High Court Karnataka High Court

Jagannath Hegde vs Authorised Officer on 31 May, 2011

Karnataka High Court
Jagannath Hegde vs Authorised Officer on 31 May, 2011
Author: Mohan Shantanagoudar
IN THE HIGH coum' OF KARNATAKA AT BANGALORE
DATED 1'1-us THE 313' DAY OF MAY 2011   

BEFORE :

THE HON'BLE MRJUSTICE M0HAN>AASlf!ANT;l\NA:G0'UE:)AR u

WRIT PETITION No.7183/;2_Ql&1;,\{A.§Me+§§ES")"'  

Between :

Jagannath Hegde,

S/0 Harihara Hegde

Aged about 50 years,   
No.19, 155 Cross,   '
K.v.Lane, Cottomaet;-._ A  
Bangalore----53._V    Petitioner

( By Sri Asfmk  'i&d\}pcfate)

And 1

1. Author;s;'ed_%'c>.ffi'¢e_r;>_ " 
State Bank o,f'Inre--11. .. Respondents

Q Sr: N.Ss.;ryaprakash, Advocate for R-1)

*2-

This Writ Petition is fiied under Articies 226 of
the Constitution of India praying to quash theH__imVpu_c_;.ned

order dated10.1.2011 vide Anne><ure–A unri_er"'vSecti-o__n'
SARB/VJP/2965(312) 29? issued by the autnorésejdofficeer
State of India SARB Bangalore~56O O02, ao'ti*io—rised'=.officer,"'V

State Bank of India, SARB, Bangalote-O'2;,«atn-d etc;

This Writ Petition coming on preliminary' »hea'r–tng,':Vi'r:._VV

'B' group this day, the Court made the*-folllowigrxg

Petitioner has soootati the notice vide
Annexu re~' A' dated _ *respondent–Bank
which was elxergilse conferred under
Section 13(:t.2) and Reconstruction of
Financiai $Veen_rityilélnforcement Interest Act,
2002, reladxlwith’ Interest (Enforcement)

Rules,2.002.i”Si_nc’e..the’*.petitioner has got an alternative and

r”‘8medYiV””o’fiV ai3Deal under Section 17 of the

Court declines to entertain the writ

petitioén. _

*:._’Peti’tion fails and accordingly, the same stands

‘_’_Ar’~__of£st:2i;ssed; It is open for the petitioner to approach the

5/”:

s’

Appettate Authority under Sectian 1? of the SURFAESI Act

within four weeks from this day,

gag}: . ‘.

A x

*bk/