High Court Karnataka High Court

M/S Alfin Exports Private Ltd., vs M/S Karnataka State Financial … on 13 December, 2010

Karnataka High Court
M/S Alfin Exports Private Ltd., vs M/S Karnataka State Financial … on 13 December, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13?" DAY OF DECEMBER';'--2Qj1§    _

BEFORE  

THE HON'BLE MRJUSTICE MORANZLSHKl§}'M'i'~.!}§6OVU_D.£§'R.i.

WRIT PETITION NO;.I:f%078/2'Oi_O 165%) 
BETWEEN:  t 

1. M/s.A|fin Exports Prtivate Ltd'; A} V   
34 A & B, KIADB Industrial.'_A:{ea--"~..  .. 
Manipal-5746104 . '   7 
Rep.by its"MZ%:1n.agin"g Director.'  
3ayant:A'ro'ra " '    »

2.. 3aya.nt,_A"ro_ra'«:_;:;,_ ~ 'V

S/{).R.S'.Ar;o.ra  _ 

Aged 59 -,rear§vrt"      ~

Prema, *4~2€":5C  V.  

Mangaiaau Colony  " 

M--a.nipa|~'S'Z6'1wG4  '
.L2[dupi Dist. " _____  .. PETITEONERS

» ;(VB»y_SriA_ K,Ctjan__dranath Ariga, Adv.,)

   

'V 1. .44IVI,/.s'";vKVa.rantaE<a State Financial

Corporation

.. " *---1./1, Thimmaiah Road
'w,B.anga|0re

Rep.by its Managing Director



2. The Asst.Genera| Manager' 2 "
M/s.Kai-nataka State Financial
Corporation
3"' & 4"' Floor, Anantha Towers
Court Road,

UdLipi--S76 101 .. RESPONDENTS----___

(By Sri Bipin Hegde, Adv.,)

This writ petition is filed und’er*-ArtifiiesV’.”2iZ6_ aind;227 C
of the Constitution of India, praying:-to fqu’as’h..the*e:i

notice dated 26.10.2009, vide Annexo_re–V, etc.- .0 «. ‘

This writ petition cortiin.,t_:i”~~on for .pr’e|..irfiinVa;r§i”hearing”

in B–Groop, this day the Court°madeV the’fo§io’wingg:–

Petitioners’–ha\re’V’so-oght”fof*–quiashing the demand
notice dated 26x’;i10.20092K.{ide_”-~’i’Annexure–F, and have

alS0 isiougifitifoiijcezirtain*othei- releifs.

2″.._”:'”5h_e1″rveC~o_td.s’revea| that the petitioners had

v’7D:o:’Vrowedincervtaiinv”ioans from the resDondent–|<SFC.

not paid in time. Uitimately, the

"0.of-4Seic_ured"§piroperty was put to auction. At that point of

V5

time, the petitioners herein approached this Court by
filing WP.No.12502/2008. During the pendency of the

said writ petition, the petitioners had deposited £4-,O.61

lakhs as interim measure. The

Corporation on appearance, filed toe

caiculation, (Annexure~S toT__

indicating therein that the»i'petitio'n.ers

sum of ?6,08,770/~ to show l,thew_bona«me. Memo of
calculation furthe.; ff.,t:ha'tf: tjhe OTS amount

requested byfthe :p'eti't:iV(;n.er.s~__'was,…'"?40,61,O0O and

interest c_thé'reon,#i"rro4.«ji"10.,6.2007 to 9.3.2009, works
out toifl40,67",'7Z2/-':'""_,»s.'«F.urther charges were levied.

Thais, the totaE__a_rrears, inclusive of further charges

,was?AS4'1,'n6..9A',1.89/~. The total amounts to be paid by

'th'e"'petit7io__n.ers after deducting the amounts already

paid"'?:"Y'L.them was ?6,08,770/«-. At the time of disposal

o:ftl_1e said writ petition, this Court observed thus:–

[#5

"3. On perusal of the order~shveet"'»v.
dated 29.7.2009 it is clear_.c.._ifhVa'_t4:1:*V
pursuant to the acceptance of oirie
settlement scheme V
already paid a sum

directed by the COL_ii't". dispo'-te be

only in regard €6,08,_77'0./–

therefore ie.arned'”JLidge”=-has permitted
the peti’tio’ner’ the
respondent-‘coroorationAllvtotfishow some

hva*yi’i?Q” regcjard’ ‘to”‘the payment

and the balance
‘was oifiiiy :’§”5;08,7_70/V? and the order-

‘ treads that respondent-

‘vcorporaltiori a sympathetic view in

the ..V:rnatter in the event petitioner

ieiquestsbbbefor reconsideration. In view

aiiie order-sheet dated 29. 7.2009 this

V A is of the opinion that writ petition

has to be disposed of directing the

respondents to consider the request of

the petitioners by taking a lenient view

V5

as stated in the ordensheet dated
29.7.2009.

4. With the above observations,-.___
this petition is disposed of. ” T

3. Pursuant to the said order, _

seem to have made an appiicatio’n”=–:b’_efoVte’–_

respondent–Corporation to take :ienien’t._ ‘vi:ew”‘i7n..A’ti.i_e

matter. However, the resp’o.ndeh’t~Co.rpo.re’t.ijo*ntisjsuecii.i’

notice as per Annexure–\i,——-tii”atet:’..LA26iiO.2O.Q§ to the

petitiiohersti’t;,|at’if53/’i*ng~that«’t’he”V:petitioners’ account is

not not in Doubtful case in

11IAV.Cate<;:j'or3,:i oonsequentiy, the respondent-

Co*r_iod=tatit;;i_ intihiétved the petitioners, that the total

:VlViV.«=.a-_tfi3i'I'itgfilivsvi§f2i«11,28,248/– with interest payable from

1Ci';..9.2_'O'O-'§ui:;' The said notice is called in question in this

.4 , 'A ' —- ~wr.i t petiiti on. W

4. The respondent-Corporation cannot go
behind the order of this Court vide Annexure-U, dated

2.9.2009 passed in WP.No.12502/2008, mentioned

supra. This Court while deciding the said

has concluded that the dispute is only…w,iui_j:”_n.Vv§’:ega_rd3_t’o–,:

hack’/Ank_

petitioners shall also be directed to clear the__,entire
ioan with interest thereon. Accordingly, the

order is made:–

The impugned demand

at Annexure~V, stands qL’ia’s.hed.”=.The petiAtio–ra..er«s are-”

directed to pay thereon at
the agreed rate, of memo of
calculation yvirie; payment. The
entire dues petitioners within §_i_g_(
dues are not paid by

the p’etit«ioners;V’V’j_:~ifv«.._;:s-»..:’open for the respondent-

Corporation tvoiproceediin accordance with iaw.

Vi/’rn~i.t:v’pfetition is disposed of accordingly.

Sd/-

IUDGE