Karnataka High Court
Y H Prabhu @ Prabhanna S/O … vs The District Magistrate Deputy … on 1 December, 2008
EN TEE. HIGH CQURT QF KARNATA.¥i.:. AT EA}'«3GALORE W..?.No.43? GP 2907
2. ¥ have haard Eeamed counset appearingfgrr
patitianer and Eearrsed ceunse¥ appearirggf
respenderzts.
3. When this matter had caméhp' far
Gmup on 2"?!" November.
appearing for petitianer had rhthéi
counsei appearéng for 'ha:':¥x%n§A'vvermed
her that, the principak entire Roan
amount due -~ Bank.
Therefere, £0 take instructions
and to niéke __ When the mafier is taken
up today, Séarnegzf '3c':::§:".':'r9A:':~s..a':f""f.r"34r'V.petitiener submitted that
_she hat recé§vgd any informafion O!' énstruciims and
A'-V§hare§Qre.§see§<$§"s9me more time. The time ssught for by
£e§"r§éd'¢riL'rrise¥A':=?{§r petétinner £3 refused fer the reason
trrat, xééherflcrrefi principal borrower has aiready paéd the
:§rf;tirVe'Lprint;§pai amount to the seccsnd respondent - Bank,
in efflux :31′ time, the prayer sought for by petitiener rn
‘1’-P§E }31{3’zH €.’€}E~E%T £3? KARNATAK-A vi?’ RA§”€{.3I»:=9:51».(5}R$’ W-Vfifi 4-3′? 831′ «E69?
fix? THE 31:31; ccsum {>9 KAR?«EATAKA AT BANGALORE w,P;-zo_43? cs? 2&9′:
as
the inatant writ petition does net survive far ccnsideratiaon
and hence, the writ petition ޣed by pefrtianer is diapused
91′ reserving iéberty to petifioner te redress his grée~gvaVr ;%_:e._’_
before the apprapriate campetent authetfity, _
advised er need arise. Ordered acc:_;xdingly._–‘ ” V’ =3 . .
V
mam % ‘