High Court Karnataka High Court

Sri Durgappa vs The Manager on 25 October, 2010

Karnataka High Court
Sri Durgappa vs The Manager on 25 October, 2010
Author: S.N.Satyanarayana
.1-

IN THE HIGH COURT OF KARNATAKA AT BANGAI_,OIéE~«_:T' __

DATED THIS THE 25% DAY OF OCI0EER.201Ofl.  E" 'E

BEFORE   

THE HON'BLE MRJUSTECE s.N;sA'IfyANAIIAI'AI<IA 

WRIT PETi'I'EON NO.2571V1"7/2009   

BETWEEN:

SR1 DURGAPPA

S/O LATE KHIRIYAPPA . V
AGED ABOUT 59   . 
R/AT DOOR NO..1'E4'7/201 I 

3% 'A' CROSS,    ..    
2ND MAIN, VENA1f'AK23i'L_I"&Y"QUfF"--  " _ 
VIDY"ANAGAR»_   -  .. 
DAvANAIGEI¢.EA"':g 577?; 005-.

I _.     ...PE'I'ITIONER
(SR1 II.v;"NARAsIMIIAN,IAADV,)' 

AND:

   ..... 
 .TF1E EANKOF EARODA

I _ P.J,CvOMPI.,EX_, P.B.ROAD

  ' D_AVANGERE_--_1..577 002.

  2.   REGIONAL MANAGER

 ., ' DAVANAGERE A 577 002.

 BANK OF BARODA
REGIONAL OFFICE

. . .RESPONDEN'PS

THIS 'WRIT PETITION FILED UNDER ARTXCLES 226

 "AND 227 OF '1'HE CONS'm*GTION OF INDIA ERAYING TO
* QUASH THE NOTICE AT ANN~C, DT.13.07.09, AND ANN--D,

[)T.l7.07.09, KSSUED BY THE R1 RANK AND ETC).
!\§d\2'J"-1



-2-

THIS PETETON COMING ON FOR PRL.HEAR1NG'
GROUP THIS DAY, THE COURT MADE THE FOLLQ"v'v'£NuG__:__i' Q' _,._ l 

ORDER

This writ petition is filed impugning

D, notices issued by respondent bankdupnder S1ih.–;E§ule’ (6), of it

Rule 8 and Section 13(4) of the
property of petitioner sa_«iellll_to-Itjérepcoifer “dues of
respondentwbank. In the Counsel
appearing for is ready and
willing to and to show his
bonafide-‘ 50% of the amount
demanded kylould pay rerhaining amount

after negotiaitioln-with b*.1Vnl=;.,lfor one time settlement.

. ” . V in through the grounds urged in writ petition

opinion that in the light of the decision

reridered.~by:l’£Apex Court in the matter of United Bank of

zu””‘«.__l”lndia VsV.V__AlSatyawati Tondon and Others reported III (2010)

{SC} any order passed under SSRFAESI Act and as

well as DRT Act are to be challenged before the DRT under

the relevant provisions of the Act. When the said relief is

£/1¢~\)\