High Court Karnataka High Court

Sri P Manickam vs Tci Finance Limited on 17 September, 2008

Karnataka High Court
Sri P Manickam vs Tci Finance Limited on 17 September, 2008
Author: Manjula Chellur Malimath
- E _
IN THE: HEGH CCELE E31' Ci?' .K§'§E%?:"JF;'i'AB:Ps 15;?' B}-KN GAL(}_.§§i:Zi
EDATEETB TEEES mg: 1T"z'?%-i gym {BF $P;;>1':a:M:5f::@:1e:":%,%'%::{;ss:}g%% L'

PREESENT

W12: H<2;»:T*1%1,E:M:R3.Ju'3*:'1c:;3::izvizxrazgjisiga_:i§%i§;:f:;5:{:9;:  V'

Am:

mg: HN'BLE3 MgV,aT::g1%::aé§:% :é;m5'1 Méazivzgafii
R.§iA.No§ :172%s;"<;3:§* :2i?'§%€i*299. 'éj\:%,*3E:i3}

i*3;E}'T'S:'i:'EIE§"Ef'\E ;

1. Sri.P.§\iia3*fié§;ii1fii';' l._ J     _
S/0 }.a._'i;_u%: Viéi} 3-¥%§;$r$';' ~ . 

2. SI'i.§"3f§vi.E%$a:V11<:sE*:,» 'a..§'";-1\;£:Lni€:kaI1"1,
:%.gtEi& abaui:  1V'j;e:%;;§'s»;V 

 Bgirh 1'{:s§<:iifig' 3.: TE 1 j 1,
'  5'i.12C§I§€3'SS;* A56"? 
'_ » 1Bl';u*»fax2e$ij*¢::a1é:A1aga1',
  'Vfyiaggzifiiiafiziari,'_j.Ba:":gaLiGsre-553$ 833.
=  *   . . . .AP?ELLANTs

 V (B? $ié£',S'H.E:KHAR SHET"i'Y, Sf5;N':':3R ADEz"'O€:ATE2 Afiii
' "  "'»:}¢R.R,;wES}:ANKAR, A{3"%!€3CATE FOR M/S LEX NEEXEES}
«  :3:5§'g.3. 

 %  -V  .. 'i1'C£ F'ir1aI':.cé: Liiniiéii,
' A Pubiic Lifiliifid Cezzzpazzyg
H3.§?'ifig its; .E13€:g;i$i.e1*e<i {}ffi.:::e



.3.'

And C<::~r'p01"at.e Ciffice at
1~7--293, M.G.R0a.d,
Séecuizderabad, being
Raprescntssd by its
A1.11:hm'ised Sig13a1:.9ry
Mr. B. Cha}a'avaI'1:11j,»*,
S/<3 Haxaumantiza Ram.

Sri,25snaI1r.i Peiytech (iildia-1)
Pvt Limited, Represemted by its'  

Evlazztagfigrxg i")ire<:'t:' $}:*i.Ma«:ia1'1 §e'3€;'ha:a,.. 3 A

510.114/4, R,P.I:r1d11si:ria1 Estata,  V
Dfiepanjaiirzagar, Mysere R=23a'<:i_ {Eras-s,'
Bangalorfi and Residing at N"e;-:3, 512;, '
E 'D' (31*cee3s, Ramco Layout, 

Vi} ayanagaj', Ea11gal<}i'"<:.;5€-E3'  1' x "V " - ._ A

Mrlviadaiz Nahata, _ V
Fa'i;}:1€r'S mama 1105?: E~:11e;:I:§.?i';;,.."A

Age: Majar, F;'I:'a':1E;1;9§'I'1g._}f3i1'€:'i¥;(é1*,A'V  = 

Anaxzd F()i3f"Ef*:€74h7{}Elf_Ciié';i}' I_.,i11r;¢i'£6:t:i;j V .
114/4, E73.-?,i11§:1';1st1'i:=.ti E.'.Sj£3:::':,;..= " 
fleepanj  :; ;VMy:':Ts. £3"£'.t:  'R'0ar:l  Cfoss,
Ba:.r1ga1@re.' ' "  ..  

Mr, N0raf;ai': %Nan_a:;a,;.  ' _ 
Fai;h€r's fzarfia not I%;=.:t:vg:'1,

Age; Majei', ':».§;a;r1a"g'.:;g Efiifecter,
 _?O§§t€Ch" {§"t1__c_i:i.a) Limited ,

   1_1e:;,I4;%  ,f{~I:f1{i13st§'ial Estate,
' £3e$pa;nja}§13§'gar, Mysore Road Crass,

  

.9"

Mi";'Baj..:a11é"'NTahata,

 Fath<~3r's«;_name nut lmown,

   zagg: Bi?'-35701", Mzmagng Dirercter,
 Peljftach (India) Limited,

 



-3-

114/4, R.P'industiiai Estate,
Deepanjafinagax', Mysore Read C1"0ss,
Bangalore.
6. MI'.Sa.1':jayNai"1a1:a, 

Fat':1er's 1231115 not known,

Age: Major, Mailaghg Eiiractsr,

Anand P93}/tech (India) Li111i.£é:»:'1__,

114/4, R.P.II1du3tria,i Estatfi,'  
Deepanjaliiiagar, Mysore }?1oadL'f£§r::;sVs,
Bangaiora.    _  

7'. M.r.Ba11ga1'a:1aidu,   
S/<3 Late Narasimha1ub$9i:€h.1,'---- A 
Age: Majer, O(}C: f:§13SiI§1€S$ gj;s1d._  ' "
Guaranter, Réjsitiflig at"N(),_.3,  *  V
6&1 Mair; Raad,'_'Bf1uizan'e$1:<£*afi:1é;.ga1';
Mag.-adi Roaéb, 'f3:a§j;ga1.3m,A"».' ..  2.

. . RESPONDENTS

(}i3′:” SRi.J’:§YAKUM£R’.SV;?AT£L«; SENIQR ABVO{§?,&’1’E FOR
SR}…S,+SIE”}’D}’L?PA;”;§;.£}VOCATE FOR R, 1.

N{Z1’I’iC:’}:”:’: ‘f'{)V $415.2 A’?’C)’~~E€.6–I}§SPENSE}f) WITH.
REi’3?(3NI}E5N1′ i’~J{.).7~S1:’*3}5%’«.2’T§%)i’3n’.)

‘:E’*k’k’:Tz’

._’i’~}1is T.€;q:’i;3.eai.T’VV’i:§’. fiivsd ‘milder 5366:3011 96 read with (}1’Ci€:r

RLIE6 1 _0f%A’i.C?’C against the order dated 28.10.2006

ps~:.ssed”;:.:; ;«.A.3~:j¢.7 in Ex.No.’?’82/12001 an the me ofthe XIX

éucidl. City’ 35 Ssssicns Judge, Bangalors City, rejecting
‘i:hzr”: i;AAT.L_’f’:ie(i” Imcier €j}rc£e1~ :21 }”<?u1e 58 9f QZPG and etc.

appeai caming on far haarirstg this tiajg', MANJ ULA

' -<."'§VE: iEjI,i1{,¥.?R J., Cieiivcred the f0ii0wing:–

" '~ ..ca11ci§§:1¢£§. ..Uiti::iats3-.l§.f«,'

EvI'r.Ba:'1gara::ai&u, wiaa W33 arlayeci as d€f'{:nda1";,i;, 1**§14 in

the E§§€:§C’iT£ti{)fl i3é:ti.ti0I1.

E3L1:’i11g the course cf argu£:1@:11_:s, it ‘”2£*a:S:’_”¥3f02_1’ghi:.L_ 2.5;

cmr notica that when <:011diti0z'1a1 d'§?d(i;:f"ofT' af'£;a<:}'1i:;ehf§L *~:1i*x%:i§:r

,.

€;}r:.:iaf:r 38 Rifle cxf CFC: was E.§_§f3.§1,.”§.?’ff3(ii (;-‘-1″)’. <:1efé:1ti';:§;:fi;s.. I to m,..

onifg; :;'i.€f€I1daI1?;s 1 to 3, Said .._giV€§"1' L:v,rF1<i€rta_E§i__1';:g
not to alienate 01" -;i'u3.*iI1g the
Qf;'iI"£d€I1{3}" Oi' t§'v1§: ';ss1,:it. ::'1V'1i§%:1%§ umdertakizlg
wiaaisoever \~;;;§, ~ 5:6, the guamnmz'.

fiowevar,"   '0f...2s:fi:achn1e{;£ aiso mada by
the Cofiizft "  of me Suit $0 far as
c1eI'€1"1da£1:  ~    :garaI:ai<iu'$ praperties are

sémpie r:1o:1ey dficreti c:aI::€: to be

  an 1:116 defemiailts'

, fly

‘A _ }5xf’t~;~:1f’:”;;Ei37’a::g €;f}E3Xc:c11tiC:1′: Petiiiorz br::1bI’r: U15 *;’i}I1C€I’I”}f,(3.

*i1<mr*é: " ggifi. Hjy"v:ie1'ai:1ad, the €}{€#31fi;iO§1 ';3:'0ce€(ii:1gs 391:
V §C::I§"c3..§.'}xés'f§'§1'f'fiC§; ta Bazagaiore City ijiivii Ciauriz. anti ihe Eixecuiiezz

'nE*~§§i?82/2301 was ini'i:ia.ier:i agajzxsi: 3}} {E13 Six :'e:5;p<3r2<i€§1i$.

i"3*:_11'i:'1g {E16 {3{}'fli'E~f-6 9? <i:.§:€;*(:;_;i:i(:s:'1 p1"0c€€{§1I1gs, thé: decree

_§..

i1oTid€:1’s :sc>13.gh¥. fer ai:ta<:f11':1e:m: am} saie 3'? i'1(}L1$6,_:[}=If€)}3€1'f,ff

bi-:i;1g;i11g ‘:0 ciefflzdant. i’~2’0.=6-gL1a3″a11t{2r

When $316: iiotice couid not be se1*r_.fc:r:§,i_I’3 Efiié”(3’I”(f§,;E§i”§V£:5.i”j£V €§:€)’l3i’f§6 _

papal’ }’}ubii(:ai:i0:’1 also came :0 be n;i_ ad€:~ in “‘&3a11jé’:?a3fi”‘7.:0I1

an appiicatitm :_;;:_’1<:'ier Qrder' 5_ 3f'5l.I:i1€ 221} V C.P{f.v.VSi1,};ss3q{:e11: ':91;

paper pubiiC,:–3ti011 as ;..sf!tates:i$V.-s:*:E§¥:}Vé;–…i'\§ki:;E,Y V;:;a::;r1<:': to be
fiied by the decree ii'5ié2§r"'§.Qf':* 'E.}i'11*€:a persons as
jxitigriient d€b§O.i'§3v..i.€. ' V_"¥;;§?'0:…V':V51§p€Iia1;ts and G116
S:11§;.N. .V_§§.'1'VFj:1se<;u€r1t\ purchasers
of tt1<:" 6%": }udg111€:nt. debtor
to this appiicatian, izhough

ali tE1<:_: pr§'pa$eG de7'0'::.02'S fficéi. vakalaths, 0:11}; the:

" pT€:§%6§11Igb_£E¥§*Q ap5;i€E–ia–:1't3 ?v'§.r.Ma113Zc1:”‘ai$i11g 0bjecti0I1s

fc§i*,_$. t.iacE1i1§§::ii of the pmjpertitss 011 the gourld {flat they

._i’1aVe pigrchassd the p1*0pe1*t.i<~;-rs saught far atta.<:hme:1t from
V"L:S:.m;%';'f§%.$ara$watm, whe in 1:.u:m, has purchased iihfi said
p1%r::2pe:rE:3: fmm Ev1:*.B:angaranaidu an 16.5.2802. Meaflwhiiss,

a 113131110 came to be fih':={i by 'these two appezliants i:1't.i.I1{}.3.tiI1g

.-}/I

-7-

the Court that S1111:..N.,Sa;raswat}f1i was no 11101″6. We note
fram the regards that, inspite of such su’b1nimiG11, 1316
decrae haiciar did not take any steps to bring on V1fti'<;;_£3*,:f§1 the

legal representatives of S111t.N.Saraswathi. __\§J'e " flats

that the iegai representatives of Sm1:.N. did _:i*1::€£j

ms 311}: appiication under Qxfigjz' féfkizflziie.'

cha}.le1'1g':1g thfié a*.:tacim1er1t;7a1:a§.

be aiiiiaciled. Even the C0urt_ mg: 4;:~:o.iv fiied
under (_)ra:l€;r I Rulav L. decree 110ide:r’.

Virtuaiiy, I’1ei”t.hs:V_. ” ‘$110? hair iega}
r€p1*1eseI’1i:ai%:iX;?er;::$”‘§.%}§f%:%: As a 111ait€1* of fact,
tbs was COI1it’:3Si€d 03:11};

bétwfirsi; the €3K'{i¥’vi§l}Z3_ff3C,i1§£¥13:fS«. ami théi dczcrae hC3i(3.€i’1
‘1’h_4’é1i’£é:;”.Iecerziing tha {:’Viii€£1C€ 01′ hair;

the ;pa::i.:iesV ‘-;?:_1j.fi” hésarizzg me arguznems, {§3§.i3f11a§Z€}j€

V€:e3:’;:iiz,1d’§:é§E iizat, aféer S€1″‘ifiC€ {if psrcsposfici 8.'{§a(3i’1§I3€IFE arid

§;§§§3§§%:31*:i€s by paper pubiicatieri can 12. 3.3032,

the f’ir:§t v éibjecter S:11’:.§§.Sa.:1*aswaf;h§, pmtthased the

-9-

a{;.~pe1laI’1t$ i’}{1a.t lII.’fifi:SS {Exit p1*0’pert3z’ was a pro;)é:1_’€y _}_.vE1i<:i'1

»::<::u1ci Irzavcs beet} 3.E.t;3.c}T1eci in ~:iu<%: pmcress 01' iaw", .i:i'1.. %_;»:;r_1"1'i;:l1

'U738 jus:ig111e11t iiabfm' was 23:11} havizlg righti, '£:;it:1€: é;I1rfl,
the 7"di'{'£iC}"lII'1€I'1E 91$.' propfirty was .i:'1:iiE'<:ctix%é. §:f~; fa£if§l1{:5r 2
Siateéi, 'By the time E.A.N<}.iV "$43.3 "

S111′{:.N .Sa1’as&Vat1’1i had p1,1rci’1a.:§é~<i_ tfnhé

itself. A<:c::1′{ii1’1g to Ir1 7’i_::r.”;? t.h.-fl” pui’§}ic21ti_: E1s15J5 ‘§;é~%¢i1 Ai’~;-might for ai;:tach1I:z&:I1’£. 811d said in

f:)2J,b1i:;%%.. :a.:,:;g)é:’t}r A<:'£, it can be dam: Easy fiiing a separaie

me effect: 'that. the 5.353 in favgmr ai' $::;1t.E"€.Sa§'asWat§1§ by

-19..

abjectors, havir1g i;r1’t’.€:r€$t in the pmperty in question.
ficcordirlg to 111111, “€116 (311135 question that was-; req;.:.ii’e§1I§}0 be
deiait. with by the (101111: balms? was “Wi’1€{E1<3r

002116 have been attached and §';;fQ_L1gl1t.' "I'"'?('?;';;-.1: by

execziting (tour: to reaiise a=:1j:1<,w},if:_fa "'t1Ie"jdec1"éé2
hfilfiifif" and othtir asptzctjg tI1ég'L"'e:uc;~{1§t:iVvv""'i?1.€;1V<3thécI1~"£;30ked 1:13)
by the Iawer Cmmg. S+::<:1:ior1 52 9f
the Transfer C}? wiiéfijsgegf mi; by d€}{I'£1"iI1€
{if HS-1}f3i1Ci$'3£1{';,;§§'i5?'»iV' Vaccerdirig to him, {(1
a'i:'£1*a(:{i'i:}'i'é the mzbject inattei' in:

tha in fiat. dim-:cE;iy anzi $::.b$i:ani:iaUy

in issus e§.t,,E§.v:%r”i1’3_iii1e”s31§;é 01′ 1111 the *3I7i€C1IiiQ}’1 ;;>r<::ce€<:ii1'1gs,.

' V' '*'fi'he'i*é%b3f:»:, §§§f:C1I.i{}§1' bf the Traitzsihr <3? Pmper*t.y Act wetmici
gjxiii, 4Vf3?3.f3"_j:?39.c:?;s 0:" the {}E'E:S€i3T£1 case. Faccurdimg £0 Eiim,

in Gifdéi' fie fr"1;:a}.{i thai; a pariicui. ' $3.16 is a frauduient one as

.. _iV§:§iep€I11,1ght ‘£10

..}1..

Evi:’.Ba1V1ga;:*a3f1aidL1 on 16.5.2£’)0:2 is nothing big: ii-%i”i.1}ii1,1ie;’1t,

act, in €.>I'<:i«:~:1' to defrauii tile dfiiifffiff ?r1<:~1de:r',"«.;§i1'1{1=..g§a::::"z§:.

questioxmti in an appiicatian fiié€.i"'by_ '-the; L§I1(ié'§f AV

Qrder XXI Ruie 58 of CEPC. 1'el;;;%::y:;iA"t1;:a0iz: $%§iic*:1*e1i

ciacisiorm (:11 each of the a.':3<")i'i'r~:=;V "{::)I1te1'1Vi:.i.r;)I'13.._'.=

5. {}11I”i.11g “t}1¥3″”2:::}11;I’€:%<§ we I1if H0111 the 6*?’ j’ucE€g;ne21t debtor

M}:;Bariga;’an?a;id31.1. ….. Far; 16.5.1200i2, is without hearing

7 ;;”§ ;::’;{1t..bI\3,;VSajV°;%L$*».a%_atifi. In Qthfir Wanda, :.A,No.v:: is against 3.

wherein SH1t.N’.Sarasv.2athi §’6f€1’I’€id to as
0£E)};4f§m:tV(;i*: 1. Haviilg regard t0 the fact. that shr: was dead
Cf nwifien I:A.N’0.\fH was éi$p<:;s<::<:1 of, the iiacrea hcikier ouglzt 'E0
'i?18:.Xx'?Ae taken steps to bzéixg 316:}: legal 1'€:pre:3enf,afJive$ on

record, 'I'he:2se W50 appeiiaims $0 1101: get. any éiiciegjexiéieikt

., gg –

rigixii, titk: GI’ i:m%::'<~:s'r.' in the propeliy d;i;<'<f:.r:*'::§1j;r fism

MI*..Ba_:"§ga.?a1'1aidu. Whatavfl i'3I'I}t.N'.S8I'3.S1Vafl;li:-3{5fi;£'LZ§i'€i{i by

Viriiue 01'' S336 deed déiffid 16.5.2{)§}i}3, 1a?e*;.:§"CGfiE'f3§;/'é:ci" to

twe appeiiants by 81:11'i;.N.Sa1*aswat3;flT… ';I'hz:*r€ib fe,' ' {Bi-11é$T$ thé". "

rigm, tifls and interest <3f'S§in§.N..@s%e1bV3isi5€d
in the prepefigs in :§1.3.1(3S¥ZiVA(}}f%;:A. *vs;f<)t1iéi" proper to
preceed with the flfié;t£§§r. apptsilants. In
other wards? tifiesg get any better title
than Very Gfdfii' of the
1{}'L5.?x*3i"'{','ifiiiiliéfi; .b$'Q}.;O§l and 01": E,A.N0.}X are {let

Szzsiaiixagiiie; ' "

,5, ;5§ce:Q:'{iingi§f, W6: 536:1; asida Em: <}:*dt.=;1's <iai:.$2:i

on I.A.N0.'\.fEI and so 31:39 :'<:i€r datad

.41%?.'i2EE%§?,V:V_{;:§j$:§}<I. '1'E':e Executiilg Caurt. 1133 Q7}

hém' aiii ;;':aI"ties <:§;* “tEi1e £i6<::E'€<:"% haider ta: take Step8 ':0 blézzg the iegai
'..i"3€=Lpi"€se;";.m:§vaE:s Cxf Sm¥;.?€.Sa:sra$Wa£1'13' 0:1 :*e::ecutji:g ijiicmrt wfiiie kfiispasirxg of LA. 11:14:16? Ortitrzr XXE

-13-

Eéiuie 58 of CP{;’;, as 23. original suit, sheuid kesp. jT;3.’_:”rii:ji§;i..jtE’1f:

legal issues raiseci acmss the bar _QIj_1, iii” ”

appeliants 21$ stafsd above’

‘7. Accorciéngiy, t}1€Va§:f§3€:al is’? aiioxxgétl sSai after givixlg
»:3p§0rt1,::1i’E*.3,-‘ H3 aii. U18’.}}EiI’i1§.€3S~.§)¢.%}11€£€iI”‘£i6;C§’* ‘in the Iighé; (sf 0131*

aikevéieabsfiiwéaiiéfijs. _ A .

Ti”1fi5{L§:1’111’i:–._..Sé-F13}!–_A§’I’i–S_p(}S6-«’V’OfI316 111aiimr “‘J¢’ifi1iI1 six

7:’:’1m”1i11:§ i;;£”;i%:; ,da’E,éj :’ecQ1′<iS.

— .’i”\
1
Sd/-5
Iudge

sd/*-

judge

gag]-