-1-
IN rm: HIGH comma' or xanmmxm
cmwrr BEHCH AT GULBARGA % A
DATES THIS THE 973 DAY 0:? MARc1s:,p'2{§o9'j#k'~ V} ' 1 LV
BEFORE
THE HONBLE MR.JUSTIC}TE3_§}IOHAN, REi)DYj
wrarr PETYPION No.4o37s-é4c3fr9/2063 (eiuqggé)
BETWEEN :
. sm. Ralia Ready,
S/0. Shri, .
Aged 6{)_ years' C_Gn_t3'act§;)r,
Residiafig at" ,7"fH3£G,; » Cdlany,
Near P965 '1' *Qu£irtc;s,,T {'3.1ci~--;.Iewarg' Road,
Gu1barga.585 .
. Smt. VR_oheé1av ath.i,= A
W/o;R.K. Raddy,
V " Agad "43'"Fe31.'AS» 0cc':"Housew:fe,
Rjo, vNQ.4.2',« 4,313., KHB Celony,
' P 3' "Qu_a1j..~ters,
Guibargaw 102. : Petitioners
' " Srj. Huléppa Heroor, Advocate)
P xi
4 .
if
-2-
AND:
The Manager,
Bank of Barcada, Super Market,
Guiba1'ga~58fS 101.
(By Sri. A. Vijaykumar, Advocate) ;
This writ petition is fflé( } 227'"
of the Constitution of India ts dirrscftiie respondent
bank to rclcase the MC ,–bonds-i.i1–.favéLu’ of Pétitieiier.
This Writ petition -(id»’.11iI–‘_1g Qxi ‘fa: ‘prefiminaxy hearing
in ‘B’ gnup, this day, theCg;5’urt,f£1ad_¢1:1fx::.t”el1owing:–
The” 18* 3. contractor, while the
211$ petitionéf financial assistance from the
respondenfiballk the movable and immovable
“.a$s&.s’ réhayment of the monies while assigling the
in favour of the respoI1dent–ba.1’1k.
jféiiilakxnts due to the bank were settled under
«. _ one: tim€:.:’:5§ctf;1ement scheme by way of compromise, have
this writ petition for a. mandamus directing the
;f¢_$§)0ndent~ba11k ta release the LIC policy bonds.
2. The writ petition is opposed by filing siatement
of objections datm 13.01.2009 inter alia contending; thgi:
N! *i
V\.
-3-
the 35* petitioner being a defaulter in the
repayment of 102111, was dus Rs. 11,52,03′?-11
February 2002 leading ta filing of _Q..A_._N0.?9]”;’2®ié *t)sfQ1*t3;% ” A
the Debt Recovery Tribunal. It
Rs.88,{)0O/- being the su1Teié(:1y’e:jAvaitif:__ of LIC’-
policies, was appropriategi asgainst./ihe dues
in the 10am account ?.fif:3otice issued in
the month of H ‘ V’ ‘
3. in of averment made in the
statemex1i’=_&of is not countered by of
a re–joinder, xii: nse_d1’c,ss~ state that the petitioners are
“i103; to ths”‘rx’:E.-sf” of mandamus and consequenfly,
is Iiabls to be dismissed, as devoid of
merits, ‘V
Accaramgly, the writ petition is dismissed.
Sdf-3%
Fudqs
V11/~