High Court Karnataka High Court

Sri. Syed Zainul Hassan vs United Bank Of India on 16 December, 2010

Karnataka High Court
Sri. Syed Zainul Hassan vs United Bank Of India on 16 December, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THTS THE 16"' my OF DECEMBER, 2010 
BEFORE " '

THE HON'BLE MRJUSTICE MOHAN SHANTANAE-OBBAR' E  AL

WRIT PETITION NO.40782/201'O(G«M-.R'E§).  

BETWEEN :

Syed Zainul Hassan

S/0 Syed Sheikhawat Hussain

R/a No.3, Serpentine Street A    
Richmond Road, Banga!o;r_e}=25;_    ..Petitioner

(By Sri Muniyappa, Adv.,}--  B

AND :

1. United.T!3ani< of I:2.'¢iia"~__"*-.._ 
Bangalore Canf0nfTTent"'B.ranch
40/B2, Brigade Road  
Ba4sjg'a!~9re~56C}.__O01.

   'Cfiief  nager 8:

*ATu'th<§i=.i»Sed"Qffi(:er

 ._U-h_i%ted' T|3ank.'Vo'f'India

BahgalQre'I.CAantonment Branch
40'/2, ».BrIga'de Road
BangalC;.re-56O 001. ..Respondents

V This writ petition is flied under Articies 226 and 227 of

‘ .tl*1eCai1stituti0r1 of Ir1ciia. p2’ayi11g to issue a writ of certiorari

ix)

and quash the sake notice dated 15.11.20i.0 produced at
Am1exure–C.

This writ petition coming on for p1*eIin1ina1*y…heai*ifig,”” 3

this day the Court. made the following»
ORDER ”

The sale notice dated

issued under Section 13(4)’ of

r”/w. Rule 9 of the SecurityH”§nte.rest'”(En’forcement)
Rules, 2002, is called writ petition.

Invi”‘l”V5-64%;’.ofi:.;’*ti’i–€i”‘e’xia’i€’ab:iiitY of alternative
efficaciotaesii of appeal as provided

under_Sectio~nV_”i8V}:)tA’SA§FAESI Act, 2002, this Court

‘*d.ec|’ii,nesi.._’t»o enterta’i”n”‘t’his writ petition.

the writ petition faiis and accordingly

isvaiismissed. It is open for the petitioner to file

iasltattitory appeal within fort!-five days from today,

i
EV/9&3″

In the meanwhile, no coercive steps shaii be taken

against the petitioner for a period of forty–five

*Ck/–