IN THE HIGH CGURT OF KARNATAKA AT BANGALQRE
mares THIS THE 4" DAY OF Jew, 2313.;
BEFORE
THE HONBLE mszzrusrxce Mo:»;eAr§1 se'r~s;:xr\sfrxm}¢g;;».4944V7',f2 C11 M
BETWEEN: " ' V' "
E-Cosmos (India) Pri\1at~e_ Limited _
A Company incorporates and if;
Registered under the provisicris 1
Of the Compan_ies_ Act;.A"i'S'6V.;;;nd
Having its R69'i9'?;Sr'ed :0ffEce7at"'~
Golden En_c.iave,i'1Aa;1. TQ'v\_{é'r5 _
7"' Floor, Cid .A"njp0r"E: Rda{d.
Bangalore-'56%O' G13;;7V._ --. " V' " «-
Rep by its'Dirfe_cto:V'tV4 _ .
Shivanan-da V.":<'adaegea€E--.e_""---- ' ' ,.Petiti0ner
(By Sri Gi:'.i_di~.arVV&_
._ » IC-I_Ci .E3§a«nE< L'i--njited
" A_5an;< i'n_g "CC.I_'1fl_:g3a ny
'Hax.z§'ng itS"--0ffi;Ce at
3?¢._FEo0:*, Mjytree Centre
No.24/1"Qé, Hosur Road
B0mr"na_f;ahaiii, BangaEcsre~68
AE»'y~-its Branch Manager. "Respondent
3.5. Advocates 8: Legal Consultants, Advsgg}
l\.)
This writ petition is fiiecl under Articles 226 and-,_227 of
the Constitution of India, praying to direct the respolndent
Bank to issue notice under Section 13(4) of the
ACT before initiating any action under Seoti
SARFAESI Act against the schedule property.
This writ petition coming on;for.pre1é’miné;ijt’
«E7; group, this day the Court made’ the_Afoiflo’Wir1g.gs__. — V
Petitioner has to the
respondent–banl< Section 13(4)
of the Secura.t_i$ation.. of Financial
Assets and Act, 2002
(for as the 'Act") before
initiating Section 14 of the Act.
Certain other reliefs are also sought for.
Learnled """ "counsel for the respondent–bank
notice under Section 13(4) of the Act
Es'–..4__alrea::iy'.: Al issued. Respondent's counsel further
that the petitioner is paying regularly, the
vi
vMMrawy
cm lg; ._ ___cf the
in '
amounts due to the respdndent–~bank after
regutarismg the accdunts.
Said submission is recorded.
same, nothing survives j;
Accordingly, the writ petitiVdn_%s d”i;=;g;$t:v.seddo?’
become infructuous.
-fl Jd %’j ir Jrfiyiggég.
*ck/~