High Court Karnataka High Court

Shri Ramesh Gupta S/O Dharmpal … vs Bank Of Baroda on 11 December, 2008

Karnataka High Court
Shri Ramesh Gupta S/O Dharmpal … vs Bank Of Baroda on 11 December, 2008
Author: N.K.Patil
HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKAHIGH COURT OF KAETAKA HIGH C1

urn uvulu Ur ILRIKNREAIIA HIGH CQUQT OF KAIINAIAKA

ME

3. 'THE E5§EiZ'{3"§Ei?£~§'s' £3? 
BEE'? %i.E€{'}'*s5'§?J"2' "E R1 E'i.§'?v§§,2..= 3*
§{§i.I S3422 El~'.33..'¥fis.E',

?§éE?3$f§ Cifiiféziy
§\fi..}§Q%.3.sZ;§§.§ - 55% 5331.

 .. "~«a.a's.§?%§P£z;a"%s.u "$3 '

{Sag §€F£U3'K§'..§&§&'I'}'"f§E§2'.%§:L3'z'§'}1"'3f';§m§'~:'§;.§?";'€.'§;'.«"'E'§"E«S'5';;';§f_ ;a:.;::.;; 
 msa 2,3  .    

igfigfififi

T2215 writ ?$?:i*£;.?.£:vz*:  fiiaéi-. :;;z:=cf<exe'::..e°-:;:~:;,2*.:-gas
226 éfszfi 312%'? mi" am z."Z=:',s}"¢$.';'.:.:.?i;"Li.?,?.';§fil$3': 1'i;r.f' i7¥T1j§I§,..'1é pi-agrizag
ta: égzgafira the Céz%é:§;e27:?i_ s::i?;%*L':',a;s.iL'~.;j:V;i:%'.L€';?§*2¥';f%aiZ'é8 mi': 22% in
}m.ma~:2;2§§2s in as; .::§.1z*:.5::z;;:,s:§;; 'mes féllmzimgt

QIEBE R

z *_':;.':;é patitzixgmer «f1'f«S&.;'§.l§.E"1.?§ 'aim ££%$'téfi$::I:'1fi:§fi

":.;;43::=..,m§-4:; E,'f3:d&.:° tiataé Efiafififliéififi fin m 31:: 3"§'$;*°:3£' Triifiwmaig vizfie §'1.§a:1ex:z3:a-Ea; tha i'Z¥.t§L%::."*

we

dataci 3'$%.§.§3..2€Z?¥.3S 311% IE: '§=-§$,?}EC%€}B Lil': §%.?$?. -~*

k

3:'2%'3.§fi% g:a,aa%s::§ Ly?' thfi '-':';%s-z«=fi':.,: ?3§Q*:='§'%§'§g* fxibsszaai

2

!

zgifisg §.£2*2.2";.$§vZ%.3...§fQ"'E,f 'aha é"}xs:.ie.:- aiazgafi £%'F,::Z.2i%::8



nun uuum ur MHINAIAIIA HIGH  OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA HIGH C1

II
rm
..

3, I Eave haaré tfia éaaznaé fiaun3§E far

the patitigaer and tha iaarngfi fifififififii fig: fike

e-1

fiifflt zafiganfignts Ea$§$md@mta_gjOam£fm; 33$ *

fiezvsd ané §nx&§:sa$at§$,j

é. fin carafui gézfiaal ®flVtfieW$$%%§:&é anO

racaxfi what it $m§t§%S.i$*t§$fi; tfi@,§e£itia$ar

Ema 3.21 fact fi3.§?i:f2′ O”e”;f*f’i.}§.:e¢?z’».: $:=%j»€V::::3L.as:1a aa an

abgactax in’ 3%?” §ag:§¢ia :m« fig wa,§3?::§§?

hfifmre ,”tkg§fiJ%§i:§Ou_$é8§%§fiMR»a fififi thixfi
ra3p¢nfiefit{ “ain§i$$£*- fig} fiamfiifigzing the
afijeétiang’filgd,Eg”€§é’gatitianax, &as §a£$&fi

33E$§% ?ifi€

§…J

the :mpggnea.’$:§§: fiatafi a?g

&mh:xfiré~fi;*H§ggvex; ii 3&5 Egan 3§%aifi¢aé1y

‘_¢ia:i£i$§ in th% saifi Sxéex that; the fififltififl

“fiaia ‘£§mfiirmatian in fagaur af ifié Saaamfi

zeagénfién £5 afihfigct tw tha raault af 33%

Athixd yafity i,a., §§ti€:aa@z’$ abjéatians.

§_ Théz%f@rg§ it wfinifi. ha fiuffiiaa far
ifiifi $52123: ta dizact téa tlnizsi Ieayamdant ta

aanaifiar thg ahfiaatianfi af twa §£§§fii¥fi%E Vida

fi§n%xu:$*§ an” fiésgéafi af in fiflfifififiaflflfi ath