High Court Karnataka High Court

Sri Madan Mohan S/O Lt Sri Pukraj vs Standard Chartered Bank on 9 October, 2009

Karnataka High Court
Sri Madan Mohan S/O Lt Sri Pukraj vs Standard Chartered Bank on 9 October, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 9th DAY or OCTOBER 0

BEFORE

THE HON'BLE MR. JUSTICEAJIT   V

WRIT PETITION No.9883/20093; 1 

WRIT PETITION NOS. 100016-I09/2o0r9(C;M+I2es)d
BETWEEN:      0

Sri.Madan Mohan,

S/o.Late Sri.Pukraj,  .

Aged 50 years, #99/103,00" ' - _ _  
Chick     
Shivajinagar,  'V      
Bangarore-S_6G;O_51."'--    A'   ' ...PE'l'ITIONER

(Dyefi;M,G:I§firI1ar{[Ac1vT. I51-
 M/ Firm, .Advs.]

AND:

 V. A_ StafI'dard' (',harte"revc1._,Bank,
 I '#26,"" Rrahe}  Towers.
 M_,G..Ro--a_d;I Bai"rg_alore--560 001,
0 Rep;   Auithorised Officer. . . RESPONDENT

A (By'S3ju1.;~*BA0.C.Av1nash, Adv. for
.. 7,M/S. The Firm, Advs. For C/R]

_ '  "  These writ petitions are filed under Article 226 of
'  '~~'the Constitution of India with a prayer to quash the
  derrzand notice dated 11.11.2005 and letter dated
  13.03.2009 in Annexure 'C' 82; 'F' respectively issued by
' " the respondent.



These writ petitions coming on for prelirriinary

hearing in 'B' Group, this day, the Court r:*1_'ad_.e--«._thue

following:

ORDER

The matters were called ii} th_eoAear’isierA..’part’of the’

day. Learned Counsel for the..__petitio_IierVwas”a;b.seiit3 ant:’1._>

there was no representationifliitii’the also
things have not fgeeLr’neri>”oounsel for the
petitioner is abseht arid ereV’is.::»3f1_o.iretirestentation.

 2     'rion-prosecution.

       Sci/*