113 ms HIGH comm’ oz? xagrurrmm AT _
Batcé this the 2′?” day Of Jmzzraxfy, ”
BEFORE _ %
THE HGIIPBLE Rik. §i’fi$*§’.ICE !d
vent Pei:it:i<331 N9.' 3335;: é:307'–».:GM~réE$;
'BETWEEN;
1
Kzishna U Bajtigera j’
S,/0 %
Agtxi ab{;ui”‘6__1:=3_s:::gn?§ V.
#7:’/6 Haiise ?§k3.;1-6’? ‘ _ ‘
Psithaxféfia ‘i1z:i3ady
. 008
. § . Petitionmrs
(By S. Chandra 65 S.Shekar, Asm-ciatcs,
Advocates)
Repatxiates C»::;-0pera1:ivt:
Finaglce aa Development
Bank Limitmi fREPCO)
3 Central Cmvemment Qrg.~:-mization
Rfspco Towfrrs, No.33
Usman Road, ‘I’. Nags:
Lb; Cfliififitfitifili cf India, praying ta) 3¢3t–a:3ii:ic the auction
u .. _ conducrted purzsuant to the netice dated
_ i~Z’~12-2396 vitit: Axuiuxurwfl issued by the xcsyoluicni-3, he-id
.V ‘-321:. = 14200′? in resspes-.r::%r of the schedule property in favour of
” __ ’til1c i:=,sp0s:u:1tf:i1t–4 and etc-.,
Gmup this ciay, the Court made the faiiowing: ht/,,\ ‘
Ch-*::11nai -~ 660 D1?
fly its Managng Dimctor
2 The Rtzpatltiatczs Ctzwmrperative
Finance 8:: Development
Bank Lixnihcd (REPCO)
N¢:v.20~3~259, Sahakgari Mafia}
i Fizzniui’, Mission Stnaet
Mangalere — E35 003
:3 The Recovery] Sale Oficzzr _
Repatriates C’o~0perai3’v¢ V
Finance: &*–La11.¢:1 ixiilli T’:;>W§3§1xip”‘ .
Cmséfifiad %
Dfirezbaii % _
Kc-zichasziy”
P.*ig2ng§;1ore~8 ” _ _ …Respc>n¢:1ents
A ‘ = .. {f3iy’AS£i4VA.Prader2:p Isiaik, Advocate for R1 and R2;
V’ T. % » V’ “_.Sri RP, Hegde, for R4;
‘ ~ 1; ‘ ‘ ” Respondcn 1:3 scivefi}
T3113 =.W;1′:§*!”;j”V’Pc3ti£:ic:11 is filed tmder fitrticicazs 226 and 22?’ of
‘ This Writ Pcfiition <::z::ami1::g on for preiiminaxy hearing in
mjmteé, mgawing the ii§:zerty 1:0 the pcfitiimcrs .
aitxzrnate remedy in accgrdancaas with law,
%
A @ Judg"5