High Court Karnataka High Court

Smt Rohini Kulakarni vs Debt Recovery Tribunal Karnataka … on 2 December, 2008

Karnataka High Court
Smt Rohini Kulakarni vs Debt Recovery Tribunal Karnataka … on 2 December, 2008
Author: N.K.Patil
IN THE HIGH COURT QF KARHATAKA AT 

DATED THIS mm oznd DAY or   " 

BEFORE

THE I-I()N'BLE MR. JUsfrz¢;$ 1~i;::3 §A<rz:;:    ' J 

WRIT PETHION No. 1 1j936/25:33 '(GR-'1':1§'1'3'~ "   
BETWEEN:    % A "  

1.

Sim. Rahinj Kulakmni, ” %
W/<3 Mr. Mal1an£<-mh I{L1}aka1*11i%,' – g V'
Aged about 36 years, Pr0prietrix,_ ' .– .
M] S Amlshrac Engincmfing EfitCI'fidSe$,._ '

Goku1aRoad_, I-Iu¥3}:i_;"'§__-' % _

2. Sri. v.3. :<u1a1:2;r~m',"::, –
S / 0 Sri. Shaijkaxa — f
Aged about 48. years, .R,i' Ni}; It'),/.4I:7$,
Kusum Nagar, I{r:11geri"Rc:":3L (i,

Dhamaad -5588 008. ' ,

3. 3:1. M-,8. Kfilaiiazzzi, %%%%%
S / 0. Sri.’ ‘R30 Kulakamrzi,
?xg6d ‘.”:§b{}11f4§;i*§g’€ai”£:’%, 12/0 No. E? mack,
». Is/fa-:i,1°:a\.’3;AVpai”i:z’1’:’1_v<.=:_1:3;£*,;:3'§,' Khushal Road,
f:;s,3.b1i M 53,0 023. " '

— …,PE’r1*:’:@N3I2:S
%,(B;,:..s:-:;s.,x:i:;;%%%1_<. SREE{)HARASSOCIA'f'ES)}

V IL . fijebwf Fiécovery Tribunal,

" – , 'T L L « .Km:*§1ataka, Bangalore.

– 2 ..

2. Centrai Bank of Irzdia,
A body corporate, censtitutcd u_r1dcr
The Banking companies Acquisition
Ami Traflsfer of Undertakings Act,
19′}'{3 having its Central Officc: situated
at Nari.ma.r1 ?oim:, Mumbai
and a branch amangst GU16? piaces at
Hubli, mpresentcd by its Principal ._
Qfficar ané Manager Mr. AP. Malleswar. .. _ ‘ V
V ” ..».RESE’OHi)E4NTS

This Writ Petition is filed undef’vv.._A1′:ic1es’-226″ &’;227 cf the
Constitution of India praying, to call-~~’£:>.1*-1;he_ entire’ ‘records reiating
to CXA. N0.342/200?’ from fh.§_3 ’13’ 1:_’z3s_p.Q}:1:1e:it’.5i’ribu11a1 and peruse
the order dated 4.8.2008 in I§A._fNo.;.,ii’170/2698-and set aside the
same as the same is illegal z~11%}1if_rsa1’§;._ and””11ns;3;1*s5taj;1a3:r1e. Declare
rule 12(6) of the D6bi.~.R€fCOV;6I’}” (“Prtmedurc Rules), 1993
Rules as m”1c()11stit1:i.tio1§;ai_V iti ;g3r0h}bit$ opperttinity to cross
examine the xviuaesé. 4- ‘

Tiiiis Writ Vfiéfiliaii, fc;15._”§)1*(iers on this day the court
made the f0Il<j§vin.g <:rV1*cii:+:1*~…_v ' – .

Ak %%jk%g_;,;g¥x> E R

finothcrigefi ‘cEay’3 utimcy is granted, for removing office objectians,

wfmrgh, ., writ petitien filed by petiti9r1er stands

{dismissed hibr ndriégargzasecution, wit§10ut any further arders.

.%$%%

éigii $932′: Eégmatg
fiax gaéawmfiééfi fiéfi.