High Court Karnataka High Court

Chanabasayya S/O Gadigeyya … vs The Asst Registrar Of Co Op … on 27 November, 2008

Karnataka High Court
Chanabasayya S/O Gadigeyya … vs The Asst Registrar Of Co Op … on 27 November, 2008
Author: N.Kumar
_ 1 -
IN THE HIGH COKIRT OF KARNATAKA CKRCUIT BENCH
AT QHARWAD
Dated this the 213% day of November, 2008 
BEFORE ' 'V

THE I-ION"3LE MR. JUSTSCE H.   %

Writ Petition No. 30460 gsfédoa ..gLB-RE~T$)"--   _ 

Between:

Chanabasayya

8/ o Gadigcyya Malimath

Aged 70 years V  

Occ; Agriculture ._ 

R/0 Udayanagar Havcri _ v :  '-- V  

Taluk 65 Dist: Havcré.  _    '  "'--.{;i5etitioz:1er

' 4' V  Advocate)

And:

 1 ,_""§'«:.T1_1éAssiétéixxt. %%%%% 

. V  of C::::--operative
  §§Q(§ififi€§é§'3;31d Salk-as Oficcr
._ 'i)an.¢S§'1$iu'a1i Nagar

"--.V'Ha§v;::fi.---- 

'V 2  TEE; Ménger

 Mt:-rchants'

" 4_ Co-operative Bank Ltd,

Statien Road
Haveri

T   The Sccrctary

APMC M



-2-

APMC Yard
Havcri

4 The Commiwioncr

Agticultuxal Produce

Marketing Department
Vishvcshwaraiah Tewer I  _
Vidhana Veedhi V" "
Bangalom ---- 560 O0 1

8/0 Mohammadasab Kwmzixzsayak   
Age: 55 years   " ..
Occ: Business V 
R/olkgadi  p 
Taluka as District Ha_a?ex*i---.  

6 Mmtyusn§aya_ ._ ,     
S/0V6%=I'a1§p'a Bas.ai".ai1a1     

Occ: E3111-'§iITiess" '  

15     %

Ha-Jeri . ,\ --.
_ Taluiia an Di:3;tt':.~::t'Hav§:ri  Respondents

% V   (By S§ii£§ K Vlflyavati, I-ICGP for R1;
    S N  , Advocate for R2;
 '  ._..~~S1"i (LS. Pafil, Advnczate for R3)

mg m Petitisn is filed under Articles 226 and 22? of
the Clenafitufinn cf imiia, praying in quash Annexum=~L the

"  nssz}_;e mésitice dated 24-7-2008 issuefl by respozudent No' 3. in E?
 P¥o."10'?/2032-63 ané the Annexeci Farm No.8 issueé by
'._réspAondent--1 dated 24-7-2008 viéc An11exuzve--M.

This Writ Petition. coming on for orders this day, the

Court matic: the following:

E/"



-3,
ORDER

The petitioner has challenged in this 4. ‘
Axmexure-L the notice issued to the eepeiitioztef’vate%.C1ting:»jhis dt dd
property and bringing the said

the award amount.

2. The 5th respbddent «borrowed a sum of
Rs.1,2S,000-00 fr-eta the”*a~e’eo3:Ld Chaxdaztaum
Merchants’ _ mertgaging the
pmperty -1-i-43+43 plot No.78 xaeasuring
10 guntaa him by the third respondent-

APMQ.’ “file fiefifiefier sdmdi the 6*” respondent are the ssureties

the 5*” respondent committed default

1 ‘iztid the loan, the Bank initiated recovery

imder Seetiea 79 of the Kametaka Ccwope-raelve

V”SeeiefieeJ3-let, before the axfiaiuator. Sn 29.04.2090, an award

Vt be passed directing 591 respondent, 62*’ respondent

the petitioner to pay a sum of Rs.2,’?6,()4~’?–GO. in the

mean Whiie, the third ;esp0r;dent~APM(3 has cancelled

4. The learned Counsel for the pCtIit:’l{)I1CI’.’:’E’.~.t§.E’7a”-5’3>’JVi.I’iI}g
the action of the respondents contend that when
concerned persons are seriously .« ..
getting permissien to sell the
property is sold after such mI1nis§ion;’flf1e ent§=:{fe p

to the Bank would be paid and txb’ neeessity for the

I Bank to proceed against ‘tA1.iet§>etitioner.

5. “”” ‘i;he award is passed on

29.o4.2°aoo- 4′ of Rs.2,’?6,(}47-GO. The

petitioner the fi§5A.1esifondents are the sureties, the 5*

, respefnclefit. is t1:ie’*–pzjn¢ipa} borrower. Even after 8 years, not

at :$’i2’1_VgVic_Apie “paid. Law is well settie&. The liability of the

iev with that ef the principal debtor. When

V . the was mertgagefi is refined by the ewner,

H K sfiéankvv” no option except to proceed against the snreties

principal debtor and their personal pmperties. it is in

‘f:'{§I*$11zaJ1ce of that, impugned Aunexum-L is issueé.

” Therefore, there is no illegaiity in the action taken by the

L1//”

nespozndcnt in bzinging the petitioner’s pmperty….1iG ‘Vitzr

recovery of the amount awaxtied. In that V’

do not find any merit in this wm pgaéificn. .§ is A

dismissed.