High Court Karnataka High Court

Venkataramana vs The Secretary Department Of … on 5 December, 2008

Karnataka High Court
Venkataramana vs The Secretary Department Of … on 5 December, 2008
Author: Ram Mohan Reddy
 (B§r'j'S:ci_,;_  B VISHWANATH, AGA FOR R1 85 R2 )

   mg

IN THE HIGH COURT OF' KARNATAKA, BANGALORE
DATED THIS THE sth DAY OF DECEMBER, ZQQ8
BEFORE %n 

THE HONBLE MRJUSTICE RAM MOHA.-1N;V':«i§:E§1g)'iQ'T}  '

wR;T PETITION NO. 1252412005   V'

BETWEEN

VENKATARAMANA
S/ODODDAPPA

AGED ABOUT 41 YEARS

NO.7,3RD CROSS ._ _  1. A

NEAR MUNIWESHWARA TEM'£?LE 1

BBEL MINI COLONY, PIPELINE" :  
T.DASARAHALL1;--BANGALORE»57=.._ I   PETITIONER

(By Sri :  .SHvEfP1fY,..ADV';f)v % 

AND :

1 THE SECRETARY   .-
DEPARTMENT'"()F COOPERATION
GOVEEiNMENT Oi? KARNATAKA

   '  ..... ..

2 "ASSiSTANvT'RE'GiSTRAR OF CO-OBERATIVE
SOCIETIES;"33ANGALORE URBAN
BANGALORE . 

 B THE RAJ.AJ.1:NAGAR CO-OPERATIVE BANK LTD
" " u   « .74  3RD BLOCK, RAJAJINAGAR

 BANGALORE--1o
 R'EPT»D.;BY GENERAL MANAGER.
-  "  RESPONDENTS

 



-2- '

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASII VIDE ANX. A DT. 17.3.2005 ISSUED BY R3---»AND
DIRECT THE R3 TO CONSIDER THE OBJECTIONS_I"E"ILED
BY THE PETITIONER BEFORE ISSUING TH.E'»NO'FIC<E

UNDER SECTION 13(4) OF THE SECURITIS;ATIO'N--«..AND
RECONSTRUCTION OF FINANCIAL ASSE'I*S.. C' AP-ID 

ENFORCEMENT OF SECURITY INTEREST ACT,  * _

THIS WRIT PETITION COMING FOR 'PRL.I{E;A.RII{G

(B~GROUP) THIS DAY, THE kC'O_IIRT '_-MADE}

FOLLOWING:

Learned eounsele-'forfth-e"=petitiOf1'eI* fiies a memo

dated 17_-,1  the Court to

withd;*SIIIIII thI§»v_wrI:t4CI"pefitIOn.  is taken on record

and thewrit ..diSff§iSS€d as withdrawn.

 .....  

Judge