Karnataka High Court
Sri C M Asoka vs Indian Overseas Bank on 9 September, 2010
IN THE HIGH COURT OF KARNATAKA, BANGALORE
amen Ti-£15 cm THE 97*' cm OF seprmssa 2m..f€s%%,T
BEFORE
THE Horeme MR. msnce RAVI Mauméfh-2 ' L
BETWEEN
1 5:21 c M ASOKA
AGEII) 34 vanes L
510:: Mmmwaa
R,/Amo.165, CHITTA; _ w.i.t '
KASABA HOBLI, k
HOLENARAE-IPURA xawkx _ ' % Ak
HASSAR _..£:iIS"fR1C}' -¢ 5k?321%%
2 sa:%a:M§mxALAzAH%%%
Atsea 65'YEAfi5
31:2 uacra L
RlAfVVN0,165,V€}¢IfTA§:imALu,
tzczau,
mgeuaaasxpuan mm:
V»»'~i3}AS£:"§AN~5?321_1«.v
. . . PETITIDMERS
(81? .§RiV'DfL:?'Ai§U.MAR, ADVOCATE)
3 * * mum oxrensaqs emc
- No.30/9, vrvemmmp. mm
YADAVAGIRI
msoae-svmzo
REP BY ITS SENIOR MANAfiER
RE"5PONDEflT
(av sax RAVISHANKAR, Auvacme)
41:
THIS WP. FILED UNDER ARTICLES 226 AND 22? OF
THE CGNSTITUTION OF IN£3Ifi PRAYIRG TD QSJASH
omen msseo av THE neurone oeor RECQV§RY
mzounm. or. 3.8.2009 DISMISSING 'me m»ucA?;o[:4.% ox
MA N0. saizooo IN 0.6. no. 412 or zooo vzosANx~--4.
ALLOW HTHE MA NO. w/zoos IN op. o. 412o%fr2omr%as.% ~
PRAYEB FOR ETC.
This petition coming on 'B' " L'
Group thk day, use Court mada__tfije._fo!1owiog':«e.._
The 26308 before the
Debts recovery of a sum of
Rs.10,90,',?__77[~ o!ofigé,i.'Aaéif:h.:_:inbéreast During the pendency of
me a1.ap£i_cot'iué:n.. _' 'ooh 'to "£.he absence of the wtitioner,
ivoootfowed diracting the defendants to
along with interest. Aggrievad by the
said---..ord§w~,'.§§L§..No.B9[2909 was fiied seeking to set aside
"the Lsaiovvorder and for mhorafion of fire application. By the
' :."§mpu§--ned order, we JVLA. No.89/2069 was dis-massed.
2. Sri. Diiip I-(urnar, the loarrsod counsel for the
A petifloners contends mat the Tribunal book a hyper-
bechnica! View of the matter dawning to condone the deiay
«Aw
on me ground that procaadings would be proionqed. Bu
further submitted 613! the enfira amount as chimed in.-the
cm. Na-.412/zoos has since been paid to the 3a.a[k.A:%'r!1eV%¢
right of the petitianars so far as refimd of
ccmcemed weuid ban to be dean; veg-itfi' by K 'V
therefore submiw that the impugfiiafi
and $9 liable to be mt asidt.
3. Sri. Rav§shan'5§a}} i._i'eAsV"a':'..t.1a'¥§:'f'"«.<:_:3i.::1s'a'§tlVAVfor the
nwpondant by relying any Recovary of
Debts Due sq em;-.¢:a: zhststfitsans Act, 1993,
ccneencifi is appaalable and
hence, nb for. He placed reliance on
paragfagxtjs .v'27."::!V' l;l1a Judgtmnt of the Apex Court
' : mpa6t*!;:§d-'in "m r;2oA1<:)ec 495 (so) { uurrso BANK OF
?§~.,;fiATYAWA11 'ronnom AND omens ) be
_ cofitgnd Qny inbarfemnce by the writ Court should be
"with cai'r%e,':'ca:uti<:n and circurrxspecfion.
HA4. Haard counsek.
5. It is submitbad mat the entire amount as clairned
in the <3*.A.412[20% has since been paid ta the
raspondent-Bank. However, the anther legal rights of fiha
X4"
petitioners require to has considered by the Tribunal.
Therefore, aliowing of tha said applicafion and dinacting
payment cf the amount clairc-led in 0.5.. is therefore
and iiable be be inmrferw with.
6. The applicatian seeking r*ei§§i!ij*.t'he
3.3.2699 has been rejected énfiae
putitioner that he intends to the vfiw of
the entire amount siéiidciner, the
finding retarded by the the attitude
cf the petifi§?isé::;r:.1. 'tl'ige':."': Emralved is
arrcnenfiss. _' T' "
?. Ti1e_Vap;:li£:a_lV:i<§;vn am rejected on the graund
_that'i;h§__i'c:r;ierV"ai*l¢wi_;1«g the 0.A.412/2908 was pamad an
appiication was filed on 9.6.2009.
iitfi; a delay. The applicatian has been filed
witliih which is a reaeonabla téme. Nu substantial
'2..f'»dislaai*,£_ that defeats the mm of the other side has
' Hence, the impugned order requires ha ha set
miaiisidae.
8. The Tribunal is expeclaad to consider the claims of
either of the partim in a fair, just and raascnahle manner.
Z4"
Orders as such dismming Btu appticatians soaking
ranking on the ground that thay were med
after em impugned orders were pamed isfncxt-1V':
erronews, but also against the spgifit M.
impugned orders as such are
Tribune! shoum tharaforc cénfitiar sfivth. ap§1i;;§'t~$< :h's' a
fair and just mannar and' not.V't6--..§§r$tipt_.'a htvpar-téchnkaf
View as has been done 'th__e"
9. The tag iaamed came:
for the to' the interference by
we %Vfi appea£abIe efficaciaus
remedy. by the writ Ccurt
is s0;z§gh!;_fof; :1§_§ 'v§hefs fins! order has been pasud,
'hut 't:%§ En ordsr deciirzing ho condone the
Adaa;§a_y"§f The appoalabiaa named? providecf under
flu: ai_:atL_:_m not therefore arnoemt to an efficacious
facm of ma cam warrants interference. on
faifure to examine the writ jurisdiction wank!
'A be travesty of justka. Hamta, I' am of the considsrad
" View that the principles ersunciatmi in the Judgnrant of mi
Hcrflble Supreme Court 0f India wouid not per as be
<4"
appiic-able an the case an hand.
10. For the aforwaid reasons, the order dated
3.9.2009 passw in RA. Na.89/2809 by the Debt Rcacgajtety
Tribunal $3 quashea. M.A. 39/zms is allowed. Thagggeg
dated 3.3.2009 is recanted. The Tribunal
ctmsider the GA. .§§s£=._ V
appropriate orders thereon in accof¢3a:%§:e'iviff2. !vé*.§:é',
1.
1. Writ petition stands diéfiem or:.% %
Msu