1. Mwageru 'V » V
{N THE HIGH coum or KARNATAKA. AT .
Dated this the am day ofauly, 2098 V
BEFORE
'I'I'iE I-I(.1I€'BLE MR. \¥H_$TI€41a5§A V' 1 V
Writ Péziiirinrz No. 1?539é%{§f' 2007 %((::»m;=i':s1 %
fifflfii
Lak$.hmiS'111ya '- V V
Aged about 455 }'€EE!J"";§~ V
R131"; 264; 133?' ' '_'-- '
Sarza§Wathi}_:n.1rafi1 5: J . "
E/'iyso:'e '
. . . Petitioner
_ .{ VR'a.1::fia§§ha11dra, Advaucate)
fi'-fie' Bank of"1m1.i_;«3_¢ .
& "Sa1'é1§ar Patel Road. Brafich
2. = Thtét Afagihdiizezi Gifimr
A «r3f'i:adia
Karizataka Zena} Asset Recovery D€.pa1'i33:1€:t1t
ms'. 1 11, KG. Road
'A : Ba11g'a1c2r:: - {3§
.., Respondczlts
\/
(By Sri IVLL. Qayalzanda Kama)", Advcreate)
__S¢:t;:*<f.1'¢::::'1:_§ V 23(2) 1:;3£4) of the Sectiritisation and
QRece1;3irt1§::%:im;1"'«--._C»f Financial Assats and Enforccmetnt of
_chai1éi:~.gcd_ 'E335; this: petiitjonezr befcnre the {fights Rf':C€)Vt':)."'y
W " 'T Eiicbts Rezmvary Tribunal sat aside the aforemd
This Writ Petition is filed unvrititr fi§:r'£3't:i¢i"i;§é :;o--?:the;
Pffiiliontzx'. = .
Thia Wiiit Pefitiml -::(:1:t1:i31g'>::a;i?i" -figr isfeiiminajgq this * V
day, the CiZ>'t1l"'i made: the fo11<:;wi.ng:"= *
.
Th: petitioner is sc.r:l(‘i§1.gA Writ ptflition to
Kanti £}V€tiI’ the: pas- .=%§c§asi€>:§A ‘:~V,%{£1ci’:’:VA’.~”:’¥;(“}_J1.§.1’l::§iif’l.1i}li’»iY I pmpgygy to the
petiiiaoner. L V
‘2, :;;;:xf I’;§;Tl:_EVE.~.:i!;(3f’:T.£’iVI..i’1I*Tfi,£,’3;’l”§ is» that she had avaficd
fi:1ancia.1VV’vfacé}1%§: A ii1,é “@§1:3¢;}11i:im:t~Ba11k§ For the defauli:
ccammiiitzci ii: Lgfipayfizcfit’ of financial facility, I1{)’£”i{3€3 llifldfii’
SéC.I__11ii.fi3: V’§Ii§:x3.§ft3£§-ii:”~’;5sCt, 2002 was is:-guttri. The same was
V,
S’£lp§}I'{*?SS€£i $31935 material aspects ami 013 thig shun. gi€fi2;nd
fhe petition is liaiaie ts.) be dismissed.
4, I have hflard 1€8I’11(“Jd”[:’§§§’)11I1é»V€’%2,’_v’§:fi1′
5: Thr: mai:&I*ia3vr..:::: mcrcggrtii’ veariéier nmtice
issued by the Bank’ both aild 13(4) of the
Acéi: was sat ” Tzibxlnal. T he
pfiffifiollfil’ his loan
aczcaeuxrnt .. T ‘is dated 11102006.
Having }:1¢a;13« ‘§:h(;11’t. sight manths, when tins:
petifioney *npf ;;iLé}(c payment mid mglzlarizfi his
_ ace@1;1;§§t,’V the:-. 1’es}§«:3jjt1é11tS issued notice, unclcr Secrtion 13(2) of
Whcm the petifigner rafused to mcsive
r1’:§ii:;§i: have published the said neitica in the Imws
_ ‘P31-,§.r-5».., me’ Hindtz and Udaya Vani on o3,pt:ia.r::;1 except {:3 invtake. the pawepr cenferitfi on than under
gkgpiv
V1
Section 13(4) 0f the A-ci and thety hava taken posse3si(mV;Tt}1c
piupexiy .
6. The action of the 1*e3ponci’eiii”is:. Iggal
tie not stiffer from any 3′.3}c:gali’ty,V
thtzse facts. Even othenxzisé, ‘me :1;é§’sap(§I;riVg:éb1:2_j£t$2}(en”
pogsassion of the pI'(}§3€I’il_Y ‘1é’1.:~:’-,,.i,fv 1§”ea1i}’ the
petitigner is aggxéevati hf to approach the.
{Debts Rtzcovezy Trfibugaal {-11:51 agitate
her rights. 1;}.-tizgejft. ptgtition is not
mainfmhgbéig ‘/;%”‘::’i::’.’¥i;’VV’E?l:ii”lT€f’;¥f’,’€1-f–1’f3i’§i’€; and $fi’i::a<:?:i
The ‘};’) §f1i’I1i1 “‘€)réié; . 4:-f~:.V€.ay gI”anif;3£:i by this Court is
‘–ya¢,ai¢:zi, ”