High Court Karnataka High Court

Sri Manjunath S/O Dasa Naik vs Sri Akshara B Hegde on 8 August, 2008

Karnataka High Court
Sri Manjunath S/O Dasa Naik vs Sri Akshara B Hegde on 8 August, 2008
Author: Mohan Shantanagoudar


…¢xs

OO:mg%Opm’;. V %%%%% *

……n….. u. m-mm-unnn ruurl §.L*§:JKi or KARNATAKA HIGH COURT OF KARNATAKA I-EiGH’___COURT OF KARNATAKA HIGH COURT OF KARNATAKA PEG}-I C

IN THE MGR (SOURT OF KARIIATAKA AT BANGALORE

mama mm “mm am my «::>1= AI.rc3Us’r 2003

BEFORE

‘THE HQHBLE ummsmm mmx ‘ _

1 smuA1e.nmaTHs;oms.s,raanc A
samnxaouvrssmam *
R} 0. :c-msvmum, mm’ ncmwam
TALUI{SlDDAPURfi.—-.._f: –_ A
U.x. lam’. ‘

% A X “””‘..’;;»}Vv-‘fl’§’}’f1’1’IONER
my am gma;u.’mm+; mm;

1 3m:.AI€3£IA:&;5;j’a__ zmcms— %
3133:: um: * . %
V <
mm coeommim czzsrm'

$%OGEE'l'Y L'1'I.1,'8HIDI,iAPUR TALUK
EZSPOHDENT

_ '=31#:ie1s' pwrmux 15 man 1313.432 cn.p.c
E!' *1':-IE mm mm: mmnmx PRAYING nwr

Omxavnmmns mtmr my BE pmsnsm To am

QU£~Sfi THE O%ER }3'T.15.2.G? PASSED BY' TEIE

fimmma. m c.c..Ho.111;m*, mama

€£)(3»!K'.£'3?'J'£1'i'£.§E RI' Tfi SAID MATTER AND ISSUIIIG

Opaaems ammsr rm: mam.

F THE PEIHIQK 3 COEWG GN FOR ADHIESIOX,

O A mY,mE mum max “rm FQLLGWNG:

mufl LOURI OF KARNATAKA HIGH OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

QAH

Based on thc complaint ladgd by thus Z
agaix-mt the petitioner Ear the afienza under
arm Nag-rrtiable Imn-H Act H ‘ AH
mma, including the sworn
issued pmma @@t the 2 .i3gfv%

iauumme of pavaasn
before the Saasiona cou:{.7:;m c:r:.1§:.:é;i~:%oi*é;1;2oo7. The
pefifiinm has of stay of
has decfined to
stay H Trial Court and issued
nntica mg mg herein. The order

¢fasay order is qmmonect in this

2.” matmial on zwond px-ixna facie discli

. psfitinnw abrtained lean from tbs rwpondmt-
A H and in discrmge afthe said loan, the chaqm in
“»-fiquasfinn is issued by tile patitiosnar tn the r-capondenb

society. The cheque 1:31:13 ‘ha ha: pcrasanhad by the

V’