High Court Karnataka High Court

The Authorized Officer vs Smt Reyana R Munnabai on 19 December, 2008

Karnataka High Court
The Authorized Officer vs Smt Reyana R Munnabai on 19 December, 2008
Author: S.Abdul Nazeer
IN THE HIGH COBRT OF' KARNATAKA

CIRCUIT BENCH AT GULBARGA,

DATED THIS THE: 19% my 01? DEC.E.':'Ev§BE§R »'   

BEFORE-

THE HOEBLE MR. JUSTICE is.., A.gnuL'-ngzgfig   

'WRIT z=-mmox NO. s.e74i;;.9 é$V.{t§:s§-nkrg --  

§E'l"WEEN:

The Authezized; €)f£ici:::*}.._ T  2;  ~ 
Sri Siddeshwar CQ«=::§3er§tj:e_*€ =Bar1_:3.;K__!,»td__; if .

Sri Si€ideShWa1'RE>ad_.-"' ' ' .    
Bijapz.1r- '38E:__1H§¥1'*~   T.;___ 3  V  *    £-'l:1'§'!'£'3()I~éi:lR

{By  Ashég N,  
AND; M % M W

31111"; Rt:}='a,§1a" £13: MuI:{;3.§b':§i
W 2" _ Raj_.;-:1':=3ab._L Vmunnabai H ..... .. <
Jadargafli; Fifi-&i0:1"%s?oa;c£

Bijapmi "   RESi?':1s:%j§::tien eff Enéia, praying ta quash {has Gffiffi' dt.
 4_  'i-,iI:'{.--'2tT}7?r passed in 1'%S;'a I*€o.1L24j20'{}7 at ;§n13A~z"3 aznd ate.

 T  -~-';E'his Writ Patitian coming on for Preljméziazy Héjaring
  .1;his.cia§:, the Court made tha fofiawing;



ix.)

ORDER

E11 this Cass, the petitioner has called in questio11V111fé”T.

Qrdcr dated o?.11.20o? passed in ASA No.

passed by the Difbt Recovery Tfibunal T

Bangaiore (far shart ‘DRT3, whsreby {fie __ffl%~:d; ‘ _

respondent under section 1? cf t11e«’–Se:€::1z*itisa;£io’fi’

Recensuucfion of Financial Enfé:’c£m:§g1t of
Secuzity I11t&z’est Act, ffozf”§f;ei:rf ‘t1§j;:t._ACt’) Vlias; been

allcnwed .

12. I.’11axr:%”‘EVsv::a,r’c1 1é21;;*i1s2§1–C§m1nsc1fer the parties.

K;ég’:iti012g§.:*’ bVt13_锫.£iuth91ised Qfiicer of Sri.

Siddeshwaz” {3:§’:r”~«*:« p<:*-::.':-:a;.tix.r;<_='*.". B'é_nk Limited, The Bank in

Vqaesiifixi : a,:h;r1itte:1I3%""g:§1.;, Ptifissesaigars notice was issued against the getitiganer 1’31

Of thfi property in question uxzderr Stlb-sfictiesrz 4 of

n ;:’i~’ecti911 13 of the Act. Tile raspandent filed an aypmsai

23%

K

ma

chaflanging the said order before the BET. The DRT has

allawed the: appeal holding that the petitioner has

jurigdiction {<3 initiatf: pmceeciziilgs fer recovmy of A'

ammmt under the provisisns Qf the Act.' 3

crmnrsction, the DRT has relied on Sf -*£:!.E;_i«r:*:–

cam in GREATER somsay ccS:r.21P$RA1fijz:«:.'A'

LIMITED vs,' ms. unrmn §;a§:Mmx'— ;_=fv~'r._'.= Liaiiffin
ARE GT1-IERS regezarted. V4111 the
said. decision, tlm Apex Couif1";éis :l:é1d;.:}f11§é:§t.figs: field sf Cg-

operative Sgcietie-3«._cVéa1mr§_i: be 'fi§'.:h,3l'.J€'Vfafl€€I1 cevered by

the Ce11_'i'r:?§IT'I;»a,:c;ii;s1aVi.;ii<E:i: b~_–;: i~:~fe:'é':1ce"V:t0 E211tr_x;"' 45;, List 1 0f
'?r:h Schécitifaét 9::-f Co-eperativs Banks,

constimtad €1z1dt:r_t11§: C7§.:§–Ce;:;§e1'ative Societies Amt enacted by

= Jghe 1fi_é*T?s:p§%§f:ti'rge 3te£€&3.w_9u1d be covered 1315? E31111}? 32 of List 2

5of;?3'~ $ch¢tE1§t1e:tbf_L"!1£: Constitution sf India.

" 'VV4. the action initiated by the pfitiiiflnfif

*.,aga_izr3tVth15 rrxspondent fer rfirsovergr «sf 1:116 103:1 ameunt

i_1n§.£}i'_.t11e yrovisions of the Ac: has been rightly set asiée by

BR'? rest:-.r=;mg Liberty :0 the peiitioner 1:9 take

appropzéatfi action fur realisation of said amtczslmt in

accrardance w:it!:_ Q1153' prcsvisien cf til-E Cc:–0perat_iv€: Societies

A

w
5,4';

Act. I dc: net find any merit in this writ petitions;

£-iCCOI¥Z1iI1g1}’ dismissed. No costs,