IN THE HIGH COURT 0}?' ~
ClRCUi'f' BENCH;AT._DHA'fi§§ifA;§§';v "
EATED Tms TBI3 6?}! D33 e::i_'_F
' a 13:{§0Rt'E:'V- . A VA
THE HoN*B1,E'1MR.JUif:§§I-:i_g:--,RA1\& REQDY
WR§'§' pE:Tm£:::~z ' No; '3v1'E--7:1gi2{}08 {GM-DRT}
BETWEEN: '
_ ,
S10 1a%£iNas.:a:spaLBa3i¥na1 Ofiice,
N'b.13/22, K. G. Reaé,
1 Bangalore.
Racevezy Oficepil,
Debts Recavery Tribunal,
Bangaiczere. .. RESPQNDENTS
This Writ petition is filed under Articies 226 and 22'? of
the Consfitufion of India praying to {iuash the impugned
notice for settiing Sale prociaimation Vidfi Ann€XuIt~G,
Ex.)
issued by the 2*" respondent in i-'elated
28.9.:20G8,a11detc.
This writ petition eom3′:_igm<:é:1Afo1j he: "Ag
this day, the Court made the
The petitioner is a of monies
secured from the _1ea{iviegVAvto iraiiiafien cf
proceedings endef Reconsfiaefion of
Financia1§~'A:~";:ee'ts Security Interest Act,
2892, V'«":.§£ce<)zt1ir3g ea the petitioner,
hevifig I};;ss*c, Hubli, Rs.2'7,0E3,000/—
to clear the said loan.
Thereefieiwazfls, Ai}i’e”+;$etitio:1er is said to have paid amumi
Ii:s.5_;a0e;Uoo’]’:«during the period 2004-2005, but did not
‘ I’¢}3!£;}?’~£f1a*: E}¢3_la31Ce with interest, in entirety, which lead :0 15*
H ‘– ‘resi§{)1i&i:e3:§§2«-Eafik initiating action fer reeovezy (sf dues ‘under
ufhe The petitioner sufiered an order in
V» ” 11?] 2005 of the Debt Reeovexy ‘i’r;i¥:}u11a3 during the
2805, anci thereafter made zmsuceessfzli attempts to
Settle the acaunt by way’ of one time settiemerit, whence the
211$ respondent issued notice fiaieé 18.9.2008 in Form.
3 5′
$23.13*
Ne.1′.?’, A1mexuI1:~G, for settiing the gait:
Hence, this writ petition.
2. Aithough Sri. Manta7ga:Q,i,. f:’:v:r thé ‘
gpetitioner submits that thjrs” }:;e§iti{:}1}¢f”is t.1i”:fl”(‘1.)V3fi’i”,é§’: ‘€(3
repay tbs amount due 11:: tie: res;3é:1cié12’§–baig*;k, I am not
imprezsseé by that iixigw of i’L1;1<é fac3; that the
pstitziormr failed ta .c,_¥,fae "and suffered an
O3"C1€I" 0f the 'B_¢}:=–t is sq-ught to be
::I1f0rcerFé,"Vfi'§.é:r§é" -ti} intervene in the mattar
at £.ia§é;', _» "
Titis. w1’itVV1′;%Iudgé