IN THE HIGH C.'.0UR'I' OF I{ARNA'1'AI{A, A-
DATED THIS THE 24TH DAY.OF'-MAR'¢fi.VV'2é--f}§.V"
BEFORE ' 'ik ' % V' _
THE HON'I3LE MR. J£:.$f1"1_CE 'A' B~o%PAfif#s_;¢x"
wan' PE-'!'!'I'iQN 2094 fGM.~,Ij{SFC}
GU'R"U INDUSTREES v--
CTS NO.6013/_1,'§.;2;'.B--1£, ~ ~
DEvANGiv1ixTH'._'0'N;;"BETAGE§2I--GAUAG ' "
BY ITS PRC);PR;E;_TO'f% SR1 s£.NImPPA'*«._' H '
KALAPPA YELA'v?\';i?'i'I, ':'E:'xRS,'g '
occ: Bl-.?SINBfSS, R--;~EQ._D9:vANc:AM,Afi'H om
'I'3E'T'AC}ER3 C"2»PgI':AG, i":3iS;T;RI(;-T CHKDACE 'PE'I'I'I'§ONER
(BY sRt":4:< SS1DHA¥»:;jLRK;xfi;?A~At;%n
AND :_
Hz-xv1'ia1<3ITs HEAD OFFICE AT NO.1/1
_V '.1'H~£MMA1AH ROAD, BANGALORE, HAVING
' -- z'1',s BRANCH OFFICE AT
« VIVEKANAVNDA ROAD, GADAG
REP; ITS DEPUTY MANAGER (LEGAL)
1; KAi?NATAKA STATE F"iNAN'CIAL C'-<'J'RPORPr'"riOI~4'
2 .. VEERABHAD RAPPA SHIVARUDRAPPA KODAGANTI
$':~fO SHIVARUDRAPPA KODAGANTI
" AGED ABOUT 40 YEARS
5 R /O NEAR VARASIDDI VINAYAKA TEMPLE
KARASIDDIMATH ONI. BETAGERI
TQ 85 DIST GADAG RESPONDENTS
(BY SR1 B RUDRAGOWDA, ADV FOR R1 AND
SR1 CZHANDRASHEKAR PA’I’iL, ADV FOR R2}
‘ff
THIS WRIT PET1T1ON IS FILED UNDER ARTICLES ?;;.25’4aNL>T ‘
227 OF’ THE CONSTITUTION OF IND_IA».PRAYI_NC% “‘I’€}f’ DECLARE
THE ENTIRE ACTIOPE TAKEN BY R1″i”‘Qi?. REGO’-?F:RY”VOF”«
LOAN AMOUNT AGAINST THE RETIf1*IoNEE2. -Is’ IL1;;:”.’«:(;;2?»;:;.A
ENCLUDING THE SALE DEED DT. -31.-‘.i20Q4. BEARING.
3909 PRODUCED AS ANX. J, ASTVQID AND ETC.
THIS PETITEON :~Lr:.é«.RzN,; ,’1′:’i4.1::,= DAY,
THE comm’ MADE THE} m.r,Low1Nq:— .__ _
.-………—.x._–.’..
_ .’«t=.-
The t1;«’iV3f«’ for issue of
writ o;”__ g¢fti9i;e”:fi:i_; c;1tire action taken by
1’es1Joi3§le1:;t– ‘1’¢€’.}flt?I’y of the loan amount against. the
pefifioné1=..§isfl1ég§Il the exectlflon of the sale deed
datgd 3 .1..03.E20of4; ”
Bf! heard Sri Sidhapurkar, learned counsel
petitioncl’ and Sri Ruclragowcla, learned
2;ppea:ri11g fol the first Iespondent and
ACJ1a;ic1Vvi4éas11eka1′ P.Pat3’i, learned counsel appealing for the
mspondent. Having heaitl the respective learned
‘.44
3. The fact that the pct1’tiont:r is a ])0l1’Zi);i’§’Bv1T:’, ‘
borrowed loan from the first respaiident ‘.f:’»I’:.-§i’:’2o pAs1y,_V
displltecl. However, the grievallce 1$”ut.
in the 1J1’65’xCI1t1)Bfiti011 is that’~.pmpériy w11Vi&hA i§¢’1en.géd to r L
.45 3:-cti!3l_1_1.t:1* 1___s bt:¢:.1_1__ 52.41 fQl’.. lass;-,1′ valtisvthaii what. it
‘ ‘LI. ..__._…1_. 1….-1
“”fi3;f. u ma 1 ES 1;
petitioncl’ is that’ –v§fi1e-11: . ~’£i’1’r’s. 1¢j3g’1$£:i1;1u.&
iniuatcd No.9/”O3 before
the Dis_t;jiV;::t*VV.a§.’::- the first mspoudent.
c:o111c1 Illldfil’ Section 29 of the State
.J§{ii’t..’:(“I1é}:’ei11;e11’te1′ 1*t=.:fcrx\ed tar as ‘the Act’)
‘ ih§Iefc§1e»,a fi11t;:1t: action initiated by the first
” is 1u1é;1;.é§tai11ab1e and therefore, the sale deed
c.._::£3113L..:£~._h3r fixst rt:=s_=pr_r11c1e11t in favour of the second
been published and theleaftm’, the property V’
for the best. available pricre. Not11iItg”is—-1)1acet1flt)x1:t V
the petzitioner to indicate that eiithexitttiitfi
offered better price than W11at._1:ta5_ beet} * L
1ee”e11..e11t. B91′ “ac! bee; i..di.j:_a.tetjv ether’ who
xaee f1′”.:_]_.”i”*”fit’.*;§T’lf’._r’ ii’i._ij1if’;i3{‘iGi1 fer a hxgher
Was ready to 131’
value. ‘I’he1efo1*e,:”i1).:sof;9:ar”.éis’ :§i1;{}pB1’iy, the first.
1espo1:1de11t_ jjfecedtlle which is
conterttpleted. in a public auction
and __ :esponc1e11t has pulchasecl the
‘ same. C’«)11:the fizst. respondent had initiated
the 4:.;:£1se.i11 No.9/O3, it is not in dispute that
:11. was a petition under Section 31 of the Act
fi1e«.__i4″in§1ueizéiAi11stitutiuI1 Wemu h”‘v”e l.Ll. cs’pt””I1 “f”re”eec13’11g
agai11.et._.A’:fl1e guarantor under Seetiozl 31 of the Act. ‘and
’31eeeed under Section 29 against the bo1’mwe1’ and it. is well
___§3ett1ed by the Division Bench of this C.’m1rt which has also
been appmved by the Horfhle Supreme C.’0u’1’t.. That being
1
13
the position, the action initiated by the fixst 11.e’s}pu1i§1ei1t *
the present. case cannot be fl=aulterl»wa1\d 4_’_fi1’stV
Iespozlldellt. in order ta Iecover the Which” wép§~.,cIViie:
from the petit1’o11e1′ has put. tiie”‘”p;npe1iyof the to r L
s_=-.L a_-d the second 1’e$13o11c1e1_1_t._ t1e1ei;t; bei£1g«.fl:_te siilccessful
been
for i11terfe1e11<:}e.
§11;.t”view”i:of above, i’h’e”pet1’tio11 is devoid of merits
“*1-:1 ‘die _is~:’é*1a’:eer€Ii:;;”;f €liS’JGB’-:1 of. Na ercler as ..e-
costs.
V’ ‘ isms