DATED THIS THE 20TH DAY OF NOVEMBER, "
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
BEFORE«w-
THE HON'BLE MR.JUS'I'i'CE:;FIC.BILL;%.PPfiv
WRIT PETITION No.'6§§1.,s2/20-09
Between:
Sri. Vithob Shankar.Gaitébndé;-- ._ 'T
Aged about 75 years, "V 'V 'C ~
R/0 K.eIagin0or,g" .
Kasarko1"«l?Qst Citfficc , T
Honaviar 'l;'=é1'h__:x}--.:.,T '
Uttaf Kannada.» _
PETITI ON ER
(By sgéi.vefi'k§'T;esh:'C?VE%. BaagaTh,% Adv.)
And:
1_ V.
, Honavaif Urhban-C(C)v--.op. Bank
Rep. By itsTGen€:ra1 Manager
?_Sri. 'Rajeev Cih."Shanbhag
_ I-IQr1a_V'a_r__ Taluk, Uttar Kannada
VVST{_;vv.Vi'g;;n'é.shwar Vishnu Bhat
Ke1agj;Ta Mane
At: Mlannige, I-Ionavar Taluk,
* Uttar Kannada.
Sri. Ramakrishna Narayan Hegde
A Talgod, Post: Baikur
Honavar Taluk
Uttar Kannada.
L//.
RESPONDENTS
This writ petition is filed under Articles 226 85 2.27 of
the Constitution of India, praying to quash the impugned
order at Anr1exure~A dated 30.07.09 and consequent-._c’)”rd”e.r
dui 27IO8IX9in Ex Case No.’7s/2009 on d3eiHe;ofthe~.
learned Civii Judge (Jr.Dn.), E-Ionavar, and etc_,«,’
This petition coming on for pereliminaijf liearifig dthisv
day, the Court made the following-
oRoEaeW3
The Eearned Counsel for itiieipetitiorierisiibrniits that
the writ petition has be_.e’ome7_iinfr1ietii0.1is. as the execution
petition itself has been_el_o’s€.d.viV._i
2. __ ?ie_cord’;ing!y,._¢_th.e wI.rit:.’vpetition is disposed of as
havin.S’b€C4§I’f3é
JUDGE