High Court Karnataka High Court

Rafi Baig A M S/O Lt Ameer Baig vs Amanath Co-Operative Bank Ltd., on 8 January, 2010

Karnataka High Court
Rafi Baig A M S/O Lt Ameer Baig vs Amanath Co-Operative Bank Ltd., on 8 January, 2010
Author: L.Narayana Swamy
-user-wu\: vi nsrunuuruarwuwru any-In wvunl "pan nu-wwmut-tar-|I\.I-I nnvurms uwwmr. 'omwx awwmiwmlmaum TEIEIFI Vatlfiglfil id!' I\.h\l{l'I§|l\1\,f-Q, |"[[{,7|'} QLJQK; up   

IN Tm rm: cemrr cm z  yr  Ej

mm *2:-nzs '.rm 8"' my ca" mm 2:31;;:---  

Bmm   

arm mum ma. auswxm       
as. am. 34792-347§5%%%\2099%%%    

BE'I'fii'E£N :

3.. Hz. Rafi Baig 3.2!
5/9 Late Am-mt Baig
Ageci smut 45 y¢;:.::a:___

2. Hr. Em Eaig~_  ' "

Sic. Late Afl¥§é'{V9r.i:_H:¢ig "'   %- '
Aged about » V '

3. an-.:.  % Eaai
92/o. A.H.F'£.-gsi  
Aged abwt: 45._§«'ia&m_ 4 " 

4 . ,2~:::a .   '
 iii".-a .¢ = nag
Egsc1"'a:hc>u.§: "~33 in/gra

zeta:  £§a*sa9;i;'aLm g5  at Rs. issxz,

 Cam;pn:;a.i;_'4j£iA.V. Baud emu»;

 Ea;zavana.quéi:£.. V

' " ~ --. ikazxtggglganraé-~.,__E:6ifi 98¢ .

. .  j,    -»   Entarprisea
 {An allagad firm which is zmt in axiataenaai

* fi13.g_g7sd. to he réprasanted by

 If; puma: Hr. Rafii Baig
*-. Ag;~ed about 46 yams

"Pxaiding at Ra. 3.982%,

 campmmd, 11.5}. Rom snow,

fiaasavanagzdi ,

 "\

3.



Eangalore -~ 560 004..

(B? SHE! K.  . AW.)
mm :

1. Amazmth Car-operative Bank Ltcgin  A .
Represented by 11:13 A&ain1at::a't:r;__T"'T
Shivajingar Brunch ,V_ *; =
Shivaajinagar Bus Stand, '  
Bangalore - 566 091.

2. The Joint Registrar  Sofiziéfiaa
Kc:-.132; 2"' noozz, " -  ;  
Kenya]. fimmmthaiah Ra§,X__ :  ' "

Bangalore *~ 569' G2?.%c:ie?§'ie,a"*--§.gM*-.-' ,
Reacvezyv ..o:E£im;::"1«::;§_t¥_iR_" 4411.3 * 
Amanath, Co-aépaxatxive  Ltd. ,
Bangalore ~'=~'55f3=6-£?1%.._   ' '
- - "   "  nzwoums

was stem: snnnxérig   BUTT YADAV, mm.
F933-."1'   '4

 »v§2m%;=xcus ms muss uunxx Amcws 225

gyms 22': ':2: =rt-r$¢q:r3a;srxwu*r1os as zxnn mm A gamma we
 mafia wax; :¢o'1§.1cE,. aemzn 24-«la--20:39 131 max 9 zssnaar 3?
 .2" axsaosnanrr, Assrsvram R§IS'!'RAR or comamrczszrzvs
-..scsr:4IE';:fIEs §.3;n':. amvaav 6??3iC$R, 911090639 3:!' AHHEX-9.

£it:1a:ai:Az:'r,%'r0 'Pt-IE Asraxns rnssan IR an-ran: 15.a9..2ao9 mm

 ';nj;»::_ssf: _a5".'-:_La..2aes m*r::.,

muss wax? ?E"I'I'i'IGN8 amine ex ma carmns ms

 sway mum 'THE mnmwma:

mwwwaa my Mm:§'°«é§é<s.i§%.&A a-mm &;€3U¥~§'}7-AQEF ¥£A§.NA?"AKA HNSH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-"GM  0?" Kfi%N&TfiKé9« HEQH COUR1

*3

. . .  " 



N... am". w..mmu--u snuwuu wwrwwm' "<\~.6*"«' s:'w'mwi'mMI£'fifl\.Mn rmwn MUUKI U'? NMJUVAIAKA      

ORDER

Learned counael for the petitianan$m§&% fii@dR u

a memo saeking leave of the Coaft Eé”fiith§£§wu%h$¥f

patitians as they have hacam#,in:rnétg¢u§}_’ ”

submission ia accapfiad akfi thg Ewe i§Vfi1ac$d
on zacord. Writ p§titio§§ g;éjé@3m$§é§fi’an having
heco¢ in£ructu9¢h}§L’ 5. 3″f : “.W;

 % %   f        sa/-

3:: .'