High Court Karnataka High Court

B Krishnappa S/O Byrappa vs Uco Bank on 14 March, 2008

Karnataka High Court
B Krishnappa S/O Byrappa vs Uco Bank on 14 March, 2008
Author: K.L.Manjunath
 <,'§Ey s;i :[K N MAHABALESHWARA RAD,ADV.

IN TH HIGH counm or KARNAmAKA.Am aANaaLq3gf ',

THIS run 14""

B E F 0 R g A
THE HON'BLE M.JUST1QE k}§FMANJfiR5§$°V
WRIT pnwzrxou NO. 192éé §E22dofi(é$%b§m;H
BETWEEN : "' y+'VS . -_ ,

1 B KRISHAEEA S/Q_B¥RAPRA*k -SV»

AGED e1 EEARS 5 "-;.A,}_ I«,»

no 15a;2 fi%RUTEI€EflQARi"flh5AQU3 VILLAGE
K R 2URAM'Ha3Lz;,BanaA3oRE EAST TQ
§éfiGAEGEEe6fi}'  f]a  'g'
REpwBx'HIs%ycwER,oF'»--*

HrTORNEY Honnng K MURUGESH 3/0 5 KRISHNAN
A§Ep*ABou:}50.2Egks,'

no 121,VIKAXAKE pa? our,

WHITE,FIELE,7 "vi

5BauaA:oRg=56oé66

if

ms»:

1. ace BANK
nT no 13/22, K G ROAD
» '*.BANaALoRE
'= »By ITS ASST.GENERAL MANAGER

AND fiUT ORIZED GFFICER

2 UCO BANK
MALLESWARAM BRANCH
H0 47, WEST BARK ROAD
15Tfl QRQSS BANGALORE
BY ITS MANAGER

1 or MA3cH¢ 2aofif~i T



3 SYED SAIFFULLAH
NO 47/2 I-IAINES Rom
FRASER TOWN

THIS W.P. IS FILED  A:zT_ic:1'.-."E:s '"<22V§s s.
2.2? 015' TE t.:g_.g.T;TuTTo1-I 03..  PRAEINQ To
QUASI-I Ammx.M. THE_"*ORD._?:A'.R_VDT._..16.11.2007 IN

!R!,'l1. ' nnnun

I.A.i~'u'G.319/266?,  ; :.r.J_ , vnunn ET.
16.11.2007 IN I.A.NO;'8_20_/200.7,"--3n1~§'fiE'.X.P. THE

onnnn DT. 15;11.2oo"'7""--1'1¢ "I.}.A.NO.,«3»21i2Gfi7 
ANN'.E:X.Q. T:B'.1?a":;.T,T-"0R1)EI=_. ET."-6--1_§f.11.2oo7 It-I
I.A.NO.202_T?'/i2OOT?,._j.Ii*1_' ga?;.,$.A;.rf;a.1,33/2006 on THE
mm es" 5.2.1.:-1-:s;'---.   Taxmm mg:
consEQuEnTLT..%_"A'1:LoW'  "A9;§m:cATIoNs FILED mt
Tim TETTTi6:.:Eaia  I..A.NG.8191'2Gfi7 as PER
 1.AA;j'r:gJ~.;32Es3T/vzeonv AS PER ANNEXJB,
I .A.NO.6«21'/2007 *  As  PER A1~mE.x.s. AND
I.A,15IQ,202.7f'2vOG7 VAs_"'_;TER Amrs.x.J. IN A.S.A..

NO.133_/2006" TISSUE CONSEQUENTIAL DIRECTION

2-3.-my 'D'I3fIr'\11'fl'D'U' m'D'r'nI"mm1'.
In $\uh lII\4 I-I-l'I-l-I :1

run an - . :51' B nu
V , LU ..  l.'.l".l..'.'I ' .l.'.I.\Il.Vl "'.!J.l.I8.| V  J.\.|.'.|\.o\.I V a;.I.I.\.L

  E€AR1<a'.?-XTAKA 'AT 

     PETITION comma on Eon onnmzs
TIiIS--.,DAY',."_"--T!43}?;' comm: MADE THE FOLLOWING:-

ORDER

H ccmsent of parties, the Writ Petition

heard on nuerits.

2 . The petitioner aggrieved by the
rejection of four applicéations filed by him

n/’

W

before the Debts Recovery Tribunal ,

in ASA No.133/2006 has filed Ht§igWT

-up-u—-

231;; ti 1′!

V 6

3. The petitioner ag_grie’veti– by pthe ‘a¢t:j;¢n

initiated. by the respeheent–Bahkt:ehderV the
provisions of thex stttt1t;§at1ot %Att in
respect of land 18 guntae
situated. 1n.*3g}Not15$%§ V§fI7Haeednr
wt” 1 h V ht ‘th£11td
“”” }r’it2§é§’:tfi§e; téettion 17 of the
the said appeal he

£i1e¢_tne”£q;1tw1figVapp11tationa:

:,\—e.app.oint'””‘a”v Commissioner ta find out

‘ property sold by the Baal;

It order to find out the nature of

V. sold by the respondent-Bank under the

Act, he requested the Tribunal to appoint

a comrniesioner which application was

rejected by the Bank on the ground that

0/

ft’

‘W:-1 i-_’ ”

2)

eogoiesti not the original»;

abpfiiication was filed. .In

4

there is no necessity to make _;’a- I

application filed vb}{__
been rejected by the
ground that tg%o¢a1eeér§;i¢at1oni1$ filed
only to 1f1araae_ H auction

ureheeer

’15

El’

….. .-._..= .’……a.;’- .–|.._’;.-1’7 ,’
an l.JI»3§:.’=.ll.’_’.l–..!§£__||= ‘E.-‘ (.!._..’ ‘_
In the”‘;eeoot;o. exaiplioation, the petitioner

sought % to: “the original dooumerxts

on the grofind tnet at the time of filing

~ éppeaivviiiiihe had produced only xerox

8/
In order to

it * repplication he also sought to produce two

more documents, namely, -the Power of

Attorney said to have been executed by him

in favour of Murugeeh, which document was

2/
‘V

i’ f

not in existence at the time of filing the~x

anneal and also a copy of the piaintifiieawi

This appiieati*fi wfs also”opposee”by the’

Bank on the ground” that .tn¢sa\ onioinal
documents wetefl ;a§ai1ahle inithé the
petitionen, pmntoseif he flio not produee
the sane gandi in large: .t§? drag on the

proceedings V-tLey’°anpiioation. has been

filed;. The agfilieation has been nejeet-d

hi the Trihnnal only on the ground that he

_shoul& have firoanoed the originals at the

entime=of filing the appeal and in order to

n”a§oot° the delay tactics, the present

‘i_iappiieation was filed. The said

-I .|_-|_ __

iThe petitioner also filea ano n r

application seeking permission to examine

the witnesses. The application has been

gla-

‘.0

rejected on the ground that there«~…’iAe:’__’

previeion to file such an a;ap1ieati.en;_i.”~ I

The last applieatien was –…_..g,-1

‘petitioner seeking peernfieeien of f.?o1:u.rti V

to amend the appeafa» (Sn:

that taking A_._ §by’ the} Bank
under Sec.V13(4)’VV_ef’ :}1§j;f!§v’ii__’.*i.l1ega1. and
ve_’1_c;i_–~ is also

e*ppeses_’i -:’kx:iy en “the greens}. t…=.-..;
euych ai”‘e;)ntéant.ier_i has already raised

in ‘*the and that there is no

neeeeeity r’ai§ae again. The application

V'”=efi»-.”the..épetitiener is also rejected.

?rn§z>e£¢:1§’e.%a, present petition is filed.

3 Having heard. the learnee’. ecrrmeel f”*r

V. i’ the parties , in regard to the :E irst

_’Va§)plication, whether the property in question

is an agricultural land or non-agricultural

land, there is no necessity for the Tribunal

am/’
‘( I

.+.:;.’;=:–=. ”

to appoint a Comrnissioner. If V.

agricultural land, it is always —

under the Land av ‘tie A–t ta. –_— still’ ‘it-4 ‘

an agricultural. If he the
he is always at d”‘t:1-net the
property is an and not a
non–agricu1t”r;a:§; I to find out
t..e na 1
the 3. Cezmaissiener.

Therefere’, not see any reasons

to ;Lx1terlfer’ev.withlithe order passed by the

non “”th?e said statement as per

is open for the petitioner to

.. ‘:2-

’15’

red__ee.’re:.;evant record to prove the nature of

– u.-.

an “3:e’sEc::::e the Tr.muual.

l5. In regard tn) the second application,

.

x'”it is net 2… dispute ..–et el-ng with the

appeal 1~1’emo,’he has produced
of the domunents. Later the petitioner is

W

«no

-willing to produce the original of

The Court is of the opinion, the

ell fairness e..oulo1. hex

petitioner to produce the or:’.gi.na1 v.h V

so far as the other’V”g:.two are

concerned, one is Power
of Attorney was not in __’.ri>n the date

of filing ag-»p11rrt1§§r;– In order to

be perieon ”

Attorney can «before the Tribunal at

any “Therefore there cannot be

–V.,.o.,an§–._”:’objeetionthy the Bank to receive such

._Power fittorney filed by the petitioner

be£ere,the”£ribunel. In reward to

.na.mely, the oopy of tn plaifit,
_ad;n__i;tted1y it is a suit which was pending

.»v_hietween the petitioner and the Bank. The

genuineness of the said. document cannot be
doubted either by the respondent–Bank or by

r5K/
\(

it ‘ ‘ _ the

“$21/2007 is hereby quashed.

9

the Tribunal. Therefore, no injustieerucu1djA

be caused to such an ayplicaticn is cismissefi;u

6. In the circumstances; <I.An82§f¢?3wifij

ASA 133/2006 filed by'uTt;he_ petitioner{seeking

permessicn cf tee Ir1sune;*,tc prcduee the

documents is h'rebf's11fwea and Annexure–fi is

hereby quashed, V"

“.2. In -::..§s”E3§AI?I;i::.’31;..’|%e’V”>:6lEi_d_ .-.mn;;sa1_:;a_”,
I.A.B21/Tjv is ccncerned, it is “ct in ei*§”t*
that the”evidence of the parties has not been

addced.aernerefcretuithcut seeking permission

‘V” qf fins Tribunei} the petitioner was entitled

“Mt efii Land eddnce the evidence by means of an

afgiusvit; else with tue de_ument§. The

‘~Tr1bunel has unnecessarily reject-a the same.

r_In_ the circumstances, order passed in i3

Accordingly,
I.A.is allcwed. Petiticner is at liberty to

examine the witnesses.

8/

8. Lastly in regard to IA

concerned, it is the specific case”‘-..;off_i’-the’

respondent–Bank that in the:v’§:teyerV._po£tionv of

K!’ W I”§fl”-l ; ‘Jun? W W ‘ Jan yjlflsfl V ‘I A ‘ u”

that he has requested his-ciairei entire
sale transaction a.s=._iJ.1e§a1’:4 contréry to
the provisions of the if’sec1;;_:;ati,sation Act.

According to — lesrneii cofivnseiiieffor the Bank,
in view of 1:§ragye’r–.2 the =_Appea1 Memo whisch

-icg.-1 -Hn’n’I-‘Jan 1f.;’$’ AF ‘4-_ :9. -IR’-ii-‘t-.’.-.11a.-an I”If\’h’l’ an-\-I-Irv +- ‘1-4-.

-L Q L’ V’ T ” ‘ ‘V &–“‘i W 11: II? ” mg”? HT

3%

be by tiie._j;»eti.ti;oner, the petitioner” s

counsei does ‘ not dispute the séd point that

iv”«-the’-Vinjsetitioneti’:i;s~”:cequesting the Tribunal to

V sale of the schedule

‘Villeg:-.13. ” it is …o:r: the Tr’

pro;:erty_.”ic.1:t§er the Seouritization Act as

.5 ”

‘find.’i:o,g on the legality and correctness of

…”””‘ta’.,k’.ing possession by issuing notice under

uifsection 13 of the Act. Therefore, this Court

8/

11

does not see any reasons to interfere ~ V’

order passed by the Tribunal.

9. In the result, Wzgiii

3.l1OWI3d.”‘ in -part . The ” ‘ ‘pa;i:s:3¢c1 : ‘ V
320/2007 and 321/21307 a:q§%§”‘j;;11gw§d; order
passa in fig; :>2Qg?!2D07 are
confirmed ‘T-nun .a1 is

waived .