u-we-uwwu-we
Wfw.f-I-'Wvt WW »'wwmammmma\m mawH'm wwwnw war mmmwmamfim WSWW amwum E25" RMKNMifl%fi FWWWW LUUKE U3' Wfiwmmfiflfifls W36"
I" THE HIGH CQURT 0F KBRNATAKfi AT EAHGAORE.
mama: was me: 16'" DAY <33'
BEFORE :
THE HfiN'BLE KR.JU5TICE
WRIT PETITIQN NO.17033 DF
BETWEEN:
SI-{RI K.C.SG!4ANNA,
Sffi LATE K.C.CHINNfiP9h,
AGED 55 mans, ;
RESIDENT 01:" HOUSE No.9, ;
KYATHAHARANA1-LR1:LI, V
5" STAGE, mscmaf; ' '
{By fig.§ir§AkAyfiC$Q§A§Ak;
AND:
1.
THE AUTHc:a:sEn’«.o«$a’I::E3,,
BTATE BARK.F’=Ir£’:%IA,’*—-._ ‘
YESHWAKT ma ‘v3aA.!_m:3{,. v ~~
BANGALQRE ««22;
2.” THE BF.§&NCi{.’HANm’;ER,
“,’ 5TiTE BANK GE INDIA,
‘1r3_;.:’5Hm:;1et1f£~uz=e. ERANCH,
‘E§Fk1%§.l’.’_§}.fi.L=Ci*E’1..E._-V-“T1: 22 .
.3 . Sr-§’2i”; 3:52. ixztgisuratn,
—-Q?Q$£!QSAfi&”V”
,a;::s:.n”*-$2 wsma,
3-1 1,. ,L. 12.; C .c::>1.v::=mr,
u NEAR%fiflER?%NK;
“~-_ samgmxma.
DECS!-IEEER 26353,.
N.K.§ATzL§§ ‘
‘3ggjl’§M RESy M¥
;.. PETITIONER
3 A§vocATs.3
” ” “” ” “‘ “‘” “‘”””°,’f”‘f”””””‘ “W” “°’**””‘”‘”*°”””**”‘””‘*”‘W'””* *W*-‘-“H “WWW “WW” WWW-WMKMWW WWI” wwwmm WW” mmmvamxmmm WM.’M”E umwwsm wag” mmmwmzmmm emwm mi
5 &itu%£éfi%.”pin.x””fifinco-H13-A;
Lad
Annaxurm-B, ta quash the tender nctice datgd
19.G9.20£}’2′ bearing I-Zo.E:PsfSB»I;”‘£QR;”BLF. iasu5’d.::’}:§gr~._VV
the first rasyandent published in
newspaper» – ‘Eyaara mtra’ __¢:3.:-:-1t;_fe<:1
Vida Axmaxure-C, has ;_:ar:=asez;1.i':er;:*i_"TA~'i:hé._
Writ 991.: itican.
2. Tim petitionéj.-z.’_and””‘:§-§{;::§i:::1ent$VV”3find 4
availed various loafifi sazzand
zespondezit account
Nam. 1o52197*£’§V4’§””w§é’i;a§:§*§;-J ‘ifiatitianer. The
saifi 29:32 ta run time
Paying VVV’i;’}t;”e«st . Jeevmalahima Nagaxr,
Bar1ga_La::a. 4″‘T1f§eV.V3:*1c$fi$é” upreperty be-swing 1~Ie:s.9
6″‘ stage,
Myscra City, raara fully
the aczhedule, helanging tc: the
-..f;f ~ .._§aetiti:52;’§5: was mcrtgaged far the lean saczumd
petiticaner. Due to the financial
“..__”_’,:;v~’,§..;f,~’1fd’1§t3:a.iz:t, he incurred the loss in rumxing
ithe Paying Guest Hcxatel effectively due ta-
LN” KHNEWMEMWM filwifl MWMNE wr nflfllwnimmn ruwzw mwwmw Wu mowmwwaa-%u=fi~maw-a wumamvz an
Vii”??? “£.«\ul’3u-uflfill 5}!” ¥\.I””H’$i”‘1£”§I’d”§K\fi’l 713%??? K3!” lwflflivfiiflfifl ¥”‘¥Wfi:lI+E””fi Lflfiwfli
€31
far preliminary hearing an 36.10.2650′?
interim array sf Annexurea-B am’. C was
subject to the petitiener dapaaiting
Rs.2,€3C’rE}GGf”” withirz fcuz: §fi’,$Eg’ k8
date .
5. During the ¢our3d;§f sfibmi5éia$éMffi§
learned Counaal for the i§§fi§fifi3$t$ 3;”%nd 2
submits that, the pa§$iti_$fiw4s:§’::’ compliad
with the ¢Qfl&i#iQfi% 95$ V§$fi<_;fit§rim Orfier
grantad fixiirxcé, the instant
Writ be dismissed on
this c§fin#;it$§$§, fi§:i5 quick ta point ant
that, _in Lj§a.:"suVa;r.:cAe_ the cspaning of the
2vV.§.1£3V"{2'G'i'2'? and the property was sold
ans Kamarudxiin and bid
confiérmat 'fioumunication being isaued ta him
29'~.,11't;:.2Qo7 itself, the instant Writ
V' E-"a:_'£:..i._f%;.'iIA_:.:'»1::. dams not euzrvive fa}: conaideraticm.
%
/, WM
E13
8. ‘rherefcsra, the instant Writ Patit:1’_,_a.i:;€.tif¢;’§fu:nri’7–gA*
to redress hie gzievange. b%§.f’f’3’3fEE.-1’
zcespczanstlants 1 and 2 if he is
naed arisaa.
new nwnm’ma’wwH”‘QIE’NI7″V’e K£®E(‘l::t?€fli’6 wwwmm WW mmmwmimmfi W”‘WW:9?’9 Lwwflfi WK” C
Ordered accardingly.
Learned Government;
to file the Kama «af ' of respcmsciants. """ H /_ % .. . _ Judge
*7 -.#r«c;%2:.»’4’3..f5;’;*.5;;2c:sL9’_,