IN THE HIGH comm OF KARNATAXA AT BANGALORE W.P.N(k. I?i':6%-262 01? was 1 in me HIGH cover or KARMA mm A 1' saueaaorzs DATED THIS THE 2:26 DAY OF JULY, if . BEFORE T ° ms HONBLE AIR. JUS37CE*N,&fi?AT1ffL'V.'V:v A W.P.NOs. 17261-262 Of?' (C%'I\.v'.1!:§}*vl'3?',:1'*3f-IT' BETWEEN 1 Sm ZUBEDA B we BASHEER AHAMM3 A _ _ AGED ABOUT 55 YEARS. . _ Rm ALSALAMA PGSMNE3 V--:i_.Lr: «E _T T TENKA YERMAL, USU?! D%STR§3T AND, ' V TALUK . _ --- V 2 NAIMA wr :3HEimeEr2_ mom" 45'YEARS-- WIO ABDUL SiN¥1»?\D'K%iAN~ . PROPRITREXMIS; -CHAMPEONMTETA3. wousraues KANNARPRDLLJOUPI T. A « L' _ _ ...PEI'|TiONERS (By M18 ; U ss§'c>svEse--4 Ku§am"';:gssoc:ATss, ADVOCATES ) Auog 1' T1' «2. Afiiiaoaazeo 01-1-"ucea KARNATAKA VIKAS GRAMWA " BA_Ni=£,fl. _ "RE<?:.lO'r£A't..QFFlCE, KUMTA --. UK Divs3'R_!.cT 531 343 RESPONDENT
{By”$n’: QR SHASHIDHARA, ADVOCATE ;
.5’rHEsE W.Ps. ARE FILED UNQER ARWCLE 22? OF THE
– C;>:)NSTi}’U”l10N 0? mom, PRAYING Yo CALL FOR me REGORDG wH:<:H
ULTWATELY RESULTED IN ISSUING THE DEMAND NQWCE AND
'"P'0SSESSlGN NOTICE AS PER ANNEXUREA ANQ B.SET ASIDE THE
DEMAND NOTICE QT; mazms ISSUED BY THE RESPONDENT UNSER
SECTEON 13(2) OF THE SECURITIZATTON AND RECONSTRUCTION OF,
FINANCIAL ASSETS AND ENFORCEMENT OF SECRUITY INTEREST ACT
EN THE IHGH CGURT O? KARNATAKA AT BANGALORE W.PNOs. 1?:-51-262 OF 2068
IN' mm HIGH comer or: KARNATAKA AT BANGALORE wmzos. 1?2a1..2s2 0:? 2003
2
2002 AT ANNEXURE-A N SO FAR AS PEHTIONERS ARE CONCERNED.
SET ASIDE THE POSSESSKJN NOTKIZE FCIR MMOVABLE PROPERTY DT.
:3-.12.20fl8 iSSUED BY THE RESPONDENT UNDER SECTION 1363) OF
SECURiTiZATiON AND RECONSTRUCTION 0F FiNANCfAL ASSETS AND
ENFORCEMENT OF 8ECURiTY WTEREST ACT 2002 AT ANNEJQJRE-B {N
SO FAR AS PETFFIONERS ARE CONCERN. = ‘ ” _
THESE W.Ps. coming on FOR PREUMINARY Hf§;§ié’:Ne’ R.
GAY, THE COURT MADE THE FOLLOWING: _ . Q _
.-oases:
The eetitioners, aeeefiing the “eorrecfVneee’ of
impugned demand notice 1 end the
possession notice __ property dated
4.12.2003 issued by section 13(2)
and Securitizetion and
Reeonetnjefienj Assets and Enforcement of
Sectgrity Interest at Annexures»-»A and B in so far
e§?eV’i’:encen1’V ed,” have presented thme writ
23 hard learned counsel appearing for
;”‘peti_tienere and ieemed cwnsel appearing for
/ ~–»»—..~…..m..,.__.,.m..T..».
IN THE HIGH COURT OF KARNATAKA AT BARGALGRE Wificre, 1′?261-7263 0}’? 2098
me we HIGH cover 01? KARNATAKA AT BANGALORE wmrog. W261-262 or me
3
3. Learned counsel appearing for respondent, at
the outset submitted that, the instant writ petitieneifiijettby
petitioners are iieble to be dismissed as net K
on the ground that, petitionere
inexpensive, effective and Vefficaci’eue’– auemiesve ‘refnedy: ‘ ” L.
by redressing their grievanE_re”v: epmpetent
authority under the rei¢van1Ei the SAR FAES:
Act, and without exhausting they have
petitions.
made by learned
couneei reetaondent and after careful
peruse! ottfievvgnre-yeti-3″ eeeght by petitioners in these writ
eniwergeethat, in fact, petitioners have got
efficacious eiternetive remedy by way
at redreeeiegyltheir grievance before the competent
R””‘—-D”‘aL:th£§rit$i; as provided under the reievant provisiens
SARFAESJ Act and without exhausting the
etternetive remedy availebie to them, they eannot
IN THE HIGH CTGURT C327 KARNATAKA AT BANGALGRE W”P.RQe, 1′?261~2&2 ti)? zme
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WP.NC}s. 1’.-5261-2622 OF 2063
4
maintain these writ petitions. Therefore, without
expressing any opinion on the merits of the case’;
petitions fiied by petitioners stand disposed
iiherty to the petitioners to redree’eAAtheir._
the competent authority, as’, proviéieo’~.unde.f..”tthAe’
provisions of the SARFAESi _
Aii the groundeegrgeiiiil Vi’tt:Ve.’vvviApetitionverev in thme
writ petitions ereieftiogyen.
M fudge
ten’
IN ‘.§’}{E HIGH CGURT {J}? §i,§.§il\3ATAKA AT Bi§?~§GA§.£3I3iE ‘i#iP.NCie. 1’?26I-?3S2 OF 2988