High Court Karnataka High Court

Mr J B Ravi Shankar vs State Bank Of India on 16 April, 2009

Karnataka High Court
Mr J B Ravi Shankar vs State Bank Of India on 16 April, 2009
Author: N.K.Patil
3% THE HIGH CQURT OF KAMJATAKA AT BAN%LOR.E W,?.}=}.2724 OF 2908
1

 

1N THE HIGH COURT OF KARNATAKA AT BANGALORE

DATE!) THIS ms 16"! rm? 0:' APRIL, 2009,

BEFORE
THE HON'BLE MR. JUSTICE N.K.PAT¥L

BETWEEN:

MR J 8 RAW SHANKAR V
330 JJQBASAPPA 
AGED ABOUT 49 YEARS,¥3'ROPFZiETOR;  
M33 GRIPS ENDUR, CONCORD BUS!NESS ' ._
CENTER, NS.-"s60f20i1, 30TH CF+?Ot:"-.'«$.4TH '
BLOCK, JAYANAGAR, BANGALORE 'if,

 V. _   éiamfzgugéé
{By 3:: ; 3 RAJENDRA PRASAD,'--Ai7'VDCiAT£§ ; . " "     ~ . 

AM}:  """  'A  . ..

8TfiiTE BANK 0:: ;:~4w._    '. '
3752533513 ASSE1?S'RE&.'«QL'é.é}'i.E)N CENTER:
: aooaz, BANGALO¥?.E c;:w_a:2A:4cH,
J.{3R{}AE€, _BANGA£_.€>F.E 2;  .~

 RESPONDENT

 . _ "(By 3%": ngEé m{ ; « .$BV€)CATE)

iii

 ._ '*-j'.1€gf:~z:S'w£I';r+_:;.f{ t=§';'fsT:oN ss BLED UNBER ARTRSLES 226 AND 227 or
ma ;::r;§:«:sr:f::;§r"m or mom PRAYSNG TO mac? ma SE3' A3195 THE

 'VEMPUNGEQ "Q3529 aT.m::.ua, PASSES' BWHE LEARNEB JUDGE, am",
" " -~ 1 f -- ..¥3L5.!§!3ALGR'E.?---- sis: :.R.:~4<::.95&r9'z, wag ANN-A,

"  'V  341$ W1"-253' PETITKEN COWNG ON FGR PRELIMINARY HEARING 1N

   ' 93* GROW, ms um: 'ma coma": MADE "ma FOLLOWING:

19% "mg fi£'1,ifi§1(}lJR.'!'<)f i<_.A'i{N£:'E'AKA AT BAN€5AL,(}R3:: w'p,m.2224 ms was

mzrr PETITION No.2724 or 2003 1 Gl&_¢:T1i2T_:}..'..j:     _



IN THE IIIGII COURT 0}? I<'_P.RNATA§<LA AT BANGALORE '€'r'.?.N'o.2 '?24 OF 2008
4'!

ORDER

Pefitioner in this; petition has sought for séfting _

the impugned arder dated 30″‘ Jahiééry’A

the ieamed Judge, Debt Reno;/_ery ;f’r.ii$”uriai, ‘V -‘

z.R.Mo-95az2m7 Vida Annexureé§_

2. The petitic:1e:9: _:F§zrsrei’_§i’ an H é;:§%3iication
uncier Secticm __’i7(1) _… and
Recanstruc€i_ofi..’:,§f:?;§’% Enforcement of
Security Act’ for short)
before “Tribune! at Bangaiore,

questionin§g””th’e_ of the possession notice

_._¢ate;;%:3{j”‘F’a.4;;:rc¥5% “2G£_)_4.§ssued under Sectitm 13(2) ad’ the

_AI::mg with the appiicaticzn

%.R;’i92_(3.’95 8ifé’£}§i53′;V petifimer had fiied !.A.No.2′??’6I2007′,

my manning the daisy in filing the E.R.No.958i20G7 an

:31′ the Debt Rmavery Tribunai at Bangaiore

V. —..”V'{:’j’;_=_§.é.)una¥’ for brevity). The said applicatian had come up:

fir consideration before the Tribunaf on 30%’ January

‘/

£34 ‘i’:~1::f HE(§_H_ c_:<_n;:é;';' 03+' 1§A1~eg~2A':m<_A A1' BANGALUKE wy,No'2?24 OF 2998

31% THE 311331 CGERT Q}? K.?u'{}'€AT:'&KA' AT BA}~3GAl£}RE W.Pf"x§0.2?1'.4 OF 2888
3

2008 and the Tribunei after hearing beth eédee, diernfesed

the appiieaticm fiied by petitioner on the sate V V.

there is he vatid and bone tide reasons as

the petitioner for condoning the

pefitiener. Further, the Tribueei__’obeefi?ed V.

is not ditigenfiy proceeded in prxueferfisjg the eipeeetfgner he
has Shawn eufficient ceuee fet Lth.je’end eccerdingiy,
the petition for eetjdenefiesfief’ dismissed.

Subeequentty, est ifjvv defrtiesai ef the

was eiee dismissed.

Being agigaievedh impugned passed by the

Tribu;};ei”v§.de §r*:ee:iesreV:A, as stated supra, petitioner has

‘petition.

r heard teamed eeuneei appearing fer

‘ ‘Vpetttiersertenédfteamed eeunsei appmring for respondent -‘

4. After earefui evatuetien ef the enfire originai

Drmerde eveiiabie en file, ‘ emerges that, in fact,

_:s.»»–»-~°-“W””””””””‘””””‘””””‘

it: ‘£’b1§:i tiiiiti {:c)t.;1e.’:*:~’ 1<_m{ea'1'Am ass: BANGALORE: W.P,No.2?2«£ 0:: 2:31:25

E2»? T2113 Iiliifl COURT BF K.r"xR}«iATAi(A AT BAEQALORE W.P.No.2?24 CF 2038
4

pefltiener’ has flied the %.A.Nr:1.2?76i2OG7 under

the Debt Recovary Tribunal (Pmcedure)

seeking ccncionafion af deiay :3)’ three and ‘.yé’é’r$_:iVn ‘”

fifing the i.R.No.9581200? an the firethe1’re§u:izij%%%fiL

chaflenging the possession
is$ued by the r’&p0r:dent_ — Ban§;%A:kcng deiay
apghlicaficn, petitianer praducing
along with this intemai page
Nos.56 to the reascans for
deiay Tribunai. The

pefitionerfiafé expiaifiégd ffiéfiélay in detail giving the: facts;

of fi113_;f’¢;*a3.e 3% réfisorxs from paragraphs 6 ‘ca 14.

assigned for expiairaing the daisy in

fiL§fin§.’are v’Vry in nature. Hence, the

‘ ‘fributfizé, ta have accepted the explanation affered

“«fé>:’ t:L”es:}dc’¥ning flue daisy in fiiing by impcxsing same

V’ ..__”V’:.?eé30nabie mat. instead sf fix.-at, tha Tribunai has wme

fit: the ccmciuséan that on verification cf the pieadings pm:

%

/

LN ‘Hit: H;1:;::: z,:z_§L:;.:~:o.2″r24 or 291:3

IN THE IIEGII CGURT OF KARNATAKA AT EMEGALGRE W.P.}’s§0.2 724 OF EGGS
6

has expiained the reagons for deiay at paragraphsV $ ‘tg

14. The said reascms emerge fram the facts eff.

There is no intentional or deIiberat_e…deg§ay pf “‘

the petitioner in filing the appiicai%on::’_A_’alr§d lt:”*’.1e”‘

bnna fide in nature. This tlié §:1.atf§a§§;:’élé.13″h;as
not been looked Emir; gar 1a’fi:§._ nut
appreciated by the Tribu”:;ia:t-J. that eariier,
the parties have gaefore the Civii
Caurt and V V

5. intég VVV£$$nsideration at! these

reievant fégtbrs,’ E». ecmsidared view that, the

order_;ir’npug:{ed.. by the Tribunai Gama! be

.e-:.:§}t$”£::a;x§:t”:e$ iiabie is be set aside.

r vv’f5:?.’fSif’L:ti*§é’iI’..regoing reasons, the writ petition flied

‘ by pt’%*4€’§’i:§zeé4sr.;:-rhié; disposed of as foilcms:

g The writ pefition filed by petitiorzer is

aimed in pan’;

5,” BEBE i”Ei{_H:§ (j€}EjRf§’ Q!’ i§1\;RNA’i’.?s!§A A1′ BANGALORE WJ’,.’*é0.2′?’24 OF 2008

EN Tiffi HEGZI COURT 0? I{.A4’Z}€AT:%.KA AT B.=’s.}$GAi.C-‘RE W.P.}€<:-.2 ?24 OF N08

if] The order impugned dated 303'

January 2008 passed on I_A.No_27?6z'20O:;2..f§}A"'

:_R.No-95az2oo7 by the Debt AF?ec;)_:tg¢,;§f3}.,:::

Tribuna! at Bangalore vide:=:A:An_::7é)kti}%e. ' A" _i§';

hereby set aside_:

Iii] For fife si_v’*Lart;¢.- :’:.”

affidavit accumpéhggfig
flied und_e:’_ 1 ;Rz_:ie 1 .’ ii-i’§2!covery
Tribune!’ the said
and delay in filing fhe
;.R.;Q¢5.95ar.2fGa%7k%% c:ondoned subject to

“‘c_es.§ «of Rs-5000/~ (Rupees Five
% T Qnfy) to be deposited béfare the

– Bank within a period of two

n T fmm the date of receipt cf capy of this

x “«. §i’da::

{V7 The Tribune] is directed to dispose

of the l_R.95&/2007 an nits, after aficrding

-._…._..,.,.,_,,,__,_\__+M______W_

5

£54. ‘gm: iiiijfi f..'()UR’i’ as m1<,:=m":iA1§{;;:. w .§’.3Z\£e.’2?24 53:: 2:333