High Court Karnataka High Court

M/S Suraj Condominiums Private … vs Karnataka State Industrial … on 9 June, 2009

Karnataka High Court
M/S Suraj Condominiums Private … vs Karnataka State Industrial … on 9 June, 2009
Author: N.K.Patil
AND 

  .% KAR1~:A'rAKA S'I'A'l'E INIJUSTRIAL
 _ INVESTMENT AND DEVELOPMENT
 CORPORATION LIMITED,
 'KANIJA BHAVAN', No.49, 4m FLOOR,
  EAST WING, RACE couass ROAD,

IN THE HIGH comm' or xmmrmm 
nxrm) mm mm 911! I-JKYOF  & '   n 
B;  3 _'    % %  %

-rim Homnm  

wnrr prunes  gafinm;

BETWEEN

1 M18  ccwnammiums E'"\fF.LTD.,
N0,25~1,  CROSS, IEGMLURVVLAYOIYF,
BAIJGALQRE-566%[0*iV1A%%&  M

  rrs' MANAC'yI_N'G DIRECPOR,
 SR1 RAM M;oi3A:\1jMENoN.

2 BER! RAM ggrzorim MENON,
S/0., 'LATE: AA..D.v.MENON,
~ V AGE1),AB9m'* 54 YEARS,
~  I fiO.58/"A,..1??\STAGE,
'*I)OM,LUR LAYOUT,
'<._BAN.(}ALORE-560 07 1  PETTFIONERS

    SR1 G. KRISHNAMURTHY, ADV.)

BANGALORE~--56r(} GO 1
REP: BY ITS Gi'33*¥ERAL MANAGER,
SHRI S. RAWS   RESI"ONDENT

 



acceptw the request of the petitioners for extending the
OTS benefit to the petitioners.  paid
substantial amount and also ...felIs§cndent

Bank' ta dispose of the said flats to.' 3

amount but the said request  fief 

Instead of that, they have   
Annexure--G. Therefore,  ['t§aasvVfo0nst1*am' ed to
tile the present  reliefs as stated

supra.    .  '

3.?    counsel appearillgfor
the  
  of the material available on

rerzerd, Léit   the law reiiw upon by the lmrned

  A  Sri  Murthy appearing for the petitienm*

 2  direction is issum to the respondent

A his request and to dispose ef the 12 flats

_ desczéibcd in the schedule stated by the petitioner and

the said amt) against the actual dues as per

2—~«–«-=~»-~«–~—–4»

the contract and intimate the balance amount so

as to clear the same. If that is the

petitioner, there is no impediment fog’ _

Bank to dispose of the 12

realise the auction amount»i’§h.ic
and thereafter can such
decision, dispossessi(V)1;*:._..€if_ A1 of ialiblic auction
and whatever am9unt.~ei:.i.11F$ be remitted to
the mspongiciif Bank has
Z: in pursuanec of the
I 9.9.2008 vidc Anncxure-G
issued bearing No.DGM(L) /SCPL/

isiegfzeos-4:9 not implemented aireasdy by the

. observations, the Writ Petition stands

V ~V dis§csgeztifl.of.”; Ordered accordingly’ .

361/§
Tudgg