IN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE new DAY OF NOVEMBER
PRESENT
THE HGN'BLE MR. m. DINAKARAN, cHEzEEE3uS'ricE
AND}:
THE HGIWBLE MR.3,L'SaT'IC'E'~\_f;C3. saafiaiarr
wan' PETITEGN :vo.;;;;SY;3#.3,g%2aoe.E(%:;aéE;9%r<:)L
BETWEEN: '
1 SM'?_vTA_RAMATH<I"J.§-u§;~--_.
Ewgo "'I7E3KE:£§A¥\£-V.3AI_N '
AGED' ABOUT ~$0"YEARS5
ms? .M/"3:"-MAE!»EEEAPACKS
Rxo1P:.o"r_ NCjEE_8?~._B'AIKAMPADI INSUSTRIAS.
AREA; BAIKAMPASH, MANGALCRE-011
2; V sax TE": "Ka§.RAN JAIN
E E E.s;oE PANNALAL EAXN
.,{°«'£-3E4Q"fis_BOUT 52 YEARS
H "ap§;,{';v1* mo 37 BAIKAMPADI INDUSTRIAL
' ;;REA,EBAIKAMPAm,
"---{\#Av.''-.S'£:"'T Asxms
'ms omen. PASSED BY THE DEBTS RECQVERYVAPPELLATE
TRIBUNAL Ci-§EN%\2AE on 1.8i;as,%'%9R@%pucE9i:--e>aaEw1TH AS
ANN--B AND RESTORE_ 'me "_AP3Pi:-,.A':.~.V_.V'.,'
AND GRANT sflcmek TO MAKE THE
QEPOSIT AS FER_ TH£:' okmsas-.':nsg?:f;t.cfvA.Vti*2e__ ceunse¥ appearing for the parties.
petition is fiigd being aggrieved by the
erfiéaarV"'vpa?ss;.ed by the Seat Recovery Appefiate Tribimai at
xCi2gAnnvéi dated 2.5.6.2008 wherein the appeliate Tribune;
Mgiirécted the petitioners herein to depesit Rs.4,50,GOG/---
V (Rupees fcur lakhs fifty theusand oniy) with the 1"
respondent Bank, in two instamerzts each at R.s.2,25,Ct00/~
\93'
first on or before 31.7.2903 and the second one on or
before 28.8.2008, feiiing which the proceedings sVn'ai;i"stand
dismissed, without any further reference to;t'rs*eJVoftiitiiieei.
On such deposit, the 1" respondent Ban.§c..er§s,, "to.
keep the said amount in interesi;_ear.ninjg '''...noQ~giien*ec;oent'. '
3. It is the case of.»tne gsetifioners
57o/zoo? before the Debt ieg-mryimoiazei Tribunal,
Chennai, was flied ag'.i;riei{ted.._b.§gA"tn,e award passed by
the Qebt Recoveryfifnbionei,".""._i3eVngalore, in GA.
appeal interim applications were
filed fog "iyaivgg A..5f-V:i'i§e"'«3'mount to be deposited under
section tore Reoovery of Debts Due to Banks and
_Fi"neni::ie£ "In'stitutiVons Act, 1993, and on hearing the said
order dated 25.6.2098 the Appeilate
1'ri_i3unai',tdiArected the petitioners herein to deposit
nRs.4",5.{§,600/~ in two instaiments each at Rs.2,25,00G;'-
'first' on or before 31.7.2068 and the second one on or
vfbefore 28.8.2808, failing which the proceedings snaii stand
dismissed, wéthoot any further reference to the Trtbenai.
Gr: such deposit, the 13' respondent Bank was directed to
\)-)'
keep the said amount in interest earning ' ne-lien'. e..rt:;.znt'.
On 01.08.2008 since the petitioner did n_§"'dieg;e..$iVt:_.:ti"ie
amount of Rs.4,S0,000,'- as ordered _.t:\.,.,.:._u_j1;§1g:iA..§§p§ei§L:a't--ei»
Tritzunai, the appeai stood désr}{1_issed«A.in'''«yie.w-.:dfiri:~§§V.ii»;:re- ''
emptory order dated Z.3..§.2OAG§Vh*~_4;2,nd
petitioners-appellants being uégixgrieuvedii dire-emptory
order passed by the ;iaafi;1eii.*;itei. 'haveifiied this writ
petition.
4. We__'Vhe'5:ethe'erdi 1_tiie iee:riiVed------eeunsei appearing for
the jkrit tifiviviearned counsel for the
resfioxiiidents. - "
it E}. Leardedvvcouissei for the writ petitioners submitted
t'i11e.A§p'pe_iiate Tribunei was not justified in passing the
._erg-§e':1*§§iter§{f"Brder and the amount directed by the
"i"ri'bueV:ai cdiuld not be deposited due td reasons beyond the
rtcerstrdiief the petitioners; the petitioners are ready to
""V.VVdep:osit the amount ordered by the Tribunai within one
" ""tVweek from today and the impugned order passed ey the
Appeiiate Tribune! may be set aside.
kt?
ORDER
The writ petition is aiiewed. The pre¢ee.}fi?§pi§::tyi§;r§’er}
passed by the Appeiiate Tri_b:.:n_a§ o’fd’e’r’ifi%i_g.
proceeding shai! stand disrft:i$se_£ieA~’e’wieih :7f:.;’iti3er
reference to the Tribunal fi)§”‘-~:1.e:2~d*epo::§t ef {h5e«~vameent of”
Rs.4,50,000/- is setfieside Ve:1L:<VijA'£he.,pet§fiene.;fsere directed
to deposit Rs.4,5{§,(3£§O/v week from today
befere the 14§rV.,fgspQfide–zi:i§ deposit of such
amount o3F4Véfovee%'fi'eV§§ts for depositing the
saidVv_aeIT1<_3im1{f'i¥.z$£_hit3_,_'t?§e*Atirhieeiranted by {his Court the
proceedirfg before the Debt Recovery
Appevimie.Tri¥3§::?:.§£.e$:._§h.ee.nai' shat: stand restered and the
same sfiaflbe £ié$fi'esed:_"..cf in accordance with Saw. The first
fe§fi.p'eh'dent ViE"en:k__:'_sA directed £0 keep the amount deposited
th3'e:A;aet§t§oners in interest eaming ' no-Séen account'.
sal-
‘ Chief ]11S’Ei’33
sdi-
Judge
Sak
W.,\w»..-a~4:«,«7-unv)—“KW”*””””‘”‘”