High Court Karnataka High Court

Srirama Co-Operative Bank Ltd vs The State Of Karnataka on 31 January, 2009

Karnataka High Court
Srirama Co-Operative Bank Ltd vs The State Of Karnataka on 31 January, 2009
Author: N.K.Patil


tiGH COURI or xnmnrmm man (gouge! or KARNATAKA anon count or KARNAVAKA met-c count or KARNATAKA more coum or KARNATAKA was-o c

IN ‘THE HEGK CQEERT 5}? §’&?.I*s{Fs”‘£’.r’-‘t.E”‘..:?’r.,.. E3«,?s§«{€33~’s§;}i’ELfi: E-$8.. szgawms 1~:,§:,sA:’:§_:Ly-.

K9 He 12?a§ 3? 2caa$§$»§§s} 7q_x
amwssrsr 1 1 %

sazaaua Cfl–$PERATI¥E_$%NK LTE V. .
RfiPRESENTEG BY :?3 GEfi§R3L akfiafiaa
:N~:HAaca s.A,a&mAza:sgMA*. ‘wm
Aaaa RBGUT 46WYEAR3; ‘ u ,*,
HQ.fiG, HAHALRKSFMZ :§§a&M;]fij
KURUBARAEALLY saa§:H;’:’ *’
EAHGAOa§.8s._~w-_} -.z_ ;a*;
_.~._V L ;_y =,..j%a?z?z@Nsa

ray 32:3. ::’E .~€_”–.té3:::;.#.__§L§3-,jJ~«.._égmfcgérmfzszgw.’

A . . ‘ . ‘I

1 ?HE’ST&TEffl?VK£RE§?&XA
REE? RESE’f?§Ei1!..V’Ew’2′”‘*3:_’f”‘E *3 E£1″.’fRE’E’AR.’:”,
DEPRBTfiEH?_@E’fi$%%9ER&TEfiH,
_- M. 3. amjnszxréc,
__ .; mRHAfiaEE%gR vaaanz
.__ v_..EANG&L$RE_- ….. –

QFEI€§:5$!!;;’___ %.

2 THE :xm§§%£ifl§”:§€§c§£saa:x:s?§aT:¥5

VV =.,.s*):’m Icsev Vséicaax ‘S:-é::#3_
fiéfi 33%?”

j”3″7%fi§:cHK55’$s§G&a

< ~3';'.%.rIf 'E VBfi2a¥E~'§ €YS€.’§%£,
“‘§ERY£fiE’». ;

.” f:a;c;a¢5a,

* akfiggzssag 3.

V” Am firm:-g Em

“”3.7FZB&QR:3§}?§ Elffiifffifi {z§§’}
‘”AC@LfH”i’S Xffififl,
Y

man LOURT or KARNAFAKA HIGH c;_0u_m or KARNMAKA HIGH count? or KAINATAKA HIGH COURT or KARNAIAKA HIGH count or KARNATAKA mcuc

games! by the executing fifliéft within aix weeks

frcsm the data af razxaipt af 3 ccsgtngi af téxis araaigz.

5. ‘aiith the ab$”J8 ziirectizm,

patitian stands diapasaé afi.

Learned Geverrameat j}

¢e _ -_
fila mama czf appaarasaca ‘3!f.i”‘:’..?;*:.%Mr: idem *ta;.raé§v:3;«. ~—

%w$aF§
Juéqe

M511.

11.5 ‘g_.2€s.%:*:m.ttest;3.. Le: