WP 409%!-209$
ch 3 M
£24 T§--iE'; :--;:<;H COEERT 0:2' KARNA'FAi{A
CERCU :1' B;m<::H AT <21; LBARGA V _
DA'I'Ei3 TEES '£"E€E 30TH mm' a? JUNE, 2:j;:;s«§ A'
3E?QRE _ 'x_ H'n
'ri~§r:: E-i'{3rE\si'i'-3135: MR,.:U'm':§;§,m;Q: *
W.P.No.40059[§3{)08 £s3§}i~RES):, Tl. " n K
amwxsx: ' K V. V V.
1. NE} 5. Vfierbhacireshwar
A firzin mpreseflted by its 'Paiiners ; V u -_ V _
Shivaraya S.PujaIi as Jetteppa' '
D001' N014'.-f3(), Ka3f1aka(ias.V.Gh::i*;vk,--.A '
Jr: ya;-gi, Dist. i.'}j:.a1§§a;'ga. V' - A
2. Shivazagéa, _ V _ ,
Sjo Sajhaniga P:;ja:-i;
Agaz 46 years; _ V '
Occ: B11si;i:1c:SS_, _
, M; "%§;{¢er¥:>ha(ire$?£::a:a,:fTraders,
'"E%['oV'E'1ot5»j*§o. 1&3, S1331 Coiony,
_ Balaji Sid __Jewa3*gi Road,
' €Z§fi£I3.arg?a_.;" ~ "
. 3,10 S*g1bsg:1a"'Pujan'.,
. fixge; §;£iz~:;I's,
" .{J:::::; j B11:'sij:1€:ss,
"«§5'art:1é')7',
_ 33%;' 3}' Veerbhadreshwar Traders,
~ Rfa?) Plot No.16, SB? Clalmzy,
.. " Baiaji Nagar, Sid Jewargi Road,
fiililiaxga. PETITIONERS
(By Sri Bhfifiiwanji, Adv}
WP 5'rGO5'9/EGGS
AJQD:
ENG Vysya Bank $3111.,
Branch, G11.ft3a:'ga,
Tizmtigh its Authmriseii. Qfficfii',
fir. M.P1*asa<i R30,
P101. N<:":.8, Supsr Mark€"§.,
Gulbargag " . 1
{Sy Sri Manveném Rezifiy & Amma M.Réddy,"'é:;i;V£.'}._'
This writ pfititien is rifled .;:n.«,:e:~ Amazes '226._ &v.~ VVV-22?' 9:' me
£1011sti£11ti0n of India, praying to qiiasia the s}:5;1eVVm,it;icé:;:isst1c:<i by the
respondent at Annex'ur€-A fiatasi E_8.,{}€%3._2%€}§}$ wiifirtjlg}-'_:?ia16 of security
interest metztiomsid thereifi Jam pm: to As*:31 c VQ:1’f£9.O?.i20{}8.
This petition is szommg -101:1 Hfialitlg ‘B’ Gmup,
this day, the Court, made the ‘fo.}Jg:>xvi1″1&5g§»:y_ ” ” ”
1. Cilaliéggée @113′-9§&?rif”§:f§fiti{)n is to the }fK)T.i€€ daied 29.07.2038
Ann.&x”ure~.»& isfiiieziv by .€he.”:*eé;;p<:;z:d«az1t–Bank.
iififlfp-.:_3gr:»s:d notice, the r€spiibi3?:u.1″ of the respandexzvfiank
” ” ~ I” “§;i “cQ:m@cti~:21’i with a Egan EI”dIiS.’&1CiiBIi.
‘This (Emir: an :?3?3.{}’?.2{}fi8 whiks: dimcfing emergent notice to
M ihgfjj r;e3;:s0misn€.-3, grazziisé imtfiaim stay of 1326 .i”iQfi{?€ cf aziction of the
;;)i’e:>p{~::”{i€s,; ii”: q’s.1est_§m:1 subjéct ta figs cczzfiifign. that the §}€:'{i’fi{3I1€§”
WP 400 33%} / 2608
“.3″,
deposits 3. sum eaf R’$.i20 iakhs by way of damarld {1:<a_.'r"t Lh§: ls:
:f:sp<)nden't–~Bzmk on 0;' befert: i29xO'?.2{}{}8. E': i§f_
1112:: yefifiorier has complied with t11isfi:1te'fi';:a_ d;§:ec:tiQi1'.i}}fV€i£tp<§siti:5;g
{he said Sum of R320 lakhs withixz t§r:x€: "&"._im;iE§:__ in fécvz; Cbunsel for the
§3€Ifi’i§{3IT3(ii”1S§ stibmits that fléé ;tmbn§%1f in 2: sum of RS320
lakhs is over mid akxfiivg: W1i2_.’zi;i .3¢tu,}a}}y é,i1;;J.”
4. B5 that éfis i!:’44i1§.sL:;7′,””ii:» 1:;’:1ai,th& iraan amount having been
disc§1arge{iV”3Aé§ .rVé§;V>o11dent–Ba:1k has no right to
preceefi wig} fl}.::: $§a7.c.”v.V§3€fi?fli€ir:}fi’::r..is entitled for setflemant cf his claim
and fur _mturi:~. <33" Aii§0<V:'t'i[1 m€I3iS deposited with the Bank, in
'g:;:?ss;«ci5:a;:':ct: am'-:1: Em," * ….. -A »
L Wr%_'t'Vp§:ii§.fi€3z;V is acCo'rciing13«" ailoweci in the above mrmfi.
Sd/~
ISSGE