noun'? or mmnmm men count or KARNATAKA HIGH COURT or I<AmAm<A men wuxrr as xAmAm<A HIGH COURT or KARNA'l'AKA men count"
I WP9550.06
IN mm man oomrr or KARNATAKA A1'
DATED THIS ms 1 11% pm: or "
BEFORE: I " - "' ' '
mm I-l0!l'3LE mt. .rus1'IcE~n.v. :?_{If!§!uA;"§z
Writ Petition No.955'€) of12oG6r¢SI-RES)» jg
Between: I' I I'
SR1 SHIVARAMAIAH
S10 KAMPALAIAH --
AGED ABGUT 4:2:~.f(EAR:~3 =
RESIDING AT hri--AIf)l'*§U*_C}IRIVV
MAIN ROAD, ANTHARAsAN;IHALLz.VV _
'l"UMKUR PETITIONER
{B32 I Adv-1
1 THE .,r.;IE?U':§fY' R'_EG_ISTRAR "OF
c.o-.QP::aAfmrE's_o~c:E.'rrEs
* _ MINI 'v'EDHA"NASQU.I) HA
ESJMIKURI. '- * '
I _'IU1I}£}{IfR -mwtrs CTC)-OPERATIVE BANK LTD
(TUMKUR .p5f:frANA SAHAKARA BANK LTD.)
. .C.ROAD, TUMKUR
REP. BY ITS CHIEF
J',:.. 53
I I. f§,xEcp*r1vE omcm
I ' ms: ADMINISTRATOR 85
'A€3.$3'I'., REGISTRAR op'
,. +.::~o1~'>. SOCIETIES
-.fI"uMKuR PATTANA SAHAKARA
BANK L'I'D., TUMKUR SUB-DIVISION
v V ROAD, TUMKUR -- 560 101 RESPONDENTS
[By Smt. Asha. M. Kumbargerimath, HCGP for R 1;
Sri. S M Babu, Adv., for R2 6:. R3]
THIS WRIT PE’I’I’I’ION IS FILED UNDER ARTICLES 226 85 227
OF’ THE CONSTITUTION OF’ INDIA PRAYING TO QUASH THE
ORDER PASSED BY THE LEARNED ARBITRATOR IN DISPUTED
P-i”O.DRT.316.Q003-04, BfTD.20.11.2€J03, VIDE ANNEXURE-A AND
3 WP9550.06
loans borrowed from the persons like t1;eVVn’».;;fetitioner
because of which the finance of the dire
straits. I _
5. However, learned counsei’for~_tI1e A
submits that if there “any seherrresttivtéor circulars
governing the Ban3<;_4_ofl'erin.g_ .eoz1cessionAin the matter
of rate of interest to the petitioner and if
it is be duly considered
on which the petitioner
t2.3.2008, a oopy of which
is promijsect to before the respondent -~ Bank
aiong.udtr1 of order and appropriate orders will
t j
View of the submission, there is no need to
A exaimine this writ petition any further and the writ petition
= –.isf.disDosec] of aocordinedzv.
IOU" OF KARNAT .~ .
AKA HIGH C0UI4?ftA09.f: KARNATAKA HIGH COURT OF KARNATAKA I-HG!-‘I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
AB, Q1
nae