High Court Karnataka High Court

Smt K Ganga @ Dhanalakshmi vs M/S State Bank Of India on 12 November, 2008

Karnataka High Court
Smt K Ganga @ Dhanalakshmi vs M/S State Bank Of India on 12 November, 2008
Author: B.S.Patil
.. 1 ..
IN THE HIGH COURT OF KARKATAKA AT BANGALORE
BATE!) THIS THE 12'" DAY OF' NOVEMBER 2008
BEFORE

THE Horrsnn: nm.Jus*r1cE 3.3. PATXL S 'f ~

WRIT PE'I'I'i'IO!¢ 130.3064 053006 t2 is dispensed with)

V' = ,  Writ Petition is filed under Articles 226 85 22? of the

_V -.e[«'.-C)fC11S1it11h'on of India praying to quash the ozder of the Recovery
   Oflicer of the Debt Recovery Trihunai in DCP No.}.265 in
" (}.'A.No.759/ 1995 dated 21.07.2005 (A;1nex1m:--M).

This Petition coming on for onciers this day, the Court
made the following:-»



pxs 

no
I

ORDER

O1. Counsel for the 13* respondent – Bank submits that the

dispute raised in this Writ petition does not ‘far

consiierafion as the parties have settled the

as the dues owed to the Bank has been’élis{r11Azat:fge;»i;.” r_?epe{e:t ef

the property which is the subject

O2. Reconiing the submission méfiiiebby {he 15*’-

resp0nde11t–Bank, this wz-3; peeeo:s’e_;as”‘ “-~:1_ismissed as having

became imfxuctuous.

Sd/-~
Judge