High Court Karnataka High Court

Smt Noorjahan vs The Assistant Registrar Of Co-Op on 18 June, 2009

Karnataka High Court
Smt Noorjahan vs The Assistant Registrar Of Co-Op on 18 June, 2009
Author: Ajit J Gunjal
 

 . A1. T,}1:§.As{§sis_tant"  of
I "- . Dégvaxzgezrje. . V V 

 The Dayfangerevflarihar Urban
ij" Administrative Ofiice,
  "'.P;E3;ARoad,Hafihar,
  V' Dist. Davamagere.

  :3. The Davana.gere--Harihar,

{N THE HIGH COURT OF KARNATAKA AT BANC%AJ£.;QRaE
IDATED THIS THE 18th DAY (31? JUNE 2;z:r_-operative Bank,

Urban Ooapterative: Bank,
Rep. by Secretary,
Harihar, Dist. Davangere.



on 1i2.()§.2{)O9 pursuant to the notfiieafion dated

05.05.2909

.

2. Learned counsel for the petitioner

the sale has not taken piece on 13,()5.i2C){i)€3;* .::’_~ ‘

3. Since the event has

question of this Court: x.1j.i*1is ‘”p’ei:’i1:io11 ‘

would not ariee. If the e3:1y”‘Ve}aj1I1 in
I’€Sp®Ct of the prepextfi judgment and

decree, it is:.ve”§3e:;; foif bring it to the

Imtice of T’ ‘flee H eQr;ce°r.€1ed_ authorr£:1es, namely, the

reeovefy uei’fieer».ef’ éfesponcierlt Bank.
this “eb$QI”Jat3on, the petition stands rejected.

learned HCGP 1s permitted to

f:1e«.;11e;:i1’e. appearance within four wmks.

. ‘!

Imfilgé

AI/«