High Court Karnataka High Court

Smt Anusuya vs Canara Bank on 6 March, 2009

Karnataka High Court
Smt Anusuya vs Canara Bank on 6 March, 2009
Author: N.Kumar
BETWEEN:

IN ms HIGH mum" of KARRATAKA AT aA;e$§:%é§§% 

mated this the 5&3 day of, ~?%z*¥a_:fc:h,_".'.-:Vf':I§§ .';     

. sesame   ' T
"ma iiD!~E'Bl.E MR. Jisfsfncs :4 %;:ueéA1é:d%k k
Wm Pergtzon f'-%i«::_¥;_«.¢S3.'!;_'i; ¢f;gg$j%~reM»§af§

$mt;Ar:uss.zya    _ 
Prrmrietrix ,   " Q 7   »
Aged a%3r3utV5V1a%_ee;:'s  . _  '_ - V
Mia. Shar:%§£a_fiV"€Er:1B*%i;:i.;de»r_y  '

¥\io.23é;;, 9*?' iviiam 

Dr.Raj Read . ' 

Srinii;asa:3ag'ar     

E§fi§$§"!afiK£?2i_'_§ "15: $'*é_agz=;~ = 

Bar:gair;:r&-- 55?; I385   Hfietitiener

   Skis P Sathésh, Adv-auztate)

 

3. " ..,4 V%Ca:3a!ré'§~.V.E5}é:n$;
" Shafihadripuram Branch
Barzgaiefe -- 566 928

V' " _ByE:s Auihorised Gffirser

.'    "Thé Ciebts Recesxery Tribunat

By §t$ Registrar

Kmsh: Bhavan

Huésms Cirsie

Bangaiavre --- 566 £132 .'.Res;aondents



vprepertjy' tesaie euejett  the cendition that deposits a sum

  petitiener produced a fate chaiiar: cepy

'  $1erif§A.c'etio:'3__V'  the Bank, it was feund that it was a
tHH'T:74."fefg.e;i[fa.tse;chaiian. Therefore this Court are 24.i39.2G€z8

///¢eeeteeA"the énterim murder. 

hi

(By Sr; M R Shashidhar, Acivecate fer R1;
Respondent-2 served)

me writ Petitien is flied under VAtrt>ides1226*–a’ed”22′?V af
the Constitution of India, praying tc”c:uash._ the-;erde.r_ dated’:
4-4-2008 passed by the Debts RT.,.ecr:;’ve.ry ‘T_ribu’nai fi:’iQ€¥2’+:_’
Anne:-cure–Q. 9 ‘ V ‘

This writ Petition coming o’r::fe.r pretimirttafy in V
‘B’ Group this fizzy, the Court mae_e”t.h_e-fg:iiowi:’:.g;_

The §3EtitiG?:}Er:::E:fi:i’§5.,V# .nigfeeeeekii1:g””f’eave cf the Court
ta withdraysf ~ Ceunsei for the

respenéeiigts «eetiee ef the Court that this Ceurt

granted ir:teririr1ttorti’ef the bank from bringing the

cettttenfizgivé:”‘tifiet.’Vv’vt%;i’e has deposited R538 iakhs. After

U3

2. Aii these are borne cut frem the record. Theugh

the eetitioeer hae a right to withdraw his writ peti§§ees§’,”‘i$§’é3eveV.

he has abused the process of the Court to staii safe:

pmperty in accerdance with ma: am.i”‘th’us ‘_n’1;ai<;i:{gi':vti;e 'i§anx§<.:

éncur expeneiture. Though the bi's.v:_.._ e:*:ti«ti'e:?:: "–.!fiVt.i'~_

withdraw the wrfi vetiticrn, he Sh'e§i'~:.i»be .:"nede*wti$',:§e'*§f"£fie'V'cost

incurred by the seek. Uvnder t§1$e. ¢ire££»rr;sta1;icee, Vpveiitien is
éismieseci as withdrawn. 'T'_:1'e" gay cost cf

as.2o,::sao–ae ta_thi:.§ re$;)§fieie:}:£t. e '
' Iudge

"'i<.se£f~4' ~ A