Karnataka High Court
Smt R Sugunavathi vs The Deputy Commissioner & … on 8 September, 2009
IN THE HIGH coma' OF KARNATAKA AT
'Dated this the 8"' Day of September,
BEFORE,
TI-IE I-ION'BLE MR.JUSTICE ._
WRIT PE'1'moN No. 2os§22_%of 2009
BETWEEN:
1 Smt. R Sugunavatriié t .
W/o Nagarajayya '
Aged abo.ut.f}2_yee{Ers :
2 Ne.garajVEa;I"ygi'1.:::;:A. *
S./O K0k'2:p_.pz_i 4' _
Aged '-- about _ ~
Bothare residing at $0.549/1
WIES Liiyouti. "
.. «.{Mu'thya1ar1'agara V
" VGo}:u1a A. Layout """ " i
. M_athik'e1"~e
it 'Bangalore 560 054 ...Petitioners
Sn' Krishnamoorthy D, Advocate)
'ii _ V ""=The Deputy Commissioner
' ' "and District Magistrate
Bangalore District
l\J
Bangalore - 560 001
2 Housing Development Finance
Corporation Ltd.,
No.51, Ksturba Road
Bangalore --- 560 001 ---
Rep / by its Chief Manager «,_..Res;pon'c¥_ent's-V =
[By Sn' B s Mahendra, AAdV__odc--a:te fo1¥":_2_2)~ . ~. "
This Writ Petition is £11éd'1uhaper articles :2v2é~---,ahd 227 of
the constitution of India, prayingdto quash the impugned order
passed by the Deputy Gomniisisioner and Districtwivlagistrate,
Bangalore District. Bangalolfe E-in '
to the Bank, as on this day, this __Co1_i_rt p.r¢pogi¢g to 'take a'?
lenient View in the matter, more p'articui1ariy,i" when V-Tine
petitioner has sworn to the faet«--..that as-he 'ArouJid'A§:3ev..,repgu1ar
paying the instalments in futureiiu --
3. In View of :.pno.i"useifi;~1"'purpose will be
served in "pending. Petition is
accordingly) the contents of the
qjffidavit jt"ied_ gp'etitionen it is open to the
respondent--Banki »to the petitioners in
accordanee ‘With law; the petitioners comnit single default in
Sd./”
JUDGE