High Court Karnataka High Court

U Krishnan vs Syndicate Bank Raichur Branch on 30 November, 2010

Karnataka High Court
U Krishnan vs Syndicate Bank Raichur Branch on 30 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 301" day of November 2010
PRESENT
THE HONBLE MR.J.S.KI-IEHAR, CHIEF' JUSTICE
AND "  C'

THE HON'BLE MRJUSTICE A.S.BOPAN;SA' ;...:    _

WP No.89?»/2006 (GM--DR'I'}h_l"~._. V 
BETWEEN:  _ --' '*

1. U Krishnan   i A.
Aged About 70 Years _  C'
S / 0 Late Sri P.A. Govinda Pillai '
R/A 16-1/21, Bellary Road, ''
No.16, 8th B' Main Road 
Rajmahal Vilas EX"€€'.1f1SiO1";'W
Bangalore 560080  _ I
     __  Petitioner
(By Sri S V,Bhat &u«Sri 'M.VAre.in'Ponfiap'pa, Advs.)
AND:   ;  ..  

1. S3?ndiCate5.Ban1E{' _
Raichur B17anch'ip ' _ ._
Rair;hu.r, }f{ariiataka,._  .. _ 
Rep. by its Manager  

2. 4;'A"R..KejriWal_ V
 "R/At 2,04, Chandra N agar Colony
, ' Ch'a:11d_ra._.Nagar P.O.
 » .Pa1.akad. 678 007
 Keraia  "
I     Respondents
(Byk M/'S.71'ukaram S Pai, Adv., for R1)

"ibis Writ Petition is filed under Articles 226 and 227

 the Constitution of India praying to quash the impugned

" _ j.u'dge~ment and order dt.27.11.2003 passed by the Hon'ble
  Debts Recovery Tribunal, Bangalore in O.A.No.496/1995,
  _produced at Ax1nexure--K, and the impugned judgement and

order dt.31.10.2005 passed by the Horrble Debts Recovery

 Appellate Tribunal Chennai, in RA. No. 12/2005 produced at

AnneXu1'e--M, allow this Writ Petition with costs and grant
such other reiiefs and etc.,

This Writ Petition coming on for orders this day, Chief
Justice made the following:



2
ORDER

J.S.KHEHAR, C.J. (Oral) :

Learned counsel for the petitioner states. that he

may be permitted to withdraw the instant

so as to enable him to file a review applicatioti.:b’ef01?.ei

the Debt Recovery Appellate Tribtinai; Chennai:

2. The instant writ petiti<;)1':1'.V_A.is

withdrawn, with liberty as af0re?mentien_eda.:".= A

mv*
Index: Y/N