High Court Karnataka High Court

Ambika Virupaksha W/O Virupaksha vs State Bank Of Saurastra on 5 March, 2009

Karnataka High Court
Ambika Virupaksha W/O Virupaksha vs State Bank Of Saurastra on 5 March, 2009
Author: N.Kumar


13 ms ama mun’: as KARRATAKA AT 3Ai:%’c’i3i;?..gé:[):i1?E:j_ _

bated this the st” day of. j:»aar;h,.”;¥Vt;{:i§7–‘;%~¢

BEFQRE A
me HQWBLE r«112.%».1%»’.::.ifsf1:Ic£.%:~e%M§§ur§imi§V%(%’%
W; ‘Em
BEMEEN; ‘

Amhika virupaigsfm

Wig Virupakfihajv _ .

Agaé aiaeut I-‘€-‘£3 yE.a2*s”5’..__ ._ ” _
$9.35, ‘Jenkatap;3E§.;Str€:et. .. ‘ V
fihikka
Bangaiccéfa –_§6’€a’vi§G.§§”«.% . j …Petiti9ner

” (fly éawcia, Aémcate)

_ “§5i:a3:é Eiank cf S.v”2§”‘s’Jjrastra

N¢;v3€:’, Misgien Rcaad
% -.ja;ar:-:.gjai_:o;-,«.-,;f~»~55o oz?
1 Rep. byjétsf’ Manager

. _ 2 ui”h.eV”‘Au§:!fmrised officer

.. J fincmi Securitisatien Act
“‘:”§;tate 53:35:: cf Saurastra
” 839.38, iviissien Road
Barsgaiere W 56% G2?

fviuiti {mes Agency Pvt. Ltd.,

{in iiquidation)

rep. by Gfficiai Liquiéator

D & F Wing, 4″‘ Hear ‘/4
i

KM)

Kendriya Sadat:

Korarnangaia
Bangaiere — 560 034 …Respoi)d.e’iits”s- _ ”

(By Sri R.V. Naik, Advocate, for7,M;’s-.–
Ad\1ecatesforF{1;'”. ” ‘ ‘ A’

Sri Deepak Advocatsfsgif R3: «R12 Sefi§ e d} i
This writ Petitien is filed ufidsr Ar2i¢ies.i2L2e and 22? of
the Constitution ef India*;…prayii1g*At;i* qissash theflotice dated
1240-208? (Annexure-1.’:-3 ‘r.as£:ed;§fy’ ‘the iss_pondent~2.

This writ Petition :nnrii_n*a én :ifoi?”‘prVe”i–iitni”nary hearing in
‘B’ Grasp this é_a;«–‘–,__ti*.~_e Cipurt fi:sd4s’~t’i}sVfeii::-wing:

The~~sat.ifi¢iés?1iI%iss”;iifaafer’rei:’wit.i*;”is writ Petition seeking a
writ :2? E::$3_.i’i:’i(iri’&ii’iV: Annexure-C, the possession

nstice issué’ci«.._iirideiV?._Sis§;ti£i:i?i’ 13(4) sf the Sscuritisatian and

.~.BsEC9_F:’E§~§§ffi’Ct§Qfl Véfi .iEi_i3svnciai Assets and Enforcement cf

i’ise:uri:y Act, 2932.

A fi’iis_iié£itioner is a tenant in respect of the premises

.-4…_fjf A”.§m{?3t&dx §§ :.NG.11,1’1 and HIS, Gid Market Read, V.V.?uram,

8i.iii«3a§}::re, ts an extant of 18′ East ts West am 24′ iéorth to

with aspen space. The said property beiones ts we

.. :~Vi\ir.D.i<.Srira§n. The rent payaizie is Rs. ?,G00z'- per month.

Eariier this Officiai Liquidator had issued natice to the

{c} If the appeal is flied within 30 days fi.r:5J":'.'1é "£V'-.'i%Vg(€'u;'
of regeipt of this ora'er,bm1V'he appeigéie: V.
shaft entertain ma
merisfg without gcirgg 'i;2:§:s'– tVi2e, . ,
iimifatiorz. A A L

{cf} High court :0 kezrm the
gzzagyerigto with the writ
fieti3§ié;§A;V. 5gr 3943;; the aftemative

' '. V
____