High Court Karnataka High Court

M S Krishna Reddy S/O Late D … vs The Chief Manager Indian Bank on 3 November, 2010

Karnataka High Court
M S Krishna Reddy S/O Late D … vs The Chief Manager Indian Bank on 3 November, 2010
Author: Mohan Shantanagoudar


1
IN “Ff-E I-EGH CQURT 0? KARNATAKA AT BAN GALORE

DATED THIS THE 3%’ DAY OF NOVEMBER
BEFORE

mm Hms:’r3LE HR.JUS’i’ICE uomm zsmanii ”

WRIT PETITION NO.33006 cmk2o.1@ogAGM¥LRE&é; L

§

I91 8 KREHNA REDDY

810 LATE I} $ANJEEVA REDDY ‘ .
AGED ABOUT 57 _
FROP: M18. $OUMYA ENGEBIEERIHG »
OFFICE: N0 3, am crzossgj *
VIJAYAHAGAR, CKDLURP,ALYA,v _ iw ‘ ‘
mficmwnm 560923 ‘ “V _

AND

THE cm? ‘mmafik
911215211 mm *

* «N0

%

_5§i}*bOl RESPOHDENT

‘1*:éixg53~*asrR1*x’ Fmrmn m man urmrxn ARTICLE 225

% % ..mitng,27 or rm coasrmmox 012- mm mama TO
_ qnasnt ‘rm nsmm norzcm ms 13.3.99 VIBE AEITEX-E
__”*I3.*;-‘.;UEB UNDER smcxmzm 13(2) on *m1′: smczmrrzmmon
j’ weir 2002. swam THE Rmmmmm mm: mm
‘A-cmss1:m.:n rm ACCOUNT cm THE pmmoma as “non
mnmammz A322-!E’1″‘ as an 24.5.99 m corrmamr To

2

mm Rmmsm mm: or Gm3::ELmEs AND H: vxomrxox
OF mw.

mm pmmon I8 coumc; on ma PRLY.”

THIS DAY, THE C-QURT MADE Tfi FOLI.0WWG;’¥:” V ‘ t. ~
ggn§n%_ M x

The petifioner has Vac:_1fl1ghvi’– _i:’£>r

amamt mace produced at writ
petition Twsued undm’ Se} n-3* ‘nation
nnd- Rmmmmggfinn and
Enfoxit_s§vf” 2002(for shsort
mam fizz:

be What is impugned as

section 13(2) of the am,»

tbs petitiomr has faflcd to repay

under kfiou 13(4) of the said Act

‘ a1s’§eV§asu¢d for taking possession of the propertim
‘ Thin: sale nnfificatinn was fanned by the

f Bank. The petitiomr questiond the mtioe

” under Smfinm 13(2) and 13(4) and the sale

nowication by filing S.A.No.660l20G9 before: the Debt

‘A