_... _................m rm.-:11 LUURT or KARNATAKA E-MGM COURT or KARNATAKA HIGH comer or KARNATAKHAN .;.~n;;H COURT IN THE HIGH CGURT 3? KRRfi£TEKR RT Ehfifiabfififiig mmga: '1'?-SIS 'r'H'I-3' 65"' any as sswmaasn ."?.'.4I§J4_£_5'%\"'~~..'jI"~V:. 2 BEFDRE : THE mm' 3135: }t*l1'(.J¥3STICE WRIT mrzrzceu m.e25 or:"'4:z<3i:€A.$'1'tz-z»:TT'}r$3;%r;;/. " EETWEEM: am LATE M.$R.I£~II'is';I=.s }u:1'im*,j ~ A1331: Asowr 24 mus, s 2.3%)' :~1a.9,f2, 1" cxnss," _ mbiamm z:r~m:;v..:&.t=.;r1°E:I~, Jygagaaams -7 5'6G~.r.'Jia".--..._....l H . . 2 j . V. . PETITIONER .... ..T:37*?.._ s1ii7I:.,_s, ;;»;'§:fidUT;r:,...Ai:vccATE. 3 Am: . . -- 1.. mmwmm 39*-;==;;:';-:..jVF.1t~':;*:'.;st:;:I;»'=.z. conpcmwxom, rzEpP.E3E'1s;r;jE'B_ BY mgs " CERIRHRN E33 Mkfiflfilflfi BIRECTGR, 135%.. ms. B%£3fiJ?._N, 910,1/1, 'rI¥$3¥Il*2?;1A%iA.RQ;i9.B,V""Eifi:I¢GALGRE -- 5613 G52. 3;.-*¢:.e A 11$.-.?z.,,_m.'sR:a1vAs RE13fi'£', }%f5E'E.'t 3.36:3': .551 '£3533, REAR? :ga::'.-":'«5"i.'.I; 11*' 3 cnczss, _ 26" Mrs, 1" sscma, H.fS..R:..LRYDU'P, nasmwm -- 550 2:34. V' mafia snzzmzhs, '3f$ LRTE M.SRIMIVR3 REBBY, E533 A395? 26 ?EAR3, ""':==:,«"A'r $9.746, 11"" E amass, 2-5"" mm, 1"' szcwoa, H.$.R.fiAYGUT, fififlfihhflfifi w 560 034. ... RESPONDENTS
§E§’£R,EI?IN HEGDE, ABVQCATE far R.1.}
iiit
.. u… .4. uvIur’|
……….. \A.:_r.§’\HI(IVu~\II-\lU\ mun COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coma-r op KAWA-{AKA “[5” COURT
if
L»)
in Ina 2303 EAR 3344 wherein it is bald by fhe
Biviaimn Bench af this Caurt that, thaufifififigrx
Finacial Carparatian has no authoritf ta sfili’ _ *
thg callaterai sefiurity prep§rtfi gfide£ $ecfi§§§_?
29 mg the axe Act. ,The *s§id Qra§:° §g$~V
confixmaé by the Apex Cofiffi by it§ §rfie£ $#tad
13.c3.;2oca in c..=..z~:;:¢~%».&s1c}’kM2L:§:24(¢k’A,%v3:~1;exe%£c;:§, the
laarnwd cannsei £qg :$§ :£i§gglf;gspondent
aubifis that; ifi #i§w€§% tfig lfiw laid dawn by
the apex ééfififig figs fi%§fi i§§§§ndent wili net
take §§§ififim a§;in%§3Hth% W%chedule property
under S§Qfiia@’§§ é§ §fi@’S.F.C.Act and hence,
thw petitiéfi flay hé diépfised reserving libarty
Ifnfe’ théirrirst jééfiandant ta take autism in
écéarfiahfig” with law, in the interest ef
E’V jusfi§e_anfi)équity.
n”3, The suhmisaian cf the leaxnsd Counsel
n.
‘V, «£a§§’the first xasyandent made in the News
‘Vfiéésd lfi.86.2GGB, aa statefi ahave is plaaad on
reaard.
……. VII an-Inivlrlu-‘u\l-I naur-I \.UUKE j(.3!’.,.:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAFAKA §~IEG|-I COLE!’ OF KARNATAKA HIGH COURT
II
Im-
II
3. Tim instant: Writ Fatition succééds
partly. The impugned Crdena dated
gassed by the first xaspondent in
Nos.Ksrc!H.o./sum!187f2o0?ené”}ANDX_K5f¢{g,§}(n?
3fiHBf188f2GG?-QB, Vida Annagapés A.§fi3$ E $%¢OO
quaeshed, reserving livh’ei§’t:y ‘v*.:O1i§’,-_?a
reayandent to taksg né’¢é;3’§3O$:iyA %¢tid$ in
accarfimma wit}: :§g:.’;.:,?.3§1;»:O..’.7a-xgixrised or
need a.r:§.B3fi-
E.’-z:&en.t*§::gij
Sd/-.’
Judge
‘”#K$a:13;aG;2a§sk