High Court Karnataka High Court

Sri Shivappa Naik vs The Syndicate Bank on 7 August, 2009

Karnataka High Court
Sri Shivappa Naik vs The Syndicate Bank on 7 August, 2009
Author: K.L.Manjunath And Malimath
  <:;EVI~§§_R .A.:,1MAzs:AGER

mum

EN THE §-§E€E'*§ CGUR7 GF i~'ZAR:'\3AT;'-EKA AT Bv'5'\§'€i'n"i'~'\i.£*;"¢';E

BATQ3 THIS THE ?*§'* am GF AUGUST zrmfgf' ~

?RESEfiT: H %#

THE E-iOE'si"8i.E ma. .'iUS"¥'"'i'C§"i<;--i--..4.ivi:&"_?é§}f§'¥€§T§;§VV:   
AW 1   ?    x
"ms H{3v?»i'§i..,E MR.3i}sjf1r;E Résgvj  

wfi, ?'i€r*u_=' fi'}'3.G Q? 2i3w'3S~-(E...-RES')v--.. 
esgwrwggrss:    5     

SEE Si-iI'v'A?F.-'fa fsifixI_§si.'S;.'fCr_Lr54TE"~"SR1'~~E;,I.?€$AF?A fxifiiii
AGE{} ABQQ? 43i':'EAR;$§;'fS§e§;§¥.§J'!"H'§:§f_«¢§ ;<_£_:scH1"
?GS"'i" ?,é_3;i'é£:i<~§i'% 5:34 Eifii,8A§iTv"fi2é,,..TALi.§K.B K

, .'  %  A" 4,   A APPELLAEQT

s:3~;*kT's*r::1fs<.<é§i%$i::~:::2;§R;:3,%;s:*3%¢.3;

 S:  4 ' x ' V ., V Z  -. I

Vma s%masz::.;It:A'r$ «T(Im{ERS,.Li£>L5PI msmxcr

 :.:*a,:z;§=z%, Rama 3%' ITS A381 3';u T

 RES?-'G?'éfiE:'~é'§'

TEES Viffi. FILES 5.5/5 4 G? "WE Ki'3\R?4A'i"fi\§.:;3§?3£2e3G? fiATEfi i?;"§;"2fi§8,
 'i1'€"§"i;:;,

THE3 WEE? A?PEA§.. CG?~'§§?~5G Giié 1'-"GR :'3'RE%..I?'*?%ié'\ifiu'-{':'

§r§E§3aRE?iG FEES Qfis', Rfisvi %~'ifi.fi?*3?«'¥'?%.3. EELIVEREB THE

FQQLQWIEG : -



E-'3

3'x}3{"::EE'**"§Ei'wi"i'"

51$'-:ii't§ afifii'§éV'逧 fly tfié iuéifiérfiéfit (if €§**:é'-- 'Ef:L%:a;:é':f;ed

fiimjie Judge fiated ::«*~0§~2ce::s ifi *-vw. f%ic.13§~?3;f2':?:i'3?ftr:é=.

fiétiiiefiai' has gsrreférfefi tfie ar&sé:.':i~a»r:j§Aea;_;.HW " 

2.. Tim amcaeiiarsfi véé$""fagérkiAfi§'_a$' 3é%z_ £Fi%'rs§§é'§ee ca'?

the réfiiiscmdéfit bank §rE?W&ef;i...§fi4rG'?;i§§€'iii! 3:'i~64-zzsea.
is-'v'hiEé tfie aarpeiiant wé"s'%§fva:::9'%§§§i}:i.ai"*V§_:3fi%i;:afiéafii Bféfififi ha
was issuefi wit4hA'*-cizargé"fr:ééjn&§"§::§ é'.fi..:ét3'fisiéerifi§ his gates:

afi iwiéjiry '¢'€& §' f;£=2§§;~@'§'%.i}.fé£E'3' fie WES éismisiea' frém service
'av era éri§»i~:.;~' fiaiéci 'i.{87~..i2--AeV2'G61. Céifiéfiiééififiy, fireéeééifigi

's.«aéer;f: %;*--:':AE'. Ne. .i3§'}'3,z G:'i?,

 %éé§*:*e?é§fi by an firéer fiated 1?-3:8»-2668, tfié iearnefi Sifigié

  -~~.Ef%.s:$§e reiééteé thé fiéfiiiéfi. 'riérscé, the .':IféSé§"s§ asaeai.

a&---



3. The iearfiéfi ccufisei fer aéifiéiiarzt s'.';€':f'.'-"¥iIV'f-:2'-v'i:.£f'3$'?§.§'f:3'€

ihere is 3?": éfféf cammitted hy the 

which caiis far énterference. He c&:a:2.té.i:fi§.*%h?"ai"'é%ia 'é';i:i::;§iiaa;1At"' 2

Er: féifi fireviéué 26 years {if $€~.f'v'ié& iir"z.é_'_'t§"'::é 
waa fiat Em-"<:~£veé in afiy ca§é_s *--~.§_r aafi'y V:1fe:_r*:*j:;vVa'§{:}f§As:'«1._§avAera.=;=}"r:afiéiL'
afiaifist him. Tfieréfmfa, he  sfiéisié
take a Eefiierat View £3'; §*s;j§4:£.':e"i%'i$'.:ifi¥i§n_isi";rfie:*at.

we E?'é,_z':rf--_ii"2é  ihére £s mi arm' ccxmrraittéfi {ivy
the §ea':*r'ze§_ Sivfiéiaf"'3£j<§:;3:é:-.¥v§1§r:i*3 caiis far c;-1:2' ifiterférefice.

§:.:*:ji:_;j§'V fzhe ci:~a..if3é 6%' rxassirafi ifié imfiarfirséci' éffiéi' the

  %»aa;?iéerj " .ASE?'}§fi§$ Juéae tiéfiié is iiéé €"Z~f.'§'I€§'ii:'5i€vfi tfiét the

"';:§:'fs5'§i §6ié'v :'fi_éifi'V~T':b§. the 3§§é%iarat éeififi GT3? :1?' fiéfiéfiff 3:26

iii?-é'@flt%,< %%a~:$""'fisééi2 fsimfié fiuiity" 6% ifié fifféficé Sfiéfiéé érjfiififii

'  . }2A.%:°:r*;_._. Tfié asmisify fivéifzii fair 321$ iiiffiifiéi' was 326% éaii far any

  i'f'.5{T?Ei'féFéfi€é.

sflkw



-£-es.

S. 'fife are if: cémfiiéte agreement vvitfi..vt§i:é.._¥:3r_fi'er

géasséé fly' the iéarfiefi Sirsaia Euééé 3:16 firfijiraas'

ififéfféfé witfi the §i'fi§U§'f"¥éf5 fifééf,  _

5*

C3-§'v"¢.'ir§§ csf merits is &CC¢?fi¥fi§?}i_',_ ?%j§Ct§x§. ''

          sd/-4

    ..... 

:3. Far we afa~resa~..4é5’~–..;féa$é’r2s, AéV§:’;:séa.§f;&%n§.L’