IN THE HIGH coum* 0% K/mwnmcn AT BANGALORE
omen was me 3*" my 0? JUNE zoos
BEFCNRE:
THE HON'8LE MRJUSTICE MOHAN
* 3 gain. '4 =:..': W - e....I:+ 5
msmaz
GIR1MALLAPEA4 ' _ I -9 _._.x ,
sxo MALEPPANAVRRH '1 i v' "VA*-=-m.
AGED R300? 59 ygaRs~"_= « C.
0CC;AGRlCULTuRE' ' "'
R/O HARAVI VILLAGE
TALUKwHRRAGRL "_ .b= ~"
DISTRIC? HAVER1,'g --,V=__ _; ... PETITIONER
(By 31:: *SURE.$H' Aj£e.HuDgé'mc;Ann1, ADVOCATE. )
BEE»?
-2' STATE 0? Knamarnxn
REP_BY ITS SECRETARY
».*Eo REVENUE DEPARTMENT
T'M:s.su1;n1nG
' BANGALQRE~01
'§ ?fiE*5hPuTy COMISSIONER
~~ 3-IAVERI
AA;3, THE TAHSILHAR
' -- HANAGL
DISTRICT HAVERI
4 THE I-{ARNATAKA VIKAS
GRAMEENA BANK
135! ETS MANAGER
NRREGAL, HRNAGAL TALUK,
DIST:HA'VERI. . . . "
{ By Sri R.KUMAR, GE' FOR R'~l T0 R'-*3
AND SRI A.VE'.NKJi'I'ACHALA.IAH, ADVOCATE
This writ petition is filed undigr 5:22? 15:'; the "
Constitution of India praying to quash the "order" ,
passed by R3 vide Anna-.xureC. _
This writ petition coming for in 'B'
group this day, the Court made : ' 9
L
The o1tic1f '-:>__f dated
20.9.2037 forfieifing the
lands 77/3, situated at Haravi
village
2%. 1411.: that the petitioner herein had
'~ loan in the 4*" respondent-Bank. The
unpaid. Hence, the 4*” respondent
fiéfiovcr the aniount under the pmviaions of the
Credit Opcmtions Gs Miaoelhneous
x V’ ‘T L’ Act, 1974. The 4*” ncspondcnt filed an appkcafion
* Deputy Commissioner for recovery of the arrears of
” {lie sums due to it by the petitioner towanls financial
A. assifianec given to the petitioner. The Deputy Commsaianer
V5
-3-
by his order dated 8.2.2907 issued a recovery
older of the Deputy Comnulasioner *
questioned and the same has bccoipe ‘II; ‘.
certificate, the petitioner did _z:1<_".§t
Deputy Commissioner the
sums as ordered by as: The
Tahsikiar is stated to haéu-; ;+u¢;,,3,;~ Form No.37 on
3.3.2007 to the pefigionggi; théitvtpgtitidntér has not paid' any
amount. the the aiozenlcntimleti
lands the State. Hence, this writ
pefitianivis order of the Tahsikiar dated
20th
3. ggaontendea on behalfof the petitioner that the
family mcmbexs are enfimly dependent on
th£’tAJ’u!3LlV1(i.?f.~ lands an-, forfeited tn the State, the cntim
to the stxeet. In Pma~8 ofthc mcmonmdnm of
petition. the petitioner has pleaded that if some
time is granted for repayment ca’ 10311, he
‘ “-«ivttjistaticxtakes to n-spay the ban amount.
I/V/S
-4;
The writ petition :3 Opposed by Sri
learned counsel appearing on behalf of 4″‘ _
inter alia. contending that the
leniency as he has failed to bf
Opportunities’ _ ” ‘ _ ”
4. The Commissioner
dimming the petitione;f.1£9. p§ay has become final.
The As the petitioner
has not ‘ V oxtle-red by the Deputy
taken action in aoomdancae
with ~ be said to be erroneous or
ufljiifififiefl’ –
having regard to the submission made on
this Court is inclined to grant some
tc{fi1ast4:””pe1:it1Toner to repay the amounts. , the
is an agrictlltuxist. The sowing season is just begun.
” yvheiexm, this Court is of the opinion that intzrest of justice
be met ifthc petitioner is granted eight months time to pay
the entire amounts due as mtiered by the Deputy
If/S
– 5 –
Commissioner either in inst:-zllmcnm or in iumwum. Hence,
the following order is made : ‘ ‘
The petitioner is granted eight months
pay the arream of the amounts due him
Bank either in instaammags “:g ;g clear
that if the petitiomar as ouicmd by
this Court Tahsildar to
take action __1’n to the order at
order gracntcd by this
& Sd/’F
Judge