High Court Karnataka High Court

Sri Mohammad Sirajuddin S/O Late … vs Karnataka State Financial … on 8 April, 2009

Karnataka High Court
Sri Mohammad Sirajuddin S/O Late … vs Karnataka State Financial … on 8 April, 2009
Author: N.K.Patil


mum-aw

W WW’W”:#..w:% nMm’muM:\M mwm kuum U? KARNATAKA HEGH CQURT 0? KARNATAKA PHGH COUR? OF KARMAWKKA Hkjgfi Cgufi

IN THE: HIGH comm’ or aramawam AT &amGAmjaaE.=”.f”L-«__:”–.,A

swam: wars ms 02″ may as AERIL 2{J£39. ‘7f” :”

: BEFGRE :

ma HON’BLB I{R..JUS’1″IC E Nr5K;*?2§T:I:

WRIT PETITIQN’ HQ. 953a”mf_ 29$-9 ms Eézsma

BETWEEN:

saz z«£o1~:A1\=£MAn $IaAJI.mDIN,;- _
sic LRTE Mona:-mm FE-3§1E'(‘SfiE;
AGED Aaswr 59:-masts, 3; *
REEIDING A’: ‘.1-153:. $i5 Sf~f35£.;§:74:”?g2, 1* .
I.’I’.3Z. Hcm’s”Im.’E.;;aEA, V.
HETRAVATI mzrrsgssrszon, ii.?¥JR;Ps£&,§
E.hNG3tLQ§t’E}”~’—._5’F3fl $36.

. .. . E’EITITI{3}€E§F£

(81; “Ma .. ‘».§.:LA}?€GkBI , awacaw. 3

RES:

3:;

‘*–I”<I.§.R3–2!§;TfiE€a% 'aim-rs 'é*"z"1m~t:z.a;2;
r:a's:.s_»:.~:=zgr 3.93,, 2

' ,3 ;§_. 4' amamx,

My .'-.13, "1°'%.v'.,;_;n;;v"'2"" Ema,
STREIEIE',
B&NG.iL€.'i-IE am 381,

._»av zw garvxaazzsa $§FE?Z.fEF;.-

_;«z«:9Lf'r*z' ':m;5;:a.a;L xazzhsm.

.335». s. macraxcabs,
Hiféugggffig Kfi3'R'lrfis5.fi 34% 553535551;

.,B?§R'G.fiLQRE£ – 5&3 045,,
53' ITS Pé%R'E'¥§§3R8

EB.I,E'.3t.EIL ALE EGLRN km

3RI.3'Et'§:* NISSER B
H… B.ES€Gfi{BE'§f*I'S

«m»«'uw~«-mm-aunt wwus

.mW.,..'. WWW My mmmnm mm «Wm; W mmm-Am rmim mum" W mmflmm mm-g mum M mmmmm mm-lg mm

in

and in View at tha §ravisians of the Sfifififfififii.
£¢t, 2002, it is aryatal clear t$§t;{ fih%®fu
petitioner has gmt 5§s§fly;~.A¢ffiiéfi:i§u§,

alternative to redresa his K§ria#an¢e:"gfi§"

hance, the instant Wri§%_?e£itiqnfui§M"fiat

maintainabla.

5. Theze£eze,_2&§ imaged: figit Fetition
stands dispfissfi sf pkifiiftififi the petitioner
ta :$d:éa$5 }hi% =T§ri§§a§¢é bafmxa the

approy£iat#u ¢Qm§atefitw_authnrity’ as pxovided

under tbfij:::a»~§rfii.éi’?:S1′;$ “‘*:;§’fJsths SAMEAESI Act. M1

the _§:¢und$ ‘u§géé in the writ Betitian axe

AIIf §h£ §etitienex filea a flaws ta tetuzn

*,_ tha impfignad natiaaa vida finnaxure5~G anfi H;
A”§ffi&& is fiiréetaé ta return tha aame

…_’ “‘f=::: :_1:t1*an:iti1.

if tha patitianéz rafiresses his gxiavanca

befaza the ayprggriata axtherity, tha

/

; …..4_–=–»-w_**’–“”‘””–‘”my
F

/’
I

wvamwnwgw

wwwn Mg’: wm>mwm§M5\.M wzww m.,.nm<I EM" Kflfi¥'VEfl"§"AKfl HEW" CQUQV QF Kflflmflyfififl Hfififi Cwfifi? Q63? mmfiwgnymgm Mgggggg fifiugfi

: 5 :

autharity ia direatad ta diapasa af :§é a§s§”
withaut inaisting an the delay, in viéé Di éEeE’k

pefldancy af the Writ Petifiian .b9f§$é this :

Court.

Grdered accarding;y.JTa —

Judge

*s<sx;.;i§d. :14 . 2369 V'