High Court Karnataka High Court

Shri Joseph Samson vs The Karnataka Bank Limited on 19 June, 2008

Karnataka High Court
Shri Joseph Samson vs The Karnataka Bank Limited on 19 June, 2008
Author: Dr.K.Bhakthavatsala
...._. - <r-F"""'  """" 'r"r"'r' ' """' """"'"' HI! I\f"'lfi\I'lD'llJ"1I\J"| V'II\7!'l \.o\JLIlK' \J¥" I'\:F\fi.!WI'\Il-\I\Ii F'lI\.'3'IW LJJIJKI VJ!' RHKIVPKIHBM N'll\9'I1 WU".

:1 man are: cnuar at uann:max:.:m naaaazox:
maxrsn T1-I15 THE 19"' my 02* JUNE 2008

BEEGRE

rem B2€3N'BLE nn. Jt3'$TICE 2<.s1m2¢:*rI2=;vzaTs§gm""'j*J--'I." V'

mgr PETITICII-3' 1-ro.17-asaxzeoe <5':-.-1-é:§£:é)  ~, «.  

_..-.._m-_.a------

1 SHRI JOSEPH SPJVISDN

sic r:: 1- Aauanns

R n cmapauwn

CHURCH BACK ROAD  V
:43 1'? UD'£'AVARA;  1*
255159;: was " 

 _   v";?s§i:T1'oNsa
(E? SE} rs: simsmxam, 'FDR ~ _ 
SKI x2=xc;I~Lvc;z2aI~s*~A1é4:V,;L;».=ws2?«:."::  

..m-u-u--w....««

1,-3'2-:3  am}: LIHITED
 $33219:-«. Puéi3"..rvR..F 0 " """ "
'-.mmag:;1Lg 2:25' 
373333. "~D1,¥'?'¥T% "   ..
 .23?  1'-i;'5.I~IP*:.0Z5'-E3-I
' 2. *  REPONIJENP

_  3:: 1.:  PRESABA, 3=«.Bv.;

 'f:*i~Iis'TL"«a«fnIT PEHTIGN IS Fuzz: UNDER mzcms

'"= j- _i*25's'~.2E~*3"_.=oF -mm co:-:s'rz*ru':*:.rcm er INBIA Emma

V' '31}: '*§2?--ER€§f{' T'!-IE RESBO}'i9fiHT 530? TO SELL '¥'£-IEVEHXCLE
3Ea'.""I'*v?-.°r,§';E___§'fI.}EF.4.It3 ASJCTIDK AS HENTIOHED IN Am: .5 G

 "i*}{fi RESF9ram?1~I'£' I71'. 3.12.2906, Quasri vm Ami-C
 fimzmns ea' 'VEHICLE AND RELEASE THE: VEHICLE
 Fzrzm-1 mm Rzspaamzuw 5 ETC.



v --v--w _,s.rV's Iv-nnivwazil-§l\I-I fliuri LUUKI up KAKNA-'Any 1--[|(_-jfi (,,'(,JuKI or KAKNAIAISA fllbfi LUUKI Ur :\HIuVu-nun.» x-nun uuuns

take passessicm or recover security or 5e_il,_§3. it

by gaublicz azzatian er daal with the 

and aqgzprojp ziat 9 13 race eds   " Lia   V' nt:a¢t'1;:§7§'3:% e-13.iig&ti?canT5-- V"'ént§red"

inta between the ;--1§irat.V"':esfl §'p§§:"s1<'ienf"'mad- bank is
net myen fm: $ .T_'<;l'».::$'1:.,.,2§i'r:::' f,§.'::¥:erfa::sa with
en.fc1:e:em=en$:.--  -._¢f§: w  V'   unleae such

enfarcen§sa':fi{*._««._Vis-'IV'_V__<Eom:§°a;3?_ the terms of the

<::t:rntract:;."'*~ . V'

=21. sis-.  'v':§~_7tticla 12 of the

 " v§é_:;3;n.5?;:§;;s1:  H» cfsf .,._..I.n.dia,. the 1:-esp ondent -3 ant
_  fiiéhstzued -as "The State". Undez:
  8u'fih#'." ¢j.V%3i-;4;i-%t3:?{:.&»fice5' the question of issuing
  writ to the respanxient dues not

 5. Tha nivscision aited above by the learned

cmmsal far the respondent is applicable to

Q/%

“””””” “””””””””””* “‘ *5’-“-‘l\’r__\!”” “‘Ir*I\I’Ir1Ir!I\r” “l’flll \..-\.v-I.ru\- xv-u |\-r-uunvr-nur’u\,r-In ‘ll\lll \a\Il-I’l\’ \-II a\r”uI\|Vr1urI.I\rI Iuwun n-so-noun

the crass in hand on all the fauna.

6. Fax: the reasaoaxm atatzad supra, the-fr

yetitirsn is diamiaaed 5.6 nut maintair.abl–3.,

Na casts.