High Court Karnataka High Court

T A Vikar Ahmed vs The Dhanlakshmi Bank Limited on 2 April, 2008

Karnataka High Court
T A Vikar Ahmed vs The Dhanlakshmi Bank Limited on 2 April, 2008
Author: S.Abdul Nazeer
_._._.......un

THE HDN'BLE Mm.JUSTICE S.HflflUL NAZEER

R.F.A.NU.2277 GF 2907

§_*@_=.
1 '12.' A v:1<_1a_.3: M-II-IE1)
;:-s.+'0 '3 1-: ABDUL M12

fifififi fiBfl¥T $3 EEERE

Hfi.1BS, R.V.RQfiD CROSS
II BLQCK, JAEANAEAR,
EENGfiLDRE

* I$E%%MHEB SH%EI"$T1

SID LATE MDHENED ANBEN
RBEB BBGVT 33 Tfifififi
HYRhSANDRA, I ELDK
EAST JAYPEJAGJKR,
ERNERLQEE

E EETTREWKMI SEO KERAGAEEA

Qfiflfl ABflUT 58 YEARS
RfAT'HD."9, R B EKTENSIDN;
3RD ELGGH, JRYHHRGRR,
BANQRLORE-11. ELL HF THEM ARE

REF EH PE Hflfiflfi E A SULAEMAH;

EHO LRTE S E SHUKDQR;
REED fi§GfiT 3% fifififlfi
RFAT IUI1, II Ffiflflfi,
fififlfil STREET; MHHHHMDAH BLUCK
' ... REPELLENTS

12:]

"'"'"m1. mmra, M" 341

{BY §Ti K K mun:



fill):

TEE }Ii=*-:'aia?-'%'~I]'..;.~'a.l"{.'i«'}'§.';'.'-KI  LIEIITED

E1' 1'"J.".'£"r TJHIEE MAN!'-.GEF.

'3'. FL. E=i?£$3EEF'

DIC31{E.tJ&3£fi.'-E liflu"-"q.3:I EIEANCH

}':i.5'-'!aI'IGI-"~.Z[4i.".':IL.'E-~<i.T£ . . . RESPONDENT

“L””‘.”I.Ii3 REE FILEE U/E.§6 GE’ CFC AGEINST
‘I.’E’}’.E ~I|’UI’:{£rI’£3?.’.N'”.[‘ ANSI EECREE 1′}’I’.l?,.7.2D07 PASSED
IN C!.i*?1.NI1’1I.’?l31!3,fEI’I E3]:-I ‘I’I-E I-TILECJF THE IX ADDL.
CITE *:?:?I’L_e*;E’_L 3-‘a._151fLJ JTIDEI-EE, EANGRIJOI-{E {|L”CH-
113*»?! ; ElECEEEI.I’4″i’.-E ‘.’£’I’iE SUIT’ FOR REEQVERY OF MONEY.

‘.E’1:’~I.l£ E3 REA GEMINI} ON E’CIPL C3P~.DERS THIS DAY,
THE 1?L’.*l’.’fL.TE!.’I’ DELIVEFEED F’C)Ei.f)TrTTNC«”r:

_._;_r_____I_J___ D 9 III E I 1-

}II»+:~’::e:1:«ite grant of &m1Efit::ien’t time, office
cubj e;=r.:’r%.i«::en=.~: have not been cmxlplied with.
Hr:-.’1;’;E..’-.: 43:}:-;g:eaa.;r.s ion: the appellanta. Appeal

Vi an-7:1.-s 3-aci.