High Court Karnataka High Court

Krishna U Bangera vs The Repatriates Co Operative on 27 January, 2009

Karnataka High Court
Krishna U Bangera vs The Repatriates Co Operative on 27 January, 2009
Author: N.Kumar


113 ms HIGH comm’ oz? xagrurrmm AT _

Batcé this the 2′?” day Of Jmzzraxfy, ”

BEFORE _ %
THE HGIIPBLE Rik. §i’fi$*§’.ICE !d

vent Pei:it:i<331 N9.' 3335;: é:307'–».:GM~réE$;

'BETWEEN;

1

Kzishna U Bajtigera j’

S,/0 %
Agtxi ab{;ui”‘6__1:=3_s:::gn?§ V.
#7:’/6 Haiise ?§k3.;1-6’? ‘ _ ‘
Psithaxféfia ‘i1z:i3ady
. 008

. § . Petitionmrs

(By S. Chandra 65 S.Shekar, Asm-ciatcs,
Advocates)

Repatxiates C»::;-0pera1:ivt:

Finaglce aa Development
Bank Limitmi fREPCO)

3 Central Cmvemment Qrg.~:-mization
Rfspco Towfrrs, No.33
Usman Road, ‘I’. Nags:

Lb; Cfliififitfitifili cf India, praying ta) 3¢3t–a:3ii:ic the auction
u .. _ conducrted purzsuant to the netice dated
_ i~Z’~12-2396 vitit: Axuiuxurwfl issued by the xcsyoluicni-3, he-id

.V ‘-321:. = 14200′? in resspes-.r::%r of the schedule property in favour of
” __ ’til1c i:=,sp0s:u:1tf:i1t–4 and etc-.,

Gmup this ciay, the Court made the faiiowing: ht/,,\ ‘

Ch-*::11nai -~ 660 D1?

fly its Managng Dimctor

2 The Rtzpatltiatczs Ctzwmrperative

Finance 8:: Development

Bank Lixnihcd (REPCO)

N¢:v.20~3~259, Sahakgari Mafia}

i Fizzniui’, Mission Stnaet
Mangalere — E35 003

:3 The Recovery] Sale Oficzzr _
Repatriates C’o~0perai3’v¢ V
Finance: &*–La11.¢:1 ixiilli T’:;>W§3§1xip”‘ .

Cmséfifiad %

Dfirezbaii % _

Kc-zichasziy”

P.*ig2ng§;1ore~8 ” _ _ …Respc>n¢:1ents

A ‘ = .. {f3iy’AS£i4VA.Prader2:p Isiaik, Advocate for R1 and R2;
V’ T. % » V’ “_.Sri RP, Hegde, for R4;
‘ ~ 1; ‘ ‘ ” Respondcn 1:3 scivefi}

T3113 =.W;1′:§*!”;j”V’Pc3ti£:ic:11 is filed tmder fitrticicazs 226 and 22?’ of

‘ This Writ Pcfiition <::z::ami1::g on for preiiminaxy hearing in

mjmteé, mgawing the ii§:zerty 1:0 the pcfitiimcrs .

aitxzrnate remedy in accgrdancaas with law,

%
A @ Judg"5