmmaa

ms fim 31:? my my mmagn 2&3: 1

3313333

fifi gmfim %

2:532: =2 j *

£13

6 am; ::T5;,?:«snb§%.a1§§ra % € ks

: 2
~

33 3-1,31, v _%
$§*::;€:Lfi;,.§*rg:’me;kamv N
$,§.Z3=.1j%..g§§I5Lwfl2F’I’$V_U¥3.i*mwky Ca%s

‘ §<;~% §:v3j:§:@$E'§._gfi%RlQf¢"Q3. §..A t3

{By .§.g%£'fi;;€f§;§§Ifw§néAéfi'i§ mm:

% fiaizimsa-.3. mm:

_’ _ ¢;§;wa3:&,m Euzrannh

,a.Rwpemmt

ma 5% mg 3.29% rm, Gréer 43 mm mi} of

” &§ ? the mfia fiafi 8,.13.,2{)fi1 paaaenri in

I”a§i&’%€: E%%?%§§§3§3§?@§ £311 ihaa fit’. Gf 1:113 flity Civil
affifigfié glam; the yafitinn filfi £221′

..-W.»-.. .H.«….H %:zr”‘wv’/’hA’lm¥l urn we-unmmumm-n ruwn wu-urn vr zmmuwammmm Hwaw mwwm Ur’ mrwzwmnrm mum L

fif§flm%£$E5§.’:é:l’1fi

fifiififi ma _§3.::1gmn$.a1:§ fifirsm datmrzi 1§3.1€}g2Q;GG
ir:fi.%.,.§}’3$%31§§§3, 2

fippaai mmim mt; far mdmws this

€3m3.r”§. iififiafiffli tha falfiwixagg

gugawaxgj-¢

a§w3$’az’3.’%:5 mm is da§$§'” a§2:i5–4 thin

aggmi

“rm “ap§»1%mfi0n under
%*§a;°* @ fieiaw ta mt aaiée
‘trim A’ ciccm mafia in

a%s.§§§»:s§12gz@aa.’k ‘triai judge: has

V 13% xmréa that ‘Kim ped5Enm’ had.

§5:a.4«3.§E§$G3 far semng aafie tm

” iiiefigmnfi; afi €:1%I’% 311:1 the same was
‘ 2313.?» fiifiifif 5&5 mfi wax mlefi mm qumtiori.
. ma gym agfil £3 agairmt the mmm passeé

. i::. rasgmgma §$§§.%3§§§@ éatmd .a,n.2ma, Ass cm

tféffiiifif’ §.::&%% :13′; Esrfiwfi. {lam E§a.4l5,:*2U§.3 datafi

W- :»w«z*>»»~~«

“{:;’::«1J.;m31′ ~ far

wwm Mwvwma: ‘MP3 hV&l”lm.&v&””!z.i2r~@rbm9m mxutwrlmac ‘magmas: ma-1 mnrusumcur-wean-uamu lilo’

2&5 3

§ ma or sthmwiac

sf firm fi§”‘i§.&$” sf ‘£113 wig} mum in re_ja:ti;:1g

E iI;T%:?§’7.%$f.$

am aggmé whimk; hag ham: filfi afisar Eapsa mi?-V5″r§– ” ‘4 é

iifiiayg fizzé fima are rm gmgxms

mmtfigm ~<s:;:.§fi;:%n: mum In m1?1z;*.:§:;1_c§ éiialgy; "
appiiszafitsxz %% dismisseci" €3Qnm:3§g.:£fiiti3*','* "aka:

dimmfisw,

Sd/-r
Judge

fififi.

m mnsisiflrwg that we :21 ‘