High Court Karnataka High Court

Sri C R Rame Gowda vs M/S Karnataka Bank Ltd on 17 August, 2009

Karnataka High Court
Sri C R Rame Gowda vs M/S Karnataka Bank Ltd on 17 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
  A EVIESSSC }§'{§AYA'l'I~IRI

 '.4; Sul~"<'l(V13RAV RAVIND

IN THE HIGH COURT OF KARNATAKA AT   2 V.

DATED THIS THE 17th DAY OF AUGUST 20§9 .  'E 

PRESENT _ V
THE HONTSLE MR. PD. DINAKV ARA.b1\'1",__  : 
ANI)   A. .  A'
THE HONBLE MR,;qUS1:TcFEV_:;GJSABHAHv1T 

WRIT PE'I'moi\%'IsiQA.2;g_)5§:§%»/iOQ9   _

BETWEEN:

1 SR1 c R  

S/OVLATTE' « 
CHIKKI~1ALI;A v1:;1,LAGI-3, '
GULLANPETPOST _   'V ..
CHICWAGALU'R' 

2 SRI_G RTGAJENIJRA' 
S;/O C. R RAMEGOWDA
  A  ..... .. N

_ "~17./G'C';«R_.RAMEGOWDA
. MAJOR . 

 S S/O*C;R.RAMEGOWDA
 V 'MAJOR

I

 



5 SR1 C R LOHIT
S/O C.R.RAMEGOWDA
MAJ OR
ALL R/AT CHI LA VILLAGE
GLELLANPET POST

CHICKMAGALUR TALUK.    

{By Sri: K SHASHIKANTH PRASAD, AD"VQCA'*:l'E.   *~ .1 J, "  A T

AND:

1 M/S KARNATAKA BANK 1:m------ _  "
BRANCH AT BANAKALE '  ~
MUDIGERE TALUK,   
CHECKMAGALUR DISTRIC.'_I'  j

PIN--57'7 113,]    _;«...;';»;:§ESp»:$:\fDEN'I'

THIS    ' SET ASIDE THE
ORDER PASSEQ   "'Bw;RfA.T. CHENNAI IN
I.NO.622/2008  ':1-.7f"l'Hb  53009 VIDE ANNEX--A AND
ALSO ORDER iN 1.'N,1622/QGQSDTD 18TH MAY 2009 VIDE
ANNEX-VB, " ' ' A' 

 ' V. :A\{R'1fiit«--petiti0n coming up for Preliminary Hearing

  J., made the following.

ORDER

_ petition is filed by the appellant before the

‘ -.R.e5c:0Very Appellate ‘I’ribuna1,{hereinafter called ‘the

\}’

did not comply with the order passed on the application

regarding pre deposit of the amount under Section 21 of the

Act by order dated 18.5.2009, the appeal was dismissedVifo:r._V_

non–compliance of the order dated

aggrieved by the said orders passed bymthe ”

17.4.2009 and 18.5.2009, this writ petition..i.s.fi~fiied.;’__” ”

3. We have heard the Iea_=med counsel

the petitioners.

4. The learned counse1_o’appear}in.§ petitioners

submitted that the directing the

petitioners’ to .Vduepos4it– in two equal

instailmentsfarid Adpdispiiiissing the appeal for non–

Vcomp1i.a;1ce’.of the said directions.

Ewe Whave given careful consideration to the

contcntionsgdof scythe learned counsel appearing for the

‘petitioners and scrutinised the materiai on record.

\./9

Accordingly, we hold that the writ petition is devoid

merit and pass the following order:

The writ petition is dismissed. >

ksv**

II1d€XIYC9i:/VVNOH ‘A T” on

:/’

Web Host: Yes/’No ‘