Karnataka High Court
Smt Swetha vs Karnatkaa Vikas Grameena Bank on 22 July, 2008
IN THE HIGH counr or KARKATAKA - ' Q CIRCUIT BERG}! AT DHARWAD DATED THIS THE 22313 SAY QEJULY' 20'-:§}3; BEFORE 'THE HON'BLE MR. JUsTi_c-3 s. AEHSUL way' PETITION no.77_8§I,ge98 BETWEEN: 1. £9 Smt. Swethzég _ W/o. S"cgsh.at3;_th Pimp. M/"s;'V_.Bala1iF'§eés _ Suiahas Roa;s;'-Ha11ya3TA '- Disi: Uttara " S:-1. sughamch 43;?/"o.L..Vasa;"xih_V Mahaljngpar Pigfid about 42 v3*-ears _ "Subhas Rgtaad, Hauyal ' . -Dist: _Kan11ada / 0.» Vfcxpkoji Mahahngpur Ageitlaabout 76 years Suhhais Read, Haiiyal " +._I_f)ist$ Uttara Kannada V' Sm Manjulabai W/o. Vasanth Mahalingpur Aged about 68 years Subhas Road, 1-Ialiyal 91131;: Uttara Kannada 5. Sri. Subhachanéra S/0. Hanmanth Haiiikefi Aged ahout 65 yeasts - Subhas Road, Haliyal ' Dist: Uttara Kannada ;;'. (By S11. Vigneshwara S. ShastI:@'r"xr,1v.) 2 AND: 1. Karnataka Vikas Gxameena Head Office,VP.B. Nc}.3_1_1V. ' ' 'V Belgaum Road, Dhjéuwad; _ V .. Rep. by its * _ 2. Karnatalga'-Viigas Granicena Bank Repfby 'Ai;thoi'fiSed" Qfficer ' V Regiona} (}fl3C¢.'V -- ' Dist: 1<a"nnad_.a'=.. ' 3. The Branch Ma5naLge1*...~* Eiarxgxataka-Vikas Grameena Bank 'amen Beixvamgi. » * ¢ "At &"P6'st; Behvatagi ~ .fra,1u1:=; Elaiijfal 3vis::»1«.1;tvtaraV_VKannada .. RESPONBENTS " * ?--."_I'hiv$}'w1'it petition is filed under Arficles 226 anci 227 of th_e:x _C<i;:1stitution of India praying to quash the demand ._ j:1e":i<§e'dt. 16.2.2008 issued by respcmdent No.2 at A1:1n~N. .. £ This Writ petition coming on for preliminary hearing this day, the Court made tlm following: ORDER
Leaxned Counsel for the petitioners seeks’ V.
of this Court withdraw the writ tc:I
})1}.I’S11€f the objection filed by vibe
Annexure–Q to the notice (A;1:-‘fi&’;;.1(_Vure—I:\i’~}. ‘issuet*i ¥.i,f oi’
the Securiizisafrion and Reconsfiilcfxoz; of Assets
and Enforcement of Se¢’a.fij;y_ .2002.
2;” of iearned Counsel for the
;3efition:e1’3″”_is’ The writ petition is
dismiszsed liberty as above. No costs.
Sd/-1
Judge