High Court Karnataka High Court

M/S Hotel Sharada Paradise vs The Secretary To The Government Of … on 30 September, 2010

Karnataka High Court
M/S Hotel Sharada Paradise vs The Secretary To The Government Of … on 30 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
  001 "  _____ 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30"!" DAY OF SEPTEMBER 2010.
EREQEELF 

THE HONBLE MRJUSTICE V.G.SABI~{AI-IIQT' I ;...i j'  _

AND

THE HONBLE MRSJUSTICE   A  T

msc.w.No.'953o/2016 I V  V;
IN W.A.N0s.3659-36a,()',<.go1o[GM~I;E$)  '

W.A.N0.3659/2010

BETWEEN:

M /S HOTEL 'S&ARAIDAPAf='ADISI£ 

REP. BY'-._I'I'S PAR*l7§IF,RT »sR1'M__ R RAMESH
S/O LATE,RA1\/{ACI~iANDI%AC.I~IAR

AGED ABOVUT47   '
PRESENTLY I~2.ESIDIf+IG7A'I'~~DOOR NO.299
2ND C3035, K RVHOSPITAL ROAD

._ I _   APPELLANT
3,: Sri: Uf,D~AmVI~1.oLLA, SR COUNSEL FOR NITYANAND V

NAYAK)   _ 

  '1 _ 'i'HE.SECRETARY TO THE

.. A 'I GOVERNMENT OF INDIA
"  OF FINANCE
JEEVANDEEP BULDG
NEW DELHI-11O O11

 2. THE CHIEF MANAGER

SYNDICATE BANK
K R CIRCLE BRANCH
MY SORE-570 O01



GENERAL MANAGER RECOVERY
SYNDICATE BANK
GANDHINAGAR

2ND FLOOR. 2"" CROSS
BANGALOEE--56O O09

ASST. GENERAL MANAGER
SYNDICATE BANK
REGIONAL OFFICE
YAJAMANA ARCADE
PANCHAIVEANTRA ROAD  -
KUVEMPUNAGAR
MYSORE-57O 023

THE GENERAL MANA"GER.'_ I _
RESERVE BANK OF INDIA'   
PLOT No.3, SVECTORVIO 

H H NIRNIALADEVI 

CBD. BELAPQR'    'V _ 
NAV MLIIvEBARE400' 5:154"   w

mE..EAuTaQRIE._ED -OI".FIC'ER_H_ 
SYNDICAT13_VBANK_ ' 

K  CIRCLE' BRANCH' 
MYSORE--5'7O 0r)_'1_  

THE DE"pm'"{.COM-M1SE1oNER
MYSORE DESTRICT

 « ..... ..

 " SR1"  Rf 
-.153/o1jvz._P RAMACHANDRACHAR

T K R HOSj_PITAL ROAD

 10.

 570 001

SM'F.--SHARADAMMA

' 'IOWA/O M P RAMACHANDRACHAR
* ~..D=.NO.299, H CROSS

K R HOSPITAL ROAD
MYSORE} 570 00 1

SRE M R LOKESH _

S/O M P RAMACHANDRACHAR
D.NO.299, II CROSS

K R HOSPITAL ROAD
MYSORE~--57O 001



1 1. SMT M R VASANTHA
W/O P SIDDARAJU
D.NO.1295/1296
K R HOSPITAL ROAD, KURUBARABERI
MYSORE-570 O01

{BY SR1: K KRISHNA, AGA}   
W.A.N0.3660/ 2010 I
BETWEEN:

M/S HOTEL SHARADA PARADISE  
N024/1, NARAYAN SHASTRY ROAD  , 
DEVARAJ MOHALLA  ~  r  L  A 
MYSORE-570 001 '-
REP BY ITS PARTNER 1

SR1 M R  

S/0  
AGED ABOUT YEARS ' .
R/O DO€DR--.i\TO..2Q9';-..2T-31? CROSS -
K R HOSPITAL ROAD} _ '__  
MYSORE  -   »

_ _  "     APPELLANT
{By Sxgi: UDAYA HQLLA, SR COUNSEL FOR NITYANAND V

  1  A ..... ..

1.".  UNION OF INDEA
 SECRETARY FINANCE DEPT
FINANCIAL SERVICES
» A JEEVANDEEP BUILD
'  DELHI-110 011

.  2";  "THE CHIEF' MANAGER

SYNDICATE BANK
K R CIRCLE BRANCH
MYSORE--57O 001

3. GENERAL MANGER RECOVERY
SYNDICATE BANK

  A'



GANDHINAGAR
2ND FLOOR, 2"") CROSS
BAN GALORE--560 009

4. ASST. GENERAL MANAGER
SYNDICATE BANK
REGIONAL OFFICE
YAJAMANA ARCADE
PAN CHAIVIANTRA ROAD
KUVEMPUNAGAR
MY SORE--570 023

5. CHAIRMAN AND MANAGINGV«.D"iRuECTGR« '
SYNDICATE BANK  _   
SYNDICATE HOUSE  
HEAD OFFICE " 'I
MANIPAL ,_

6. THE GENERAL' MANAGER ''   
RESERvE~E_AN.K;i OE.jINL--».:r_A   '
PLOT 1\"O.3:, SECTOR'1'io  ' I
H     
CI3'D.BELAPUEi  .
NAV MUMBAI':-400C_6I1C4"*--.. ' -

 4. --       RESPONDENTS

(BY SR1: _K KIiéISI;§AIA,'C--AGA}"'*'
_IyIISC,w.NOI;9530/2:010 FILED BY THE ADVOCATE

 FOR"APP1#3I.LA1\§T U/SE51 OF' CPC PRAYING TO STAY THE
 mIé'UONED.% PUBLIC AUCTION NOTICE DATED 21/9/10

'ISSUED  'STIIHESPONDENT AND PUBLISHED IN THE
DAII,YINEwSY:--:PAPER "THE HINDU" DATED 22/9/10 VIDE
ANNI:1XUI31E«I,..'.V' ALONG WITH MISC.w.9529/10 IN WA

 _ '.3.659--60/  IN THE INTEREST OF JUSTICE AND EQUITY.
 ..  MiSc.W coming on for Preliminary Hearing this

  Vti}Iy°§_SABHAHIT J, made the following:



ORDER

Heard on Misc. W. No.9530/2010 fi1ed_for ._ it

2. Learned Senior Counseifor thelaplpellantvsubmitsdithat V

he would be depositing a [Rupees
twenty lakh only) dur’in’g._ . the and the

balance amount shall days.

3. Having V1:;siib.mission made, learned
eounseldisvperrnittedto”deposit_”RsV.i3O,O0,0O0/– on or before

2o.10.i011o. ‘

4. I3_3sLuet_ emergen–t«’notiee to respondents returnable by

5. ‘ ..1ssue ad interim stay till the next date of hearing.

dfl

H The respondent-bank shall submit statement on the

wnext date of hearing, regarding exact amount paid by the

appellant after deducting the amount of Rs.5O,00,OO0/–

0%’

(Rupees fifty iakh only) i.e.. Rs.20.00,000/- to be deposited

today and Rs.80.00,000/– to be deposited before 20.

S!!!