High Court Karnataka High Court

G M Nithish Kumar @ Chittibabu vs The Karnataka State Financial … on 8 November, 2010

Karnataka High Court
G M Nithish Kumar @ Chittibabu vs The Karnataka State Financial … on 8 November, 2010
Author: S.N.Satyanarayana
 

IN THE HIGH COURT OF KARNATAKA. 

DATED THIS THE am DAY or NOVEMB.ER,; 1:of 

THE HON'BLE MR.JUSTICE  i  . bf

WRIT PETITION Nos.38928--38929/2OO9"V'{(}M;KS;FC} f .

BETWEEN:  . 

G.M. Nithish kumar  Chittib-abut"-»

S/0 Markandaiah, '  z - 5  V .'   

Aged about 42 years ' ' .   

R/ at No.40/A, Ananth NiV.as,_  V  I, ~-

Gangusha Layout,  ' " '

Nagar, Kalkere     .
Bangalore     ...PETITIONER

(By. s;fi.. V.s:.3s1d ,' Adv.)

1. The Karnataka"Stat'e--..Fir1anoia1 Corporation,
M.G.Roa,d bran__.ch,. ii'

2114' Floor, Church Street.
._'E«anga1ore--5600@«1'

  Represerited by its
'  Tflepuytyflerreral Manager.

':2 AEM/s. Kt-."R.V.'Fashjons

-#2 1959/2.1=1st Floor, Sy. No: 57/3,
Hongasandra Garvebhavi Palya,
_Hosu--r Main Road, Banga1ore--560068,

~  Represented by its Manager partner.
 "Stilt. R. Kanmanj,

 W/o Sri K. Ramachandran,
' Aged about 38 years,
R/ at No.62/A, BEML township.
New Thippaswandra,
Banga1ore-- 560075. ...RESPONDENTS

(By Sri Rajesh Shetty, Adv. for R-- 1
Sri.M.Chamraj, Adv. for R-2)

"'"\



 

These Writ Petitions are filed under 

and 227 of the Constitution of India 
the possession notice dated 01/06/2009 .by»lIs'*st. 

respondent, the Karnataka Sta.'te"Finanl-cial Corporation,

M.G.Road Branch Bangalore--5'6O7l_OO'lll,, llre_present:ed.:':lbyVV

its Deputy General Manager,' vide..A11ne§:u'rej--'I'.. its?'

consequential operation and'l"e.tc. _

These Writ  hearing in 'B'
group this day,_the Co1.1.rt'ma--de,_th2e'

The'  fhelrein lithe guarantor for the
creditvlfacility   21°C' respondent from the 13*

respondent?Corporation'... In respect of said loan

 «~..,transaé_:tioiis, thewpetitioner herein has offered his

 lvcollateral security to secure the said loan.

  seen that due to failure in repayment of

 l:j..loan...gbyV"the 2110' respondent and the petitioner herein,

 the' M18' respondent--Corporation has issued a notice

" "under Sec. 13(2) of SARFAESI Act for taking possession

and sale of the properties belonging to the petitioner

herein. The said notice at Annexure--E is impugned by

'""\



 

the petitioner in this proceedings on the groundflthat he
is only a guarantor for the loan :.:2.ner
respondent, non--consideration of th
proposal for one time settlement   C
Corporation is opposed  _"lavv:h'and. 
cannot be sold under  of "Act for
realisation of the loaridue respondent. The
181 respondent wouldthat'CAtIiVe--V"'correctness or
otherwise oi rtotice  of SARFAESI Act
can be     Din" under Sec.13(2)
 it 2  -- there is alternative remedy
available...  it is not open for him to
approach  plunder Art. 226 of the Constitution.
  that the said legal position is covered
 of the Apex Court in'the matter of
 or' mom vs. SATYAWATI TONDON AND

 C'   reported in 201 0 8 sec 110.

3. Heard the counsel for the petitioner and
it respondents. Pcrused the Judgment cited supra by the
191 respondent--Corporation. In the light of the said

decision, it is seen that, since there is alternative

"N

 -

remedy available to the petitioner to chalienge thenotice

issued under See.13[2) of SARFAESI Act’. it _is_

for him to challenge the same in writ ‘

View of the ratio laid down by’; -I

aforesaid Judgment, this Court of-the that

writ petitions does not for leonsideration and
same is required to be”d=isniissed,~reserving liberty to the

petitioner to approachV_Vi)R1ll’__l:fi:r jfresh application

within 15 ‘reeeiipt ‘of copy of this
order. If the same the said
delay2_jp§hai.ll considering the fact that the
petitionerjlwas matter by filing this writ

petition, ‘Ilh’ereai”ter: the Tribunal shall dispose of the

merits after hearing the parties. it is

flir-their that even when the matter is pending

before it is open for the petitioner herein to pursue

“:ie_steps initiated by him for settlement of the dispute

is’ respondent and the 1st responcient–Corporation

it directed to consider his application for settlement in

accordance with Rules of the Corporation governing the

procedure for settlement. ‘Wt

With these observations, the writ petiti0n”s–.Tare

disposed of.

Lr.