1N THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 15" day of May, 2003
Present
my IIOIWBLE MR JUSTICE H V G 'A j 5;; f f: .
&
my H"0N'BL£ MR Jvsncgm 'sm>,~m:m:_%: '-- , Q ' " _
Wnmppea: 739 /{zoos p1m-'%%, "
Between:
Syed Saifuilah, 60 yrs
# 4712, Haines Road
Frasecr Town, Bmgalore
(By Sri P Dhmmnjgya; : A::1_v.)
And:
Appefiant
153/2;v--Mm-ut1:i"Naga;~ .-- V
Hagduwmagg,j--1< R,_Ptiti:tn Hobii
é §Banga1ore East Taluk, Bangalnre 66
.. ' 'By his BA Hoide:L~----------§{ Murugesh
S/dSKris&ma, 50yrs,Ria#2l
V' " = Yinayaka. Layout, Whitefield
X _ Uco Blaigakj
#1? 13.622, K C} Road, Bangalore
By,_is's Asst. General Manager &
A 'T ._ Autllerised Officer
' " juco Bank, rmneshwarm Brmch
st 47, West Pmk Road, 15* Cross
Bangalore ~ by its Managm Respondents
This Writ Appeal E filed under S. 4 of the High Court Adi’
316.
This Writ Appeal coming on for Ordc§§s»AA§3ii§’d::y’,”«Ra:nas_ ” % %;.%;%%a;:1m ” J
Heard the counsel for the .’ap;>c-,liat1__Li’L.: –
Interim order has bm”g«:¢n:éd%%$y Single Judge on
29.4.2003 for a linnitezi K1: is “rthé apprehension of the
has also soughtjvfor ,
We f§§e!_ It is for the appeliant to approach
the leargjaeci Singlé .i’2:dgé;eit1:§§r for vacating the stay order or else for any
. .6tii’?4féppmp113t’L” . té”c!T_d°:m not to alienate aw property.
” – in that matter, appeal being premature, it is accordm gly
V h’
sa/–
Judge
§13.5;§@
set aaidfi the order dated 29.4.2008 in WP 68′?8/’Z908 ‘s:ri’€i~”i#1’g_”‘ 1 V’ I