High Court Karnataka High Court

K Lalitha vs Karnataka State Financial … on 1 September, 2010

Karnataka High Court
K Lalitha vs Karnataka State Financial … on 1 September, 2010
Author: Ajit J Gunjal
IN THE HIGH courar OF KARNATAKA AT BANGALQRE

DATED THIS THE 157 my OF SEPTEMBE.R;"20'1';'i.'..j:    _

BEFORE  J

THE HON'BLE MR.JUSTICE'~:4AJ:ZI_'TA~iT. '£9:-U»!'\"i'.T:}§L: 

WRIT P§IITION No;:4zi15/2io:o% (eM~K1sFc}e 
BETWEEN:  t 

1. Smt.K.LaJitha,  »       
W/0 Late Manjappa BeJch_ad.a, f  " 
Aged about 58 Y§arS}" '  " A. 

2. Pushpa Ri..B»,UiA1fVal:; ' _    
W/0 Rari'aac_ha_ndka E'»a'nfger'a«,v..*
Aged__a_iaob1; "48«:_;y_eVars_,"  V' i'

3. K.S:h_ekar,    i   
S/0 Kv:Jnj«iran1a *   
Aged atzquit 516"y_ea.rs',, '_.'~

Al_i§ aVre. R/atV'3aV--naki Nivas,
 iéodiaibaiii, Post, " """ "
. :=M_angaw!Qre -'*5._ .. Petitioners

 ._ {fay rashekar, Advocate )

 : "

  'ii_.V._i('.a'Arnataka State Financial
.   Cdrporation, Head Office,



No.1/1, Thimmaiah Road,
Bangaiore--52,

Reptd. By its

Managing Director.

2. The Assistant Generai Manager,
Karnataka State Financiai  
Corporation, 7 '
Somayaji Buiiding,

Bunts Hostei
Mangaiore.

3. Pushparaj Jain,

S/o Muniraj Jain, .  

Aged about 40 years, _     
R/at No.206, Sahara Residency,  " "
Baimatta Road,  Q
Mangaiore,    ____ ..

4. Deiip Jaijn,   ,

S/o Hasti-ma-i Jain _
Aged"a't;ouxt-V52 'ycears',~.,V"'-
C/o{MICO Eier:triCais~,..,, "  .
New-,Ce'ntrai Mai ket» _Bui.i.id'ing,
Mangaitorey, ' * "   .. Respondents

  _  i'his' Wm, peuuoe. is filed under Articies 225 & 227 of
7__the"Con--sti'tiz:ti,.on--._of India praying to deciare that the sale

tran_saction.,_en.te.red into between respondent No.1 and 2
onyo'ne hard, and respondents No.3 and 4 on the other
hand-.,._ vidve'An~nexure--L is hit by the mandatory provision of

fiSection.. 1910f the Karnataka Stamp Act and etc.,

it °'=T,his Writ Petition is coming on for preiiminary

A  hearing, this Court made the foiiowing :



ORDER

To my mind, this writ petition is premat’:Li~»rfei.V:”*.tIt
appears, one Ganesh i’->.Puttur and his
partners of Jaya Enterprises of’
Rs.4-4,35,919/- from the
it to say that there is a
was brought to saJe;…_A_ have
purchased the Ciaim of
the petitioners:’£.oii?3’V 1 and 2 have
initiated the defauited
borroviers in forum. The matter is stiff
pending’; of the petitioners is that

sincejsaie pr”oceeds from the said auction does not

_fith.e–,iia.biiity, there is every possibility of their

to be auctioned. Hence, this writ

petition; d it

-4″

2. Respondents have not taken any action to

bring the property of the petitioners for

when the property is brought to sale, it

petitioners to initiate appropri-a’t’e*~proieeedjiings1in?an

appropriate forum.

Writ petition stands disposewq of’a’coord_ing!y.

*ck;/~