. W..... .. ..................... r"u\.1rr1 \..u..a=a.Af:I\g.! ?.Jr mmmmm t-man LUUKI or mmmmm mam emu-R? OF KARNATAKA I-EJGH comm' ow MRNMAM HEGH cm.
El' THE EKG-H COURT OF IQKRHATAKA AT
mmn ms '1':-m 24:12 m? or ssmmafi L %
BEFORE
Tm Honmg T
Wm Pmmon M12053; ' 'E
Between:
I
sm MAHADEVI
was mnmppn
mmeoms
RfGmVALE.55iWiiR;
3A('iALI(Cf!,?"DIS'lT__ %
{By $121
AHB:
1
1331?-z:*1*g' cmmfsaonm
Iii:-3f1'1=:.*I:*.;*r
..... ..
%
am-nmsxon
Q H, m:3~ALKcrr mar
» M:.ImoL TQ
--. B¢!¥.113i~I'DL, BAGALICGFDIST
MUDHOL URBAN co-op BANK Lm
M3Jm'IOL TQ
3%LK|:IfI' DIST
EYITS MAHAGER
SH CHANN
fisffir EX!' ?ARI-KPPAC KHOT
1 uuuru Mr nnauw-umlun rwuan huuK.i §.Jl' lxanacmfllnfifi riliarl UUUKI Ur nnnmmnam-nmm COURT BF KAKNAYAKA HMQFH CQUET Q? K&RMATAKA H161"! CO"
AGED 65.} YRS
R} G €}PP:APMl3 OFFICE
fii, MUH-I01. TQ,
EAGfi.LKG'1' BEST
saga LT mmpm c KI-I(}"I' V
swan saws
Rjfl 0P'P:APLIE OF'F'EE
I' GAP[J'R, MUDHOL "
BAGALKC'/I' DIST
3&1 zsmiemvappa _
S;€>L'rPnRAPPAcI<HOT '
mammms
we QF'P:a.HgIG.OF;'F1CE:'..«: % %
MLIEDHQ .'
BAGu&LI(OT"I.}i'E':"{?._ L %
3 é
S»j'{'2_.§.T
Ammzzs 45 ms-A {
we aa=:a.ma%mw1:::E
m,
B;-.cm.xo1= ms? RESPONDERTS
' PE"I'Z'I'IC.)II 13 man UHDER ARTICLES
225" Q1? THE consnmnon or mam
'§'€Z}"~Q¥J1KSI{ TEE ORDERS OF R3, %, & R1,
m*.2*z%;%a.a3g3rfl4.2.2m4, AND 1:n*.25.5.2om4, 11:2
«::mm m: mrxszns Am msmczn AT mu-F, 1:), a
"--»*'.'§§§IS WRIT % mfrmcsru commie on FOR
% mama arms may Tm mum' MADE
T FQLLIDWRWG:
ORDER
Fatitiwneszr has challenged in t% writ pctitiorn the
%*ie:=z.mziehythemvm1,eat1t!mritiea
E/’
m “IuVtdrUH’t\m
‘Vera Iur-vm\avr’l§r’l5\.l”‘\ IIIVJTI ERKIVREHM
mam af the 431 rraapondmmt bank in the mutafien
rewards aimixm that the it}; in
a&thatt}%haveaac11a1genva:’it;;:; 2
‘EL ‘% 935.3 d” the
&_.r.Nem28if3 measures 5. A’
the sf fmm
T11: 45″» and am mepaid
the mgga “‘th:”effl: %’f’k”‘~*rA mutation mm-ins
made £33 ‘£336 sighted. Ihereafbm,
the p3?:jti;b2’sz;t”5i?:9V_.:ia~ against hm’ brothers
£5: vi separate parthzinn and aha fisr
2 suit afiar ecmtaat is di as pea’
in the man while, her mm have
fiom the bank and the bank’s name
as mznrtzgagor. It as that amtry, the: petittimznar
_ by ‘ an appml hefora the Assistant
“”:f.”V.§ammisa§nnm’ flmdlq that she has not borrowed
aaynwm;Sheiet1’mawmef1ffirhshare;’I’hea’e’sa
6% far 1’nj1Jnz:tiaz2ar1d part:’£fi:mm1d , that
. Iw\w\.a¢\1 ‘all -u-mumanmn z-mar: L.\JLIAfK,_.3. ?)!”‘ l\AKNAiAmR HIKJH LLEJURT OF KARNRTAKA HIGH COURT 0? KAQNATAKA HIGH COURT 0? ¥(ARNA?AKA HIGH CCU
the I’£ fl records in order to act as a notieelc
pmwrm who are intm-sated in p the
Admitteailgrfi the pefitiancrh brethms J’ ‘A
share $3 the property have
they flail ta pay thy: get
can sac srzrld title and
ixlbezmt the purchaser
in a Cmifi. fanatic-n would gar only
that the pexiitzixmar has mt
ma. Imam’ be gold and 0811 never be
% are: of the ban. Themfom, the
A am her right is gnirg m be afiachecl by
auctien is wfihnut any aubsmnoe. In fact,
and
@E}m1.”1ffi ahamdemaz’catedar1dtl1ea’eaftsm*,ithopet1
whwmswmatfimmnfisnamfikmtmmwmfln
H/X.