High Court Karnataka High Court

Sri Vamana Murthy vs Canara Bank on 25 June, 2009

Karnataka High Court
Sri Vamana Murthy vs Canara Bank on 25 June, 2009
Author: N.K.Patil


iii THEE BEGH COEJR’i’ OF’ KARNATAKA AT BANGRLGRIE-_

DATED THIS THE: 25% DAY OF JUNE 2009»]*~ ~

BEFORE

THE HCZ1N’B§,E- M;e.J¥.3s*1’1cB:..:~z,Is;.PA”?bii;” ” –:’.j

WRIT PETETION NQA11378 c;§’%2<:;%oa(c;ia;:wP*é;%$S:7&%Lff

BETWEEN:

E. SR3 VAMFKNR MU RTHY

S/O MAHABALA RAG

AGED AEQIET 44 YEARS

NO 348, E D CROSS -.

SECEQNB ‘PHASE _ V

B;xNAs;HAN§<A,?§i iEE._§'I'§§.{;:';P.§
BANGA§.Oi"?'E 1-I' Pgwrioregée
{B}; Sri. ;2a.§§gS:i_ c';iAfi'fi%2g;»gfiaz§gAfE;

AND " % 4'

1,1; cANm;:A"B;aNK

{gag Baga x§_.r.gs.';"i BRA§~i<::2–i——–~ "
VB1i.NLT3–&L£'RE V "

REP BY’ §’?iS”h;§.E;E§?:€’;3}E–1R” RESPGNQEEW’

V {B}; 3:1,. ‘L53 sé§:2i«§<:;:LI:%;'-t;';:%;1A§~1, ADVOCME;

TH'z:3';v.P. mm UNDER I-&R'T'iCLES 225 85 2:27 OF' 'THE

' '{::f§Nmf:*uT:t31\; cap' Irmm ?F$§.YING TO QUASH 'THE ANNE§__*9§:};2rs;:1′:’ THE PETYFEONER TO CR{T>SS-EXAMENE Tfifi PW: AND

” -2′?%W;2,

This verrit petfliiorl, caming 01″: for preiiminarjg hmiirzg

in B Gmup, this day, fiat’: C0u1’t made tim fsiiwwizlgz

989/’2{“}{}8 in GA N0. W6/i2{}()7 Vidfi Annexlzrewfl _

of Debt Recovery Trébllfiai, Bangalore is §””1€i’$'{‘:”1′”}j5 ifs:6:t”~s.{1sédt2,_ .4

The mmtc~*3″ stands 1″<=:n1itted back in ih-$3

consider the application and p;€asS_ :=3ppi'015':'i:at{~: 61'*!fEé?IfS aifiief , V *

affording opportlznify tn the gtwd and
in the light cf the S1]«£'iI4f7.é:é';S.i'O"iV}.SI}§3T?§ 2 of the
affidavit dated with the
appiéaafinn ' éizpeditiozlsly and

thereaftfar vp:tg1c%:*::ti' i;i'.:;,_,_*:1_<*,:":::fi1'<7]__..?41' nit ;e._§