High Court Karnataka High Court

Smt Jayashri vs The Hubli Urban Co-Operative Bank … on 23 January, 2009

Karnataka High Court
Smt Jayashri vs The Hubli Urban Co-Operative Bank … on 23 January, 2009
Author: N.K.Patil
C!'

wv-"N V' -v'"-"=-'"H-v- *"v" -vw" vi vvnnwnvnnu "Iv" hum" ur Iwmlw-unlxn nrur! uuuul Ur IV-"(NI-\|l-\lU| HIUH LOUKI OF ICARNATAKA E

IN THE.' HIGH CCXIRT GE' PEPsRPsIPs.T.%KF:. AT' E§.5.?:K§§s.b(}§I£E."'--.>

ummn: THIS mm: 23"' war or JANUARY 2q;:f.~":fi ''- j*, "~..

: BEFORE '.'

Tim 2~I{ll'~'f'BLE I*£B..i!12§'3'E'I£3E""I~'£.,I£.é"§A'Ifi1i§ §L  4

WRIT FETITIQJ m:».1':=ec:-1 c:§'1?V 2635 

BETWEEN 3

ll

sarr.JA'r'AsHR:,    u V 
we LATE E)ATTF£I'RE'!'.3«.~ vAIaHs{A?.sH:g"% x * 
nssmezumczaaxz, -.  :  
AGED saw? 5.1 Ymas".-_j;

M491. r3A'rfr'.§rrz=;$;**a;:~. ryssris-tubscsmrtx', 
sic: hA'F'£ §T;?«7F'i';'€%§Ei_ 'E;-«-._VE.££U9A;i{8}.{.'-"s.
BESHKULKfiRN3;:, ' '   '.  
AGES Aaqw 2':;:::,?'£:s§.q$'._

Arzmm. '-:::;arcTA"r'i;a:';*.a... £iE"Z$HKU'LKARNI,
52:: mm I3FL'I"P?{§"3E1'§'3?L_'§'}Z~?«.¥5E'AKS}{J9L
::asHxU;..:cA.w,NI;_ . _ 
hem Anew: 25.'1vE2.»aa*'.

 RESiD'"':Ix*a¥":§ .$6,

 v_V'£JAYAN££SAR,
 Tx:m':...:_." _  '

-. . . FEEITIGNES

{Bf  RAJ3*.SHEKPsR, "fez: MKS .M. R. S .AS50€CIA'£'E$,
T  AZWGCATES. 3

*£'§€E_ URBAN CO-GPERAFIVE Bkflffi
34571). , WEE,

 '"-aszeamm-«rm av ms cxxszsze" rqamaaa,
 HIIBLI --- 29.

WW: gamma wwwvswmwwms Jm fivmmw m.:r:\M_m

Wefl\RW..s€i'l'Q1.4€!hQ.'l'a&'é»miMl mm. immmm tas.-.;me,v:¢ m.rnav..Jun_nnna.vn_.,«.a cam. nmuummm .n..m.,n..2.



 t.-mag.   

"'- .VVV'\'- "-N"  5"!!!-I". '.-.3-Iv-I1.'-gvf  "sun yuan' -ur nogmnulnnn run-an §a.\Jl}l§f .ur nan-Itnaalsfl fliufl LUUKI VI' NAKNA-{AKA -H

W

issuing n¢wk::'.r:.:$ ta xeapondents, in time

the Grdsr dated 36.12.2368.

2. It appears that, :12; :ya..€i{:i_6#§;t?$' I:ggs6*a=; 

:19: paid. the yremaa Vieivaaz -::iv.£e.. =':.:aV  

the interim 03:63:: in   "staying
the: aala notice :ii"s.2j§'£xaa;a:.ié--V_L.<:{z»1 @968 in Es;-zsm
Hos.8 and 9 «gigs the data as
auscticrn __     In the
cir::uz:;§'j:¢:gn«1f§§'aV;.;.;:__'  'What, the: prayer
itaelif   fax: cansidanatian in

View of'= _;'t:zcst  this: caurt wall ix:

 the instant Wxit Petitien

stgfifisvhdiéjmissad as having hammer intmctuaua.

 AA  Hisséaearar, 1.z'.i:sax-gty is reaervaa tea the
.'  "gfitiitienera ta: raénsss their grievance befaam

 '"t1.'ze cewatant azatharity if they are 34::

at-fivisaé.

Grdexed accordingly.

f'\"| llfillfi WWHEHKEMHW ..!l"t .E\3!'Svf\""'9 EJ£*'klI..l uwwnwnauunz gm iummm rnummn I-l\lI.ul'lI.l'Ll'Q-.lI_l\fl In nunaum kahuna u_nu._.:u..:n-mm..-M 5...... ........._... .



v-_.v __---------- V. .-u-'nuan-u-rug

......n usavnl vs nnnnnu-\I\M ruurr LUUKI OF KARNATAKA H

hi

all-

Learned Government Pleadex I15 

ta» file the Kama csf Appaaranca an be-ha1' i'-'f. :  

respondent No.2 within two weeka}

hm»:/Q5 . 0:: . §?£i{i§ .* — . };

éP’N:””K\ i:..§&?”«a« m..amm..wm~.mm:m;.w.m» mm “mm W _. . _ …. .