High Court Karnataka High Court

Dr R M Sirdesai S/O K S Sirdesai vs Karnataka State Financial … on 24 October, 2008

Karnataka High Court
Dr R M Sirdesai S/O K S Sirdesai vs Karnataka State Financial … on 24 October, 2008
Author: Dr.K.Bhakthavatsala
MFA No.3(}289!2G08

IN THE HIGH COURT GF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 24TH DAY OF OCTOBER   "   T»  H

BEFORE

ms nownm Dr. JUSTICE K.  '

MISCELLANEOUS mzsr APPEA:g"'s~:o.3é2s9;  
BETWEEN:  ' « 5

Dr. R.M.Si1dcsa:i,

S/o.Sirdesai,

Aged about 63 years, V 1   .  »
Occ: Retired Mceciicalgairagsr,  2;  
R/o Amaxavathivillgagc, 5f  = '   

Tahik: Hunagund;   

Dist: Bagalkot. """       "  Appellant.

{By S1'i.Sanjay}\;'--P§atailV&sVV" % . _ 
Sri.J.A1;gustii3, _Advs;, for Kppeliant)

   1  %%%%% 

1. Kamka "F1  W

  No.25', Gandhi Road,

Bangal6:*re- 1__." '

' .4 :l'v'£LfVé5>.._§{1ish:zr1a;.icva1~aya Straw Board

 Lndusttits Pvt. Ltd.,

  4StaiicV5:I1.Road, Raichur,
'-   101.

1'  " -Siddaramcshwmuswamy,

 Since deceased, by his L.Rs



R)

13)

<1}

1;).

MFA. 140.3028?/2008

Salt. Shivagangamma,
WI eulate Siddarameshwaraswamy,

Age: 46yca1's,

Kcdarnath, V
S] o.1ate Siddarameshwaraswayay, 
Age: 46 years, *

Sr.i.Vishwa11ath,  
S] o.1ate Siddarameshwaraawafiiy 
Age: 40 years, 

Smt.(31':rijamma, n » _ x  ;
Dlojatc Siddmamcshwaxaswamyg
Age: 35 years,    --. 
Shivkumar, _  _ _ g  _ 
S/odate S1{ida1*ar'5r:.ahwa:a_swamy;"._V  '

Maha{3;a_lcshv§fVa;i='sg--'V.._» V  ._ %
S] o.lat§;_Sidda1 ' ':hwaras,w&ny,
Age: 31 ycam,   ' ,. 

Smt.;Akkgmxfia, ., V' V' 

_ D/._§3;"£a"£;qSi{1dax*aiiE.'a1¢11=$'a1"aswany,
"Agni 31"'yeaI2-2,._

 

3,! (Hate Siaidaiancshwaraswany,
Ag€=:..33,__:ma1?§.

 Smt. Rajgfihmc,

3  ., D,' Gnjate Siddarannshwaraswany,
" .Agg::M(;30 cyars,

   abs: :1 o. Ba1agaau1~V,';;agc,
 ~ Sindhanur,
   Dist: Raichur.



MFA No.3G2R9!2008

4. P. Bassanna,
8/ o. Goudappa,

Major,

C] 0.1%] sdanata Printers,

No.37, Dr.T.C.M.Royan Road,   
Chamarajpcth, 
Bangalore-2.

5. Dr.S.B.An1arkl1ed,
Majm",
R/oflijalingappa Clolony, 
Raichur, Pin--584 101. V '_ A_ 

6. V.A.Patii,
Major, 
R/o.Pati1 Nivasg 
Gunj Road, '    . U 
Raichur, Pitt-58.4--.VIG' i;._ b _ 

7. Sri.M.Shéf3i2a[Jpa, "ff 
M31301)  ._ --   
Amarajyethi,' ' 1  
Sath Kacheri Road, " f ,\ ---
Raichur, PixI«584- 16.1.  " Respondents

“me First Appeal is fikxi under Order 43 Rule

l(d) {Sf to set aside the order dated 14.7.08 passed in

Civil iviiéci 539.7/02 by the Prl. met. Judge, Raichur & to anew the

_, , § M”$’~’- No???/O2 on the fiie of the Pr}. Dist. Judge, Raichur.

Appeal coming on for admission this day, the Court

giexiyeiees the following:

_S}*:.1_°i Kxiisimagievazaya” V

MFA No.30289:’2008

J

The appellant is before this C.’ou_1t.».n_n4dcI_”

1(d) of the Code of Civil Procedure, c1:.a1k+;eging”eeesj;¢

14.7.2008 passed in Civil Misc. :~a£;.7.;%2o02e.¢$n Wnist:~ic»::’

Judge at Raichur. 2

2. The brief facts of We th;-{ firing of the

Appeal may be stated as under ‘»

The rVesp}n_ denii filed a M1soe’ llaneous Case in

No.21/1994 Judge at Raichur, against M/s.

Board at. Allied Industries Pvt, Ltd.

L a%:x;t*zsi5:en:Tms~e:;zg§1e: seam 31(a) & (C), 31(1){aa) and 32 of the

Act, 1951, for mcovery of

Rs,1,80,;¥},2?45¥Oi with interest at the rate at’ 14.5%» Respondent

the Min-scellaneous Case, wen: the Directors of the

Ififl.uée§ em they obtained loan of Rs.30,00,000[- and an the

T had executed a guarantee and dwcl of ageement, but

did not repay the loan amount and oosxxmittrxi default.

MFA No.30289l20|’.l8

Therefore. notice was also issued to thaw, but in vain. It- is also

statw that all the notices were returned . t’a’1¢ir

whereabouts were not known. ‘I’l1c1’cfore ,_ ‘

No.1/Karnatlca State Financial coxpgmtion zzéfifion £91? T

rccovezy of the amount. Aficr

respondent No.2 (in the C»éiSi’=L- “hi.§ L.RS;’,V

were brought no xcoord. Nqttiocs isstlnéd._t0–..;esp6fidnnt,§o.2(c)), (c),
(1) and (j) were Icturnbd “”thcy refused to take
notzkrc”. Therefore, “1§’cld sufiricicnt and
they am placed ts’) Nos.2(a) to (j)
and mspon:dcI_1t_A upon respondent No.5. But,

they mmain§$t1VV_abscfit.;§nfi1d’ placed ex-pane.

A has got examined and got marked

E:ea._1b’-=»;’. to autigiuf-‘..W–2 also got marked Exs.P–3 to P-6. P.Ws.1

2 jirerc. E1033-examined. Tim respondents have not

afiduccd cfiigiéncc. The learned District Judge, on the basis 0f the

“gglacml on record. allowed the Petition for recovery of the

‘ -V: .e_ii}iou1at

L

MFR N0.3G289:’20G8

As against the ex-parte onier made in Misc: Case

No.21/1994, the present appellant fikzd the Petition fifder

IX Ru1e13 r/W Section 151 of C P C, praying to set

dated 7.4.1993 made in Misc. Case Ne;21.[419§f4;”VV’T§ie was” A F’

registered in (3.Mise. 7 /2002. The case 5; tn;-éj eagjpénamfiyaus

notice was sewed upon him a11 §i._ he

proceedings and the order zon.1.jI received
notice in Ex.P-4. It was the appellant was
the Director of the (fnmpmly-anhfiilee §»fe.e_ various places
and afier he oe and permanently

residing at :Amare§etbi..fi?fllage;”Hyangnnd Taluk.

The ~ respendvej1tf’Cei*9o;1’afion etntezrui appearance and

of the ease of the appellant herein,

as P.W’-I besides examining P.W-2 and

“~””got to P-19. The respondent] Coxporation got his

efiaeimed as R.W–1 and got marked Exs.R-1 to R-‘7. On

tl’1e’L:1v’)’:s?;sje ‘ef the material placed on record, the trial Court came to a

H oeiielitsion that there was no merit in the Petition and dismissed

. ,., , same with costs. This is impugned in this Appeal.

L

MFA No.30289l2fl08

3. Learned Colman} for the appellant submits many

contentions raised on the merits of the case were not

and the trial Court erred in not condoning the

C-ivii Misociianeous pm-eocxzlixlgs and s§_t,..a$_idc

made in Civil ?\4iSC- 2111994.

4. If. is pertinent to thaf jaéfhile .»

Petition filed under Ordcr IX Ruler: C P C. going on
the merits of the case by the

KSFC under Sections 31 and 32′ ten; :’stat_§¢” Corporation

Act does Hint a;§i5¢’; ‘*:*1;~.=.-. -utterly failed to show suflicicnt
cause for nof trial Court in Civil Misc. Case

No.21/1s,§94..frh¢$ ‘.’E)i.~.;t:rict Judge, aficr rcfming to the

placed on record, has held that the

5u$c1en’ it cause for tzondonizlg the xielay in

Pgaifiggfiand also failed to show sufiicient cause for

” asitiicfftle cxv-part: order. I we no illegality or infirmity in

4: 1:116 order. Them is no merit in the Appcal.

L.

MFA No.3G289!2008
8

5. In the result, the Appeal fails and thereby

dismissed at the stage of admission itself. ‘*7