High Court Karnataka High Court

Rama A vs Syndicate Bank on 30 October, 2008

Karnataka High Court
Rama A vs Syndicate Bank on 30 October, 2008
Author: Anand Byrareddy


R? TIE; I’°§CEH CGURT SF KAREATMUE AT BAISGMDRE

mzmn ms ‘I’I-iii am me: «Q? (l)C”I'{)BER zoos
aamw ” jj

flm HGKELE £311’. Jt.IS’I’ICE AHAND

BE-‘EEK :

1, Razm./Lbxé/’Q2 hm A.$ub1ama£gyTaP1as.hd,
Ag3d45ymrs,Residi.z3gat ‘ ‘_
Tm tfimsa, Ilndain
Ciamz-‘a&nkCn1::r1)r, H

2,, vams;fi;a&shn;aj % ‘

81:} Late
rm Raaiairaaat
3%: Kfifihtca KI*!z.?££s- ‘A M %
Canasta Célafiy’, .- V

. ….. ..’
Lata,£–.,Sub1~amnya Prasad,
_ -35 .y¢a.”ts_. ‘iimidmg at

3%”, Kmpa,
?’=fi 5::-aa>::~, Road,
Cawkra’ Cakany,

-nagmh*m Raad, aanmm-72. ..,PE’I’I’I”IONERS

‘ VA Adwfie)

%;§J.m :

” Sgrtxfi ‘as fiank, refimtfi hyitn

Wm WM. W mmmmm. mm: w;wK’i’ in mmssmm mm»: mum m mmmmm. mm: COURT or mmfismm mm mam M mnmmm Ham

Z

warrfim <93 §g.g00.0F.__. A

.5 mw… wuwwsxl vr numuumamzwt H!v?1 §.J;.J_:UKl' OF KARNATAKA H16!-I CQIJKF OF KARNATAKA PIC-5%'! CQURT OF KARNAIFAKA HEW'! Cam 0? KARNWKA HSGH

Haad Qmoe, Manipal.

2; The mpnty Gmmal ,
Ifiusma} Relations 0311,
Ecxnai 0%, .

3. fiaefifial Man%[1=$

Cengtitutim Appellatsex Authority
Qfthmsaid Syndicate Bank

4,. Tim Ch1efMa:nager,

Sb §g:ag,.g:Ba1:zk, P’artB1air. % ..A;’RE ‘SI5ONfi2E!HT€s %

{Sri Sundaraswamy Ramxsaa &;I«z .:af ~ngm,*a dwmfl
m w? is rm u.£i£é.¢r mm ‘VI%._1?§€m.anc1′ ohm

Csnsfiiutkgn of India sé’tfaBizi.e the carrier
dabfi “.f.fi,€$..2002 finund at £L:mgtmre–H.fa}.:pma, passed

by R’? undsr R3.

Gmup this dag,

‘ * 2.2.3 55
Is: is it that notice: had mt been

“:3, scigfmt tn the mat of the waawmfl hence,
s:.mtm11ad.’

% ‘ Emmi’ exnally it is the appmmmm cf the
T _ that as me rwmndm Bank had imtitzlted

(mm: regsmntead by the patifionwa) and an order at

Z