E
In: we HIGH seam" or-' KARNATAKA AT BfisNGALi§VRE' -.._
DATEK} THIS THE 293'" mv er: sums 2Q_z§_é" ' _
PRESE¥'é'?V'M_
THE HoN'as_E MR.?.D. mb:AKARAr¢,:-C2ézzé2=%:L:%s°:41:;~§%_
A rssji A %
THE :-::m*8s_E MR. Justits w;.s}a;3:~é;:x:§§:Tf§
M A%;'f%«;se%k:zr;,a %a§' _;;§;»:»§}J ~rza:~;1
1 SR1 EDWKN F}',Pu§BH';'-XKAR "
5/0 aagv:
AGED '29; ':iTE:%Rs" .. A'
RES}? ."{§'§i1iE2. A?'*z',%M.->.12?--2~A,
N€;}R_T'H_ E}{TE.!§lS*s«1Q?~§ % ;
Q??G;5I'i'E GQW 3.§,;T{;0L_ELGE,
CJLD' B.H,RGa9gE>;«. J " "
5A?¢$AL;0RE~5?:~s11.'
2 "Eaw1%§?R.srv1gam:A~a
é %%%s/c.w%kE:>w::x: PRABHAKAR
» ~ .Aag:;4:«: 'vgaas,
RESEfi;E'i%!G.é,'~? z»:m.272«-A,
#4c:R3":~4j§:;:IEssszor4
-..;_G?P.{)=~$ETi"E sow'. 3R. COLLEGE
02,.fi..B.:~4.aoAa
aA%4A:eAsARAM~s?1511
' Avpemmrs
= {By SR1 5.3 RAEHU mvzsaa, ADV.)
% 7-wfi;
1 we ASSESTAN? REGISTRAR.
C-F CC3{3§~'ERAYEVE SOCE§'TIES,
2
2&3 CERCLE, Ci~¥FxMARMPET
BANGALGRE-S6OQ18
f'-EC}?! AT ZND SHRCLE.
KARE'-IATAKA STATE C0-DPERATIVE
UR8A?\i BANKS FEDERATION LTD
K H RQA5; BANGALORE -27.
:, SRETE-¥':'A(5ARA.':'A co-oPEaATx*«*~E-_
saw: 239., REPR§SE.?~£'¥'ED a':*irrs%_ ; *
samszazn MANAGER,
rvmxrsz aaméca, rm. coL<3:'sa':'
SANSALQRE-$63019
3
THE 8:58 REGXSTRAR.
SRERAMPURA,
Vi} ':'Fa?aéAGARA, T A L
BAFéGALQRE--56001Q * y '
4 A:3s1'zaa;<WAR." 4% A
szga Lfl»TE~vABRfi,g.HAM. §{_RISi~1-NAEAE-L,
M23 A3£~;::s5 3'55'-23.5,
rs:c::-3:39/4,.1:;f:i;::3Rs;s;'--- '
BA':'A?~:?a?i§:i:?§AGx%?;;
SR_IRA?4_PL3,RAE'4!, "
E,:"+I»iGAL'a1'fiE'~~ %21;V% '
I assP0r~2DE»s?s
V .%%%g"3y1.%%sR2.5Asé%¢AR;éu mason? ma R1 & R3)
*r1~e:fs%.%% APPEAL :5 mm ws 4 9? THE
!<A§§N'!C§"A§<fis"_'fH1'QH cam?' ACT PRAYING TO 52: ASEDE
$35 a'}R{}¥;i'{..~' @3559 mi "ma war: ?E'fiT'EGN
V 'V?-§'C:.3Gu4$3,52fi§& mam 11;'9;'2e03.
' Ajmrifi AP?EA£. coismase oz»: 363 PRELIMINARY
HEARIESG THES 3A'-:2 '~.z*'.G.SABHAH1T 3., aaaxvsasn THE
. Aj".Fi:3'§.!..Q3!VI?~¥€.S
3
3QQ§f*'iE§T
This writ apiaeaé £3 fiiaé by the
's:'v',P.1§483f§6 being aggrieved *3}: tfie T§j:é{5 ra5' H
13..§.2§€38 wherein {he teamed $ir:e.';'-;:i'é
has dismfissé the writ *;3Etit§§§f':, 'e*€§'ffit}F,éfV--$TéjE£§§sfé"tfi
fights cf the fiarfies whéih tar: §é'%§éri<efi 'e§$<ev§}2;e'§é.
2. The aimeiiafit hefefii~.fi§$d§.'3"¢'L'"PV.'v:i§483;'Gfi averrirzg
thai arse Auéiirze §§i3:f:%:a2*,;s¥:~«5'*s*:' Lat§..Ab.?a2:§Krishaniah wag
the absoiute§.3vé'n§£ilfV@§:f. ;;'r<§_{p_q_é'ziy B-_t§€A3:"£':1f"i§ :"~j$.35{"3".; 1'3' Cross,
Erayar:ar:::';z:aa§'é~;§"Eé;§_g§a%::jr::ef:£i',«;%§}§r%é fuééy Ciefiifibéé in the
sé'r2ed*uié._ta= thév 'He had martaaaeé the saifi
progerty E:i"'§a%:'s}vui*"Qf'Athe '?§5 respcnéent bank as security
fer' rfiayrnefit éifitifié afrwuat ficrrawad mi him. Héwevér',
he;'c;i:;:r's:i:ii3::ejV"*ci§fauit wrsereupcn the 2%' respcmd-ant bank
fii*a:{i.--..;a before the 1" resgmnéent-fixssistant
g Re§§é'i:faé* ":37? €<::~e="§erativa §f1C§ét§&S, Charfiarajseii,
' »§ér';:s§%§%é, in 3a3;ms;25s1,r*2aac--~m. A aecree was
-- fiézféséé far R$.2«='%,§?,G87!~ if': tfia $aié éismzte. Sinta the
bfificiéai fifirrswer 626 mi make aaymerst cf the éecretai
amount! the 19* respcndant braught the scheduie gzrogaerty
\)~
4
':6 saw viée auhiia aflfiififi ifiei-cs! an 24.8.20{:'a2 and the
highest bid <35' Smt.I.v.v.?:~a:nhakar, wéfa cf the 18*
petiticner and mother cf 2"' petitioner was aac-awed. _..The
saéd sasé wa$ C€3§Tfi'r'i"z'i&é er: 24.12.2062. Gr: thé sanié~.§'e.i§';.._'
me 15' respancient addressed a fetter to the '
aicrzg with Fsrrn $46.16 (saw <:er°fE;i»f§:;§t§s:) '
refiisfier the same. A giméiar iatte?'1«wé:%Ta'T5d'%e$Sé$
bank is register tfia fir: ea'
£v'is"§.E.'x:'.':'.?rab%:airéhh'afiaVr1-I§§és
no more. The 13' respondent.heijther}:g§§§e£¥ thé §j:~§i?;V%_§::e
iemziziiefi with the ciémané rnad’ é”V«i’§% the :;’a%:>ti§i’e’.’: Hvgwever,
the 2″ rapondent reifJ£5{–.,§1a3;§::; e”«.%d2:tac£ ?.6.;2f){}6
éerrying the cézrsteirfats cf ft.¥.’.ze _¥’:–§ti: :9:ié :az1’€’i~f§i’%£:r;*a;i*:’si:*:g ta fiéfid 3
detaiiaé rem fi€§f”fifi_fnevEi.§¥”vthVe date cf iiiizw sf
tiie seiitian; ..V.I:%_’i»§:eéé ‘<:.i:29€~i;rrf§§ia7z1¢'?a§sV; the: fzétifififiéfé fiféfi
ifie Wffiji3€fi7i§§%§-":$f?,é§{¥i1¥f3. f£*§f_3 writ sf mafiéamus éiféfifififi
i"éSfim':dé'?':i_3f 1 aiéc'- ' 2fA'*tfi"'*f é_"rTw7arfi the safe certificate dais;
i?:cor;2ic:'t*3?£;e:§ éfi'-stfirriis 535%? far reaistratian in the name éf
§::e§§fE%0%:é%:'A :§'u.; making suitabm aiteratierzs fiifséé
AEris-;'§.§."'*:;,{'F?Irf§;"3}':~3§vi§!' $3 éead, and éirect resasnéerst $36.3 is
% _ reg;i*e5tar:mV%sa%e certificate in the name cf 2" petétianer.
V' i~f_'==":»,; writ ';::et§i%m"2 was resisted by 'him mismndents.
?h'f;eW2"d resgarzdent bank: disguteé receipt «af sale
H&s:":siée*ratiér;: aim cantérzéefi that the very awarfi was the
szshjéct mafia? 52% aizgxeai fiaféfa we Karfiataka i3sfi§&§§§'CE
\/9»
8
stem in that regard were taken It appears sfia fefi iéi arid
subsequentfy died. Interestingiy, the 2″‘ respondent
has denied 3:13? arfisuzfit reteéved by i% Er: réspect C:f__t;i’r*3’s.’:«’§,a.§; éf’V~I’
izféfiééfis. EN these Cfiftufififiiéfitefi, tha yetitic§:’v.-*;:2*fS:’:%%:VfaE§T.::;=:ac:;; Z
right is seek a writ cw? manéamua,:=,_:u:1i:aa.-$3; tf1eié._’%3.vai;**e’vv..§ , :’
vested Fififii 3:36 the res:ac:nde.r2’ts_. hav”& ‘a” ::3r§f&§;:;%;§jfiin%§;
ebfégaiicm ta aerfcrm such rig%1€; ‘-t%§:e’v’:dE§pEute{i
fiuéfifififi ézf facf ag ta wh’£$if§%er ‘t«’_i9:ei.é§iL*:~a’«::%_’;a.’§s§s’t.cffere€£ the
auctian aurchaser was C3é$A’A€}S§:§fL’id =i::h&*”~bé’:”§§§v..é«nd whefner
the awarwj %’nac’i5_ “b$$2′:_a ?.:;s’i§9_’:=;: by are yet unreseived
araé §1éi’3€;€£ ,”‘§?’:’€_ p5&ti_fE€:jVrssér;e;. §’ré” rzst Efitfiiazi tr: the reiiaf
ssiught fa: _§1a*4\’%i’::§’:*:’:§*arA=.fs’- ir3′ the faztt that they have mafia
_a§5″,r’*;>E§:’::3i~fi’==~.::~’;’:”‘*.;fj;:::r §4éiéi’éi%3 af tine arfier cf KAT which is
ééfiéigxé’c:§r:.$idVé:f§i;.an. In tfiés View cf the matter, ffié
es?éé:*».x;:_s_§’ t§3é:§é.~3i9.:°*:eé singée Euége in fiecfirséng is grant 3
if s”r9é.:*:j%~s’7fiarr*;:3s $5 jusiifiad am it flees mt Siifffif from
é?” éiiagaiity 3% is €3§§ far éntarferértce in tfiifi
‘:*– é%1_:_:;é~c§urt aaneai, Ir; VEEW cf fihe absve §aifi facts cf the
gsréfiefit case, the 5&€§3§fi¥’3 reéied an try tfie iearrzefi €£§£.ifiSEi
if? 339 cam sf ififiififi RAJ .3:-, Glififilki. SIRS?! &
x/’
§
ammaa (AIR 19$? 3: sea is mt hépfizi m the
apaeéiamg if’: this case.
améeaé am? ii :3 §iS’§’¥”IiE$é§. *
:2 Factérfiififiiv, WE Eizisié that there és :f2¢…:fr;erit_–ifi”‘ii*:.i$;». ‘