High Court Karnataka High Court

Saptagiri Hotels (P) Limited vs The Vysya Bank Limited on 26 May, 2009

Karnataka High Court
Saptagiri Hotels (P) Limited vs The Vysya Bank Limited on 26 May, 2009
Author: A.S.Bopanna


IN THE HIGH CQURT OF KARNATAKA AT BANGALORE
&BATED T313 THE 26?H DAY 0? may 2399 { 1

BEFQRE

THE HO§’BLE ya. JBSTICE A.s.BoFgRNa.?V”””

QSA N0 1554 0§.2aea ;

BETWEEN

SAPTAGIRI HOTELS (P) LIM1rED;.”a
KAVQGR JURCTIQE, *
AIRPSRT RGAD, ;

MANGALORE–15, v_*. 5 _’u
REPRESEMTED BY ITS 9:REcTeRrLi,;

_-u_f-‘-A; f2- §k?ELLANI
(By Sri. D.a.§A:g§aE§HA§;??A;_§§voc§IE)

BRAECH QFFIQE AT v”

K.S.R.RCAD;. ”

MA§GALORE-1{HV
REPRESERTEE BYa

_.ERIwc1RAL’e§§1cEa,ANB_
a szxzea MAEAGER. “” “””

. A x V._ R£SPQNBENT(S)
j §S$_fiig& 333 13s af c?c, against the

V ,. §aég9§én£ a§d-Becree dated.2fi.flZ.20Q8 passed in

‘” §m,ya,9x:é05 an the file er the 1 Add1.§istrict

.,tD,»-

Judge, Eakshina Kannada, Manga1ore.’dismissing °
the appeal and confirming the Judgement and fi颧&§V
dated 68.12.1995 passed in QS.Na.129!2fl0Ofén’fih§”-L

file of the I Add1.District Judge, D.K;;”M§$g5fior¢,J

This BSA is coming onffor 0r§e§s,Vtn}g§W_

day, the Caurt made the folifiwing;

$3′

One wegE té5éQmply §ith.§héVfiffice
objections,afiaiiing2whi§fi fifie afipéaI wiii stand

dismissed §ith§ut Eéféféfice fié {he Bench.

S6!-

JU3GE

2 2¢;;;¢9
‘ ‘°’?’,~;Vgi M’

R85′
/Lgkmt nag?

‘ h Court of 33″‘
gig &%ai0W {X31