High Court Karnataka High Court

Smt Sumathi Sadashivayya vs M/S Lord Krishna Bank Ltd on 22 October, 2008

Karnataka High Court
Smt Sumathi Sadashivayya vs M/S Lord Krishna Bank Ltd on 22 October, 2008
Author: N.K.Patil
  .- SERVED ; SM? AR' SHARADAMEA, ASA FGR R3}

EN HIE Iliffii C'I.C¥{fi3.T SF KARNATAKA AT BAEEKEALORET W.P.No.391 9 OF 200? ,._;~,. .
3

N THE HIGH COURT OF KARNATAKA AT BANGALORE

nxrnn THIS mm 22"" DAY or ocmnmn, 2008
ssmas  "  L
THE HOWBLE MR. JUSTKZE N.K.PATIL_  f %  %

WRIT PETITION N'o.3919 or 2007 ;  % T 

BET?! ESE;

SMT SUMATHE SABASHIVAYYA "
wzo. SR1 M S£DASHiVA'{'fA ~ 
AGED Agent 49 '{EAF4Z$,'*~. . _   , 
REA'? FLAT NO. 3.1, some $40. ":5-an-.3ar?--  n % 
21'~lDFLOOR, SHEFiELDAPARTME%iFP  - 
éz~:ER

(By sn : 2: B RAa<;$%i:i_ms;;;EFi;' a%Ea§*i?¥€ ,$xf§E' AA}  

ANS:  '''' 'A .,    

1 M§3LG:::U s~L2:¥s:;é'§¢;§a:a§é;<.:;i'':;. '

90033;: ARCASE,--KS. m_0r:<3A.a
MANGFé._._ORE - 535 um »* _ 
REP 3*: i"7t'=$ Aess1&.sIAr;T 

4 gemgaaa Mmszaeaa
._ "$33; 3; ngvsrzsaaraarmam.

 _ 33: B«.NRA's'.éNfiR3§
'  5 EMEAQESH 3:451'
 I Ae::'0?~.%80u'r «:43 YEARS
' . *~R:.a3" ""¢:§s1f;i=:u-*
 mebeafifiéieai mess ROAD
" %éA'§{GALRQE - 5'33 em'

? L "?HE=DEPUTY CQMMiS$i0NER

« V " ~,DAi<SH§NA KANNABA D13?

'  *  MANGALQRE'

-_  =  RESF'Of'~€OE?~€'?S
' {E533 ER?' RAMESH CHENSRA Rfizi K ADVGCATE FQR R3;

_i~V~.)' "

.' Lu.

3&3" 'fi"iE iiiiifi COURT Ui' i(.Ai{Nr'i'i'AK£L AT BAi"»:'(iAL{}ii¥:i W.§'.Ncr.39}9 UP' 26$'?



 THE E11613 COURT 0? KfiP.2'5ATAK_e% AT BANG.ALC}RE. W.?.}~§<:«.39§ 9 Q}? 2&0?
3;

above, petitioner herein feit necesgitated to pr%4e :§{._§§3§:

instant writ petitien, seekirgg appmpriate :'§:-#e.i%__e'fs;;bj [ 

mated supra. -   

3. I have heard ieamed tau;-§'$e'§ éppAééré:jug'vV'}_}fFo§*9it

peféticmer, Seamed counsei a';§;;a§a§'i:1gA'fc§f f%r$f r§§g§6r}£iént
- Bank and it»:-arned Esd.difiam'§uV:..{3§Ver.hfi§éhiv-AAc§ivoc:ate
appearing for third      '

4. Learrgecii féfst respanderet
..... Bank, at tfiié  ifie wrif petition fiiéd
by petit§0fiér"%£§f §_ia#§%§'   at the threshoid
itseif,  flue gmund that, pet£tiener

énteniignaiiy "az.*§V¢;i  'V .&e¥'iVbé}%ate%y has supprmsed the

:'V:'V }*:1at¢A=.$::'*i:'aj.i and natsmea the true facts befcre this

  duty of the petitiarser to approach tha

H VV _Cwrf"" wiiij. 'c'féan hands. Tc: substantiate the said

"'.'A44"§}bnai$_$5tih: he has taken me through flw relevant

  ..;3é"r:§@"§ph 4 cf me writ petition ( internal pagefi ) and

 '  _ 'fiéifwfed nut fiaat, it is specificaiiy stated én the sperafive

EN yifitl fiiiifi {}UUi{'i' OF KARNATAK.r'i AT HAi'~E(iA£..{}Ri:i W.P.P£o_39i9 OF 2&5?



Eh} THE HIGH CTGURT OP KAR}~§AT;r'§§-{A AT RMJQALSRE 'Js«'.P.}~§0.39E 9 OF 30$}?
6 .

paragraph 4, and fiiing 'me writ petitian, petitioner, in
fact, had fiied LR. Ne.855 of 2936 in A.S_A.No.Nii of

2066 on the fiie of me Debt Remvary Tr%buna%"*~.;;t

Bangalore on 20%' November 233%' 

correctnms 3f the impugned possessien  ifiiaied'   

18"' June 2006, viz. the natice  

of me SAF mas: Act and abt:-zéngd we;mT.amam  %

the Tribunai by it$'o__rder:'  2008. The

said interim. *'cit*r:i;e'é*:  Heard the caunsei

F*erusedv'fi1a._urf;e:;f§3r;'E§:4:;'. T!§e:v'F2'és*¢eri§cient -- Bank is abaut
to take fihysicai  {he property. in View of

urgency invéivgd. ire; §tra_é"':§%atter, interim stay of taking

 'giahységal a..pes3essi§5n';""é¢nducfing auctinn saie etc. until

 fix.-at as it may, suppressing this v§tai

  _inf(iri*v§ati;;n   fiiirtg LR. Nca.855i2006 and ebtaining

' W  Vifiiettitjn Eirdér in flwe said proceedings, petétierser has filed

 petition on 7*" Memh 2007 after four months,

T ' . q'u'é$ficn§ng fiwe very same p ysicai pcasessian notice

 

LN THE iflijfi (,'U£.}i{"i' UP KARNA'i'AKA Ki" BANGALORE W1-*.Na.39}9 BF Qiffi?



 TEEE £§1{3E§ CTG?_?PC§ SF " ':"~§_:'--*a.'}."'.&E{_»'-E AT EANKZALORE u«'.P"N9.391§ GP 2%?
9

the Bank. Subsequentiy, the petitioner, intenticmaiiy and

defiberateiy having fufi krmwiedge of the fifingw

i.F2.Nca.855:'2w6 before the Baht Recavery  

suppressing the same, has preseggted t%7is"'w§f§t :fiétiffi;3:\..," "= 

giving dmiaration that, she has:'»not:;'f%k-id  ar 1y  

pefiition, appeal, revision or _a'"ny othmi casé, béfsre 'any * '

authorfiy or Caurt against  az§'t:§'o'n-asgertm in
this petition. The said" <;g:,*%é'ra§i§§Vn" petitioner is
nothing but c§¢zwi;§~;étfin§VV'%§a§§;q  by invcking
the extra   it» is pertinent to mate
that,  "Inf 8}'. Cbangaiaraya
Naidu  in A3}? 1994 sc R853 has

held j':§':.at_, atufi't&Q;anfv"w§§1fiE:;iding vita} documents reievant

. V. fa  jbfihe  in hand it-zaif is fraud on the Court

  ifiéiabie to be thmwn arm at any stage.

 7.  in ane of the recent judgments ef the

' " H K  C éi}rt, in the case sf Prestige Lights Limitéd Vs.

  répazted it: (2007) 3 sec 449, £1: is heéé that, when a

 

IN THE HIGH L'.UUi{"i' OF i<LA1{NA'iAKA AT }:iAN{iAL£J1{E W.£'.N:3_39i9 UP 200'?

 



es 3:}: meal: CQBRT OF zmesswmm AT £iANGAL{}R1E; w.P.1ss.39: 9 G1? 299-':
3;

iutisdictian regmts in disciosure ef tme,--~.._

comggete and cerrect facts. If the materifis
facts are net candidiv stated orf     

suppressed or are disterfed, t!;s:--»...:'1'v.e;j_{ -_

functioning ef the writ ceutffs  C 

 ." (emphasis. suppliadiss T s %
Therefore, in the ii'1$fif1"I'v.._{§;i'5',S$, if cerybfe e2§i£ti"t%'iet,

ceflusive actien has  to deprive
the first reepe§1t:is:~'fé!if'Vm. '*fea.l.i.é,$§n'g its iegai and
legitimate   entitled. The
'eftzeeentering into number of

egreemehetsj'with"tiHe..fi§et'*---éeefiondent - Bank, had never

 d%sc§ee'ed.the{,  fieeicreated third para; interats in the

  fnerfgaged to the Bank. Therefore, the writ

psfié:snis'%z'sss:sts be dismissed in Iimine

 £3.    another judgment cf flue Supreme Court of

  ss year 2093, in the case of Udyemi Evam Khadi

"   Qienmdyag Welfare Sensthe S. State of Utter Pradesh

 

iN 'i'i*ii€ HEGR C013!-fi'U}*' iCAR.3'~3A'3'2'lKA AT i:£fitN(_ifi.Lf.)R.E \¥.P.?~%£3.3§l 9 OF 238?



IN 1115 IEIGH CQURT <31: KARNA'fAI{A AT BANGALGRI3 W.P.}€o-3§i 9 :3; 290:'
22

reparfed in (2008) 1 SCC 560, time Apex Court hashhheld

as feffows:

 A writ remedy is an équifabie  4.    ~

mman aggmaching a supgrior Gays? . }jr1:.is=.f: = _

come with a pair ef ciean fiends,' : Irma W 'J 

shouid not suggrgss 'any' éiaferial  but F'  

3330 should not take'bre§t:r;ur*5AéV' to ' thfig. Ié}dé'f" 
goceedings avegr and   .. _&a.éin« ..,whi§.*h
armaunts to abuéafi of   of law. "
fémfihasié $upp:z¢#)%%T4   1L   %

9.   the Apex Caurt that,
taking  0:": same core issue
again arid ifraud on Court and abuse of

prace$s_ of !éi.¢x.'V_:a12-s'd'v'uifi1e*:1V:aii't..ua-Iy dismissed the appeal with

 V.   _ , . . . .. N

    ifismnt casa, petitioner has intentionaiiy,

  _defiberats,-_i'y, Having fut} kncawiedge, wantmiy has

' " " ':A4."'~--¢§nceaie6"fhe vita! informatian csf fiiing me LR. before flue

 . i3é%V;Vf"Fi'A:eccavei'y Tribunal and the interim order obtained

 

IN 'IRE Hifiiié (.3£JUR'i'£.3FKARNA'13fi3(.A A'l'BANGA£.()R1-E \*t'.£«'.I'én.3§)2 9 BF Efifi?

 



IN THE IEGEI C'GUR.T ()3? KARNATAKA AT IL'-KNGALGRB W.P.3'$o.39i9 OF 233?
14

payment of aforementioned met by petitiener, the----firsst
respondent is at iiberty to recover the -said ~ V.

accordance with few.

BMW’

LN *i’§’iif HEGH £IOUR’i’ U3′ KARNA’i}&i£.r-*1 Ki’ BARGALURE 1&3}-‘.?~%a,Z?sia?i3~} 01*’ 39%?