High Court Karnataka High Court

Smt Vijaya Rao W/O. Sri Sridhar Rao vs Bank Of Baroda on 8 April, 2009

Karnataka High Court
Smt Vijaya Rao W/O. Sri Sridhar Rao vs Bank Of Baroda on 8 April, 2009
Author: N.K.Patil


“mm mesa cr;>:;:z:§ as gamsgraxa AT Bméfié ALORE ‘é=e’.P’E€a3. sugar; cef 2909
.g.

3’33’ FHE HIGH CGURT OF KARMA TAKA A T BANGALORE
DATES T333 THE 8TH DAY C3? APR§L, 2369

BEF€’}RE
?’HE HGNEBLE 1358, JUS HOE’ N.K.PA TIE,

‘\7v’.P.E~IG. 4520 0? 208? jemy;~:¢R’1§; 5?

8§T’»e”v’EE§%

1 am? Vids’-‘WA mo W10, 3%: SRESHAR. RAG
AGEQ Aacm 56 YEARS. _ ‘V
we: 15?, ma:-45 cm’ {>§3§?..£}Q{}f3A?4E§~:!JH D£’ –
vzgmaa CEUTER we FZ.C;,52£) ; V . = .

aazueaaoag 2′ ‘ v

‘ ..;:j¥é2’}”£T!{33’€ER

{By sag» ‘SENKATARMA, ;.ao*¢. éi%9Ew;aR:r¢e:_’Az.§:–逧 w:*m 3:2:

§~%AR¥E<RiSHNA 3'_.*'<':':.'3.'.'E-715%,;;§e{}:V{3Ca§£TEv.}~~. ..

AND: ««««

:. 23%: s?’aAae.aza, – > _ .. ‘ –

1% 303? »?QRP’QF{A’f€~3 o0g~:;aT::;.m£e
image. Tfifi BAHKMG ~CQ€:#..Pfi:N%ES gacauzavzam
we TR?<¥f-«ES?-ER cg L%NQER'}'AKéNG$) AC'§'~'~£ e? we
H;WiE\%G ms: HEADQFF3CE"'AT mazwavz, gamma nu
«szgsaaa? snug Arm we 3:: £3 aamxscn –
A a:,::sF:=:5s;:r aAr'¢;<.<3=5.aARemA ¥ss1ALi_E§NARA3'»4
'' –. *~3Rfi;$.=éz$H,"'8;'{H mags MALLEESWARAM 8ANGA€.ORE
. ' – _, RE? 3:; airs eausramrgs ATT{}RNE§' 3. THE sa

– ?»€A§%;%%3ERJ’SR2’B 3 RA%e%A§<R£SHNA% rama

2 r ms. yams Eagxsezgs
' .3 PAR?:*4EE§:3H§P PERM M<:m9'2, .} C ££'~&";':USTRiAL E$'{ATE
azmvaspuaa ragga RQAB
V '{E£_A¥=é«ANé<A 44331.:

_ aA:~éQ~.,-xzeag
‘ * : aw av yrs FARTNER’
‘ _ same HARM RAG mace

— If.–.:a :’§%R«$ H&Ri%4i RAG

MASOR Wfl SR1 SURESH REC.’
%%G,”§6?, FERNQ CETY
QPP’ SFGDBANEKUNBS WLLAGE

TIE §{i{3§I C3Q¥}E-{T GP §§?xRZ=5§£§’AKA AT Béa%~3’i§ ALGELEZ ‘%=’.P.2*%1;-. 462%} 1:4′ 2%

22% “am mm: CDURT {:29 KARNATAKA 9:1′ §3éu’\;’£}.~*i.LQRE, ‘%.«’,?.}€@( 4:529 9: 2369

-“\

–L–

OUTER RNG ROAS
BRMGALGRQ

4 MR SUREEH RAG
‘ mask A-“G1, JAN PRAKREITS APARm:E?Ns
K. R RGAB, BANA$HAm<AF:: 9925453
099 <,3zR::a.+:A.:: sgzaaasn seams S'FA'%'E€§N

8.:-WQALGRE

” T…:’R£:»~…tf~¥a:=: ‘3£=.ré:’*:9;’§ A . fr ‘

ms wp. :3 FELED UNBER A_§T~i€3LE$ V226 vA_N£:3v-.2i’?_ “::FV €345

CG?€i3T¥T%.5T!€}i’~£ OF iN!3iA, PRAYENG ‘é'{}”=,C:5’LL FQR’~RE%C33RDS,ON THE
HLE G? DEBTS RE{3QV£ER’:’ TR3BUNfiL, B33€’%{3.”aLC}RE IN .QA.NO.?§?8 AND
SEE” ASQE WE CERSER {}Ta3$.71″§’1′ DECEMSFZE’ {A%dN~M}”A§’€f} ORDQQ
3″f.16,’%9.€}8, {ANN-¥,}. DtRECT’ QEBTS .’F3{E€3€}’é’E_R”s*’_ TREBUNAL “30 ENE A
CLEAR F§¥”w£B%%’~éG A53 3’0 WHETHER’ T§!E’-CL}%§P#§ PP’€Ef7§f:”.¥2’§1!_E€3 BY THE R1, E3
SARRED S3′ %.%?v%§TATi0N AS €3{}f4TE%*J9E”:£3’B’é’ PE’~§”.iT%£3§§$ER;.

}”H&S WE cezasewa C3;’€’AF{} R:’¥~’§F<Ei£.%1\.'§%if–%.§x§€'V'%' i%E§RR3NG 1':-us DAY,

mg $Gi}RT¥'v'iAQE ::~rEt'«§–fQLa..0*;#;;r4€3:"" ' _
'%'?j&"fieiifiiéigrfzeg7fé<.~3~a§é~éiVibg 'i:i$rrec:*iness of the order
dated 3537 l and #633' Gcfcsber 2008

paased its L""G,_E_Nr§.1A?8V""'.§ide Annexurea-M and L and

et::;., firfiefitefi Ekrii petition.

.:?.’ “~5.§x;azi§fe;-.:’?i:eard iearned caunsel appearing fer

pei’%fix5-:.1er,.__v’Sr?’ Avenkataram appearing aieng with Sri.

” “”5V’7fl3,.i’&:f¥5?”f.i§¥;%i*2-:s1A:’ Hafia far’ some time.

Dizrimg the coarse af his submkmzktm, ieamed

: . §:Qz;é:§se§ appearing far petitioner has submitted that the

I

31%’ THE 2 £3 CUR’§’ G5? Kz3.RNATaKA AT BANGALORE “\}t”.P3′-5%}. =$€z2@ 9f 22%?