A * IN1EHEHKHICOURT(fl?KARNATAKA_D CIRCUIT BENCH AT GULBARGA ' C DATED THIS THE 10TH DAY OF MARCI€*;"2«OVV':'Q: _ BEFORE THE HON'BLE MR. JUSTICE A411? C WRIT PETITION N0.8o543 oFE.20aDo (~fgM,gE.E$)_:'; " BETWEEN MR. SADIQ HUSSAIN;-. _ s/o HAJI HUSSAIN, AGED ABOUT 37 YEARS, 17 PROPRIETOR,' M/S BHARAT '_ ARAB MJHALDA 'C'E~iOWK, RAICHUR, * A " R/AT :H.NO;£3,§5- KOTTALAR, ~ ' * ...PETITIONER (BY SR1 s'LIDARSH2m; SR1 P R KULKARNI, s NA.S..,ASSOCIATES] v A-.1'} ~.THE::M.AfiAC:ER, INDIAN BAAIK: GUNJ ROA,13, §_RA1c11UR BRANCH, A EFAEAICHDR. 2," THE AUTHORISED OFFICER, 30 INDIAN BANK, RAICHUR. 3. THE BANKING OMBUDSMAN, THE RESERVE BANK OF INDIA. D.NO. IO~3-8, NRUPATUNGA ROAD, BANGALORE. (BY SR1 P s MALIPATIL, Am/., FOR R1 In I *******i:mMd. ' d This writ petition isefilied 227 of the Constitution of 'India, prayi'r1gj't_o 'quash the' intended sale notice dated 2'9v.'1Q.2009 ._ issued by the respondent Bank at A_T.1 I1€Xl.l'I'€ E_:'e.I1'd_etc., ' "
This petition coniing this day. the
Court made the._fo1lowing;:~. ‘ ‘
IE,fve*n’ theghiiiiatter is listed for orders on
application’ forI§aca’ti’i1é’\.’i’stay. with the consent of both
, ‘_ the ‘tgonrisel, matter is taken up for final disposal.
petitioner had availed a loan of
Rsi’E5;’0O,.The Annexure ‘E’ is
‘..li’oerty is reserved to the
to proceed after the reply
Vdfietitioner to Section 13(2) notice
shall file his reply to notice under
13(2) within a period of four weeks
a V \’ A1″ from today. He shall not wait for the certified ft}
in
copy of this order. Parties will act an the
directions issued.
(3) Pursuant to the order passed’
petitioner has deposited;
Rs.3,00,000/– [RVuapveesV–“~T’hree hriiy}-.ti’
before this Court?’-.,:_ Respch’der_it_:bank is
permitted -same and the
withdrawal amount shall be
Rule .i:f1«étcie_ahs01ute to the extent
indicated ahoxfe’; %
The;-.:.applicatief1′ fQr…\i”acating stay does not survive
for_cet1s’ide1*a’tioiit.stud the same is rejected. 3
se/~
FUDGE