IN um I'fiGH COURT OF KARIFATAKA AT
rzwrzn ms '1'!-IE wk my or JULY 2o1g¢L%% %%
BEFOE
um Hoxrmn MR.JU8'l'ICE ,
Smt.V.Sha:-ada.
Wiolate Srhlshwara Chandra'. M
R[n.tGmu1xifinor,~!iz2.135Z, _, '
'V1'mda\an',21#]cm}s3, , "
w Block. am am. é
%%%%
« % ...PE'l'1"l'IONER
. mw.p.m:.19937/2099
(By ;*:.mr.*,)
.....
1; late B.Rama Bhat,
abbufa 75 years,
Rina}: Upuinirs, D.Hc.132,
V -V 21* crass,
. ., ., ‘A 1 ‘ I W // / oc3g,” 31*’ stage, Vijayanagm,
_ Bhnt,
‘ if fiio late B.Rama Bhat,
Aged about Ssyeara,
” ” Rlat 13.39.18, MG, 1018 Cnbny,
nnclfilmppal,
Jayanagara Tho
Conmctm Layout. Myaom.
3. Smt.B.Saraawathi.,
Die ht: Bfiam Bhat.
Aged about 51 years,
R] at Upstairs, 9.30.132,
“Vrindavan”, 21% (mas.
‘A’ Black. 3* stage. ,
4. S2-Lshankara Namyam Bhat,
81:: late B.Ra:ma Bhat, _
Aged about 49 years, ‘
Rim; 30.24, 11 finer, 1*
Shaahadripuram,
Bait:-560 020. V ”
(By Sri. smmh as Kumnr. Adv for R1
In 124, sz–:.1=.:;mm, gs)
M;fF;fi.Ho.5O%~3[VT_2O§§9 Is FILED UNDER 013312 43
: “1.{r)E” Aeamsr Tm ennsn mm:
é.’w:2o§% Pasaspon IA nmv m 0.S.NO.1135I2006
m.E%z;w5* N AmnL.c1v1L JUDGE (sum: mm
%.mIrc, mazmme THE I.A.FILED we 39
Am?) 2 or c:.P.C. mm ‘M.
w.1=.Ha.199a7[2o:o91s mm: mmmz AR’I’ICLE8
xv or ‘rm comrrumon 012* mm
mmrme T0 QUASH 1’1-m ORDER m’.2.6.mo9
mssmra on In 110.11: IN o.s.nc>.1135/zoos on TIE
FILE OF N ADDLCZVIL JUDGE (SRDN) AND «EEC.
MYSORE (PROBUCB-D AS ANNEX-A]
COHSEQIEIWLY. ALLOW I.A.Ro.3.
Tim man. AND w.1=. COMING %%c:r:f
Anmsmon ’11-am my, THE GCXJRfF”i3EIJAV?$R:EuI3V:v
G:*
The commmz. Court on
I.A.Noav 4 and 3 to well as
2. appellant soaking the
Manager of be impleadad an cm: of
was to rash-nix: the Vijaya
4159.} of pmpertgr. Both I.Aa’ were nqjeoted by
.« Rejection of I.A.Nc.3 by the mutt
given raise to w.P.No.199a7/o9, wmm
% k A % _ m.a. in ‘m Impact ofthn rejoctinn ofI.A.Nn.4.
5/»
s I
3.Iha\ne1wardtheharmdCoum¢1ibrth_cpart£ea
uxipurusedtheimpugnadnrderu.
4. Submision at 3:-i.1=.n.mammtnn, % u
Counsel for the appellant, who an arm ‘
writ pants)’ ‘ new is that in respect of “a’bta3nJ b
lam husband ofthn appellant. Itgm
security’ to the Bank and 33:10:
suit for partttioa and of
in all the suit and
cam-ed and the 1*
thus ;;.my Smt.Knmah, it is
just bank in quaation be
the amount in respect of
umum would he dmec1asd’ ta he
_ i:~efi>r=a the trial court. ‘lherafiorc, the
H anion call for ‘ .
V. On the other hand, 8ri.P.I.Bha1, lnarnad
appearizg fior the 5*’! mpondam-Bank
Imlznnitharl that the ‘3 an way concerned w1th’ this
:5:
partmozuuitflladbythaappellamandsznoreowmttaetve
‘ix.
inaho bannndwhmfiuumpfitmham by the Bnnlpt-.r;_:_
raomer the loan amount while %edm x
110.1 cf the unit PIVOPEPIY. the app!’a1h1g;o1″x’
appelhnt me:-emu is in £aund¢d.;”‘A’It’«imA_ Z
uuwfuaion that the appammjims
ammgle § of the
foxwud and taking me i.e., Ie£er’rad
so by the in my vlaw,
the nacassary course of
action as h in the event afthse Bank
Hod for ankle to recover its
man: that are mentioned ha the
filed 1.1/0 39 Ruin 1 and 2 of
V ::;1=>.<;.T, are the appellant £5 also at Ebony 1::
Bank on the min of the agmmm tn:-ms
_ mm between the appeliant and the 1-:
" name. Em: as regard: aufi Item No.1, the: appellant h
%