In mm Hm; corner or 4,
Dated this the 5* day ? « * '«
BEFQRE %
THE HOH'1!i§ nn:;V.%-.:$is;s'3»'xamv%x
Writ Pgutgon
Smt. Smecnakshi ' '_
w/om;
Agedabout 369Jyca,r3_ _ _ --
Occ; Héust 'Hold "
R/0 Bhazati Bead; ' %
Tq. &..I_)isL C1
B Dmhpandc, Advomte)
1* _ '
The iiiriyur Urbeuzt
~~Cr'r:operative Bank Limited
" Cizuitradurga District
' The Hiriyux Urban Co-operative Bank Limited
Hiriyur
Chitxadurga District
3 Sri D N Shcshachalam Shetty
8/0 D Narayana Shetty
Aged about 60 years
R/0 M/s Kaipana Printers
Dist. Chitrasdurga _ ...R¢sp9nd::nts
(By Smt. Aaha mam; 'H(_"3.Gf'i;
This Writ Petition' 55 am, ' mi and 227 of
the Conatimtion of India, quash the itxnpumod
attachment notice dated 13--8--'20€}8 the respondent
Nu.2, in E. P. No.A119/04«Q5_ p;xx1w;ea'e..t
I'h1s' 'p:n§hm1n£uy' ' hearing' this
day, the '
Tim ';:c£iti€1;it~.;:§fjV'@.:j3z§-&.fcrred this Writ Petition mm;
quashjng of attachment notice dated 18.8.2008
.....
claims that she is the absolute: mmer of the
Sy. No. 24/ IAIAIF measuring 23 guntas
.aimgt§dv%«§t Ycradakattc Village, Imangala Hobli, I-Iiriyur Taluk.
V’ gificd to her by her father aiong with other pmpcrty
_,,\11§:1ci¢:x* thc mgistcred gift deed dawd 21.8.2003 as per
Annczxurtr-A. Petitioner’s fathixr-the third respondent herein,
obtained a loan fmm the first zcspondcnt bank by g
the house property. He eommittcd defiault in rezpaymcnt of the
4
same. Pmccenrlings were injfiatcd by the bank.
a party to the said pzomedinga. An ¢
In execution of the said award file
petitioner is attached. It: 1;;
chailcngcd in this Writ peu’u3:;F»%«%tfiat iegwpmpcny
attached was not moflgagcd ffithcr to the
bank. Petitioner is tc;:.:Vt§x;¢§7 1ié2ioocedings which
mflmjnated belongs to
the Vpmperty is wronfiully
tgrbtained agamt her fhther.
Thcmf€i1p,” ciuashing of the said attachment
in this ”
Scci:io;1″101’of the Kartnataka Cooperative Societies
1*c-ggd v§i£h’ Ru1e 41 of the Karnataka Cooperative
provides £01″ invcsfigafion of claims to tha
It pmvidcs, when: any claim is pzttfczrmd to
pr alzjrfiiiajecfion is made to the attachment of any property
“ii Imdar these rules, on the gonad that such property
i3 not liable to such attachment, the Sale Ofiocr shall
V
investigate claim or objection
rejecting or allowing the claim anc:I”.to::..f hét
attachment made. However, iii;
the sale ofiocr is fiamggs or afizr the
date fixmd for sale he the claim. If the
said pmpelty is oficcr is vestcti
with the fizfiding investigation or
objection. ofiocr is against the
is given the right to file:
a suit the date of such order to
cstatgfish éémpcmnt Civil Court. Thareforc, the
‘- f)i{¥Vid.(§ ‘E-,:xhaustivt: remedy for investigation of
of attaqhmexat. By the impugned notice at
property of the petitioner is attached. It is yet
be for sale. ‘fiI’hcmforc, it is open to the pctiticncr to
V 5″ a claim before than Sale cm: and the Sale Oficer shall
‘ 1;iJ:\rc:-¥:tigatc the said claim if such a claim is made. when the
” Wfietitioncr has an alternate and cficacious mmedy, it is
inappmpxtiah’: for this Court to entertain this petition.
\/,
Accordingly, petition is dismissed raserning
petitioncrtoavailthcaltcmntivcrnnmqp. »’ N
ck!