High Court Karnataka High Court

Kota Agricultural Co-Operative … vs State Of Karnataka Rep By Its … on 23 June, 2008

Karnataka High Court
Kota Agricultural Co-Operative … vs State Of Karnataka Rep By Its … on 23 June, 2008
Author: D.V.Shylendra Kumar
GI-I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23% DAY OF JUNE,  _

: BEFORE :

THE HOIVPBLE MRJUSTICE D.AV..SHY.LEII§'D'Ii?R; I{'JMAR, I I 

w.P.O.w299o/2O0,§{£*?E§~I2Es!     
BETWEEN: I I I I

KOTA AGRICULTURAL CO-QPERATIVE DAM; 
L834 HEAD OFFICE EAIIAI<ARAEOuDHA
KOTA, UDUPI--576221  _   ;   I * 
REP BY ITS GENERAL MAEAOER  * A 
SR1 K YAGNA .rIARAI(AEA ,AI'I*HAL *
AGE 54       

A  % Q % é   PETPFIONER
(Eg%AIs,V$AE;DHTA<EAO,- ::§FfJR SR1 : K M NATARAI)
ANILI: I I I I

1 STATE OF KARIIIATAKA' "
REP BY sEcR5:rAR'I'..-~
DEi?I°';QF 00-'-QPERATEVE SOCIETIES
 - ._ VIEHAIIA SOUDHA... »
 .BANGALOR*E_

2   II)AI{S1~II'hIA I<AII~NADA SAIIAKARI
'SAKKARE-"Oj-KEIRKHANE LTD
EEAMEAVAR

3 RE? BY. MANAGING DIRECTOR
  ~~  RESPONDENTS

:AsHA M.KUMBA.RGERIMATH, I-IOGP. FOR R1;
srzj. RAGHAVENDRA, ADV. EOE M] S. BHOOPALAM

_ ASSOCIATES, ADVS. FOR R2)
THIS W.P. FILED UNDER ARTICLES 226 as 227 OF

CONSTITUTION OF INDIA PRAYING To QUASH THE
IMPUGNED AUCTION NOTIFICATION AT ANNEXURE-A DT.

. . ……..m. ‘HF! nnmununnn rI:urI £.,£,4),;u§£’f OF KARNATAKA I416!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HE

24.1.9008 PUBLISHED BY THE RESPONDENT IN
UDAYAVANI NEWSPAPER III’. 25.1.2008.

2
This petition coming on for orders this –day, the
Court made the following: .

._Q_I§_._Il.?…..I;.i?.

The second respondent

Sahakari Sakkare
application LA. II/08 pmyjllg

dated 22.2.2003 passed it i

2. The Writ peeeeee-.;goe Co-operative
Bank money to the
second a’ land measuring about

favour of the petitioner.

3. it writ petition that the second
industry having failed to repay the
[ the matter had been taken before the
r dispute between the petitioner and the
respondent which resulted in certain award and

.. the eitecution of the award was pending.

. It is ave-Ired in the petition that in the meanwhile,

the second respondent borrower had caused issue of

..-……. …….e yyunl vr mmnrnam HIGH COURT or KARNATAKA. me:-1 cover or MRNAIAKX

; publication proposing atendergeuxn-saie __of _ the very

property mortgaged in favour of the petitioner–oo-

operative bank on a as is where is basis :¢;agter an

Newspaper dated 25. 1.p2()O8:’ ‘ ~ .. ‘aetion
on the part of the vvtit
petition is filed of th;e”auction sale
notice at piayed for stay of
Annexure-A. the
interim orderi. tgmmed staying

further action

5. respondent has entered

.. and an application praying for

:,(A’ap’ ”

order.

ta I””hav’§.I1eard”‘: Sri. Raghavendra learned counsel
Tor the second respondent-app1icant and

Sandhya Rao appearing for the petitioner.

The writ petition itself is not tenable for the reason

t ” that the petitioner-bank has questioned the action of

3 the seoond respondent a private person and a customer

advertisement a copy of which

Annexure–A to the writ petit:io1’1A; AV

on nnnn.-………. w. .

4

of the bank who had borrowed certain amount from the

petitioner–bank and for securing the -.

that the property proposed to be ”

Annexum-A was mortgaged.

8. _ While the V’
is open to it in the and on
the security of the action
which the fbefore the court
being person, there is no

oceasionjfott’ to’-inteifeze with such action in

nlun uvunz ur mmmmm 3-mid-t mumr or xnmnwnm HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH comer or MRNATAKA HIGH

tl1eWI’itjuris(ii§3t°i3¥1″ to

9. It is for toe interim order dated

the writ petiion itself is

to such rights and

Vv 1e’ s, fifimch petitioner may have in law.