High Court Karnataka High Court

Praveen Kumar K vs Corporation Bank on 30 July, 2008

Karnataka High Court
Praveen Kumar K vs Corporation Bank on 30 July, 2008
Author: N.Kumar


— mu – -v-« -v–AsA-,_.r.Vy- w-mnnunnn ruun uuuau vr IVRKIVAII-\l\l-\ mun LUUKI or KAKNATAKA FHGH COURT OF KARNATAKA HIGH COUi

IN ’11-:3 man COURT OF Kamasrnxa AT BANGALORE
mmm was Wm 33% my (31? Jam?

BEFORE

‘I”I-133 I-I¥.T)I’¥’BLE 1s.m.Jus’m:E T

w.p.m995,t 07

2 PRAVEEHKUMARK «
Sm. SR1 KIRANRAJ
mmnaaatrrasysmnea
R;A*r HO.29,Ei1SI§fP!;RI(«R~E?AD.. : %
§8’E’H ¢szoss:, NLfi34LESWP;Rfi”1’#! .
Bfi.H{3’&ALORE %

{By My 3 1/ % %
mm 2 A

1 _. BEEHK _
ml, V’ %%%%% ..

LAYGIIT Bmmcfi
P2Ci..;BA1’£.5.fiL{};i2Ej.~- 553035
RE’? B32′ rm-ca? MANAGER.

Z %.A.0i1i:sEx:1 OFFICER
‘ j « i?=;;:z:};@c3R.=x*11o1a* B:mK,’?21, 7?}: mm

” I LAYOUT BRANCH

-v 560086, RE-$CX’iDEH’I’S

{3B3%%’3;~g.’..5s RfiW R – AIZW)

% ms WRIT PE’I’I’1’3IOR IS FILE!) msmatzz ARTICLES
mm 22′: 01: um. comsnmmn or mm

14/

bi

mamm ‘E0 QUASH Tm 033312 cap’ TIm4’Ir:IC;>ifi”~33LE
333113 RECOVERY mmuamamarmrafifii , M

BAH m’. 22.5.2007 Passgggg

14} 5! 3336» PRGDUCEQ £1′ ARK-1-I.

W_P.£fi996§ EGG’?

Betwemx:

1 $54″? Kavirrm sax-L1A&*,_%

Wm. SM-i’JAY..RAm_–~-~ _

awn O

MAT NO.91′?f -+5, ‘.

2E3 {1RC3%-S.

amfiamm ,4 .;.mT1TI<::NER

any Ms S W A
RED: …. " ' ' W 5

1 czowalaafriou an A K,
ma, O
kfrmzsxcn
aaymmemmgs ~ 550035

– O RE.P’B¥.lTS CI§~%F~%viBNAGER.

2 Aazfrrsizzmsxn omega
“£’T:€3’1;s’:}3’IC1sl?.4′:’-“_£I;”:Z¢£,)}i’ BAKE
ma, mm

O z.mrc>Lr’r 31-mncfi
PLC}, E.&_§§GALGRE — Sfififlfifi.

‘ A = L RESPONDEHTS

V; s1~§Ov§3 Ravxsx’-mm:-2 – ADV]

.. ..n. . usrl . w\T(_u!’\I ur nnmunuwmn nu.-:11 LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

mzs WRIT mmrmn IS FILED UNDER
mmms 225 AND 227 or TI-IE consmwncu or?
V$I}I§L Pi?fiL’!’IIV{} Tfi QUASH THE GREEK OF THE
“r~1m~:=az,x mars RECCWERY mmzmax. txaxzmrmm;
aw Efi:HG.§.I..0RE m. m.5.2oo? PASSED IN ASA ‘
zsxzms PRQBUCED AT Annsxzim H. \/

.’..n.n.u- unsrn uuulu ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

W,P.P3e:3.1C!%’?[G7

Bumfi:

msnsamnsa waxes,’
agarvzwgmm Mgmmz-:;%%T _ %
*-c*cRo3s,PnD£LmE;yEHwAs2m=Lr1–2;.A ‘

B2§§Gu§LORE-22. ‘.”..,PE1iT1(}1’ZER

2 am mag I-{W10 sax %

{By M; 3 mm Lama; m;:§}x>1m.F%%

1 t:::3R1=ic:3R.»;I1Q’ir % A
?21;mi;:}aAm§m;aHaLaKat#mu LAYOUT BRANCH,

aamaagm-§DTBr.fis czmrr !vfLANaGER.

2    QF'F"ICE.R
 
  %
    +  mYc::.r'r memes,
 V P13. ,B.mGamRE--a5.
*    MMMMM  ...REsmNDEH'rs

 

~ {;E;.: w3%3é 1=2aws1-gawk – mm

* ‘E?-iisk Pwrmam IS FILED UNBER ARTICLES
@155 fiflfi 32′? OF TI-IE CONSTITIITIQN C)? HIDIA
mange 2:5 Quasi; TI-IE annm 91:’ Tim Hon-BLE

* x 33372. mccvfim ‘mz;NAL [KARNATAKA] AT
~ m*.22.5.2oo7 PASSED 3: Asa 1532005
v 1-=R*omUCE1:: arr AHHEXURE-H.

‘%’§E:;-;’+E V.-‘RI’? F’E=TI’I’IC>NS COMIEG ON FDR
PRELI§aWfiEY §{EA%G TEES DAY ‘I’HIE COURT MADE

TEE mzmsmrs: g/A’

lava; I ‘us;

K51′! CUUK’l U!” KARNAIAKA HIGH U!’ KAKNAIAKA HIGH CUUKI Ul’ KRKNAIAIKA l”IiUI”‘£ QUUKI Ur RHKNAIAHR l13\:tI1 uvunl yr nnnnnw-uxn u

wiravsé; the arfler mew ix; appwl maxim?” % ‘

{3}R§7E«R

Dem Remm ,

awmi.

2.’ mm: tin

awmfi fig axi unsier Tik ‘ tion

mfi anal

2:302.

213:: gefitbm-3 submit the
§&z’a.zm[“z:;§fiis:::V k not a duly

‘lfmngiz, 32.25.11’: 3 ixzfinn was

‘ éié mt éémgizte $13: 3313213. Ifiring the
has dbmissad fiw apmzs. This nrder

13:53’ 1, ma ab-man and them ia m

1_a%p;:Hcmssn ef nznind. Ga this ground, the cam can

mmm with an -arder passed hr an appellate: authority

mum ahnugh aliaextuativa remedy by way of a second

awwi is §:*evi.c:’1ed under tin statute.

4:. Ida natmdanym.e:ti£int11eoo*ntc111.iz§.§i§ay.put

£ctr$., Insofiar as the pawn? {sf ‘chi

wifih sash arnrdems mm: be doufated. :

is» wltmzx a special ”

statutmy mom appwlvazcfi o61’2siitu?£a§

mabuma, is it appmpm ‘ he emmmmivvi ‘ the
writpetitian. VA

5., alterrzafitnta and
to e1:’1terfa’m the writ

rmMt;w- »*,fe& -‘k to the peutimm tdprefer the

% – . A 1a .’Hm,1paaa ma faflowing

CIRDER

:23 is rmerved no the pefifiunars to prefcr

” 5-tatumry agk undm 532.18 of the Act

. – -ax.-. .u-u r-‘an: It 1.1! l\r’Il’|III’|I!”ll’\I”I i”Il\?F’l \p\uIIJl\I KII” I\l’\KI’I’\II’l\.f’\ ml?”

i:x.:thestpp¢11at1e¥:ribunai
{3} Intheevemoftheappmh
thirtydaysfiomthedateofmceiptafaoopgr
am? this ordm-, the appekte a::.zt1nrity aha}!

\\/