=;i%i§.£'u'.;%'§_Li.ZEiL3iL38 arm? §§"i2.2Cé{%8 <;:.w .'$13.2{){}éE§
~:
.. i ..
IN Tlriiil HIGH UOUR' 1' OF' KAi<NA'l'AKA AT Bfifiifiifibiiiihi
vamp was THE 1 1TH ma' 0:? FEBRUARY.,m2d0§"L;'-.T:.,
BEFORE
THE m.}:~4*m,z:; M;<s.aus'1'1c.L;'B.»*J.mA--§;A;§}r§i¥§i_NAv V'
(;;0§ V
IN CRP.NO.311[2098 A ._
nmwmm:
1 M18 AHIHIK CREL§1fi"A'fi~l_1§*§»NVb3S'i.'Mii1N'iS{H)
NAVUNDA, KuNDg_a?UR Tg_%1,1JI--{"'~ " ;A ..
REP. BY ,IfF3.__MANAGrm'} 'PARTNERZ. "
SR}. K. as: .S§i}B'I'H}%'JKF;§viA Am{;~A=
AGE; «:35 .}'i§-,,&.i§;'S' *
2 Axgggéx
is/0 'msc, KRv:sim;A,Au1GA
:':'_xGE:'55"'fEAARS_ M %
A V . P:§1';':'10r¢:::1-5:5
(B31 Si~i:.1«; M ma%;*A1w, ADV.)
A _ s§i'1xfA2§Az9:A mmam S/(J RAMA POOJARI
56 YEARS
(}UL*.BIMANE
.. M,ARAVAN'l'HA VILLAGE AND P031'
KUNDAPUK TALUK
SR! M v SATHISH as/«:3 M V§s3NKA'!'A me
we NEGiLON¥
HOSANAGAR TALUK
{*3
3 SR! P«¥£§.Rz%¥Ai\iA P1} Rflffliii S] (}!.;ATtf3 PARAMESHWARA
PURANIK )
R15'? KCILLUR VILLAGE
KUNDADUR TALUK
:;?}{i«'.?x%0.3L§}.2{}{28 C.W 312.2-fC30i=3 e:'..w
.. 2 ..
-4 SR1 K BALACHAN DRA BHIDE
SIC) LA'i'1:§ A.K. BHIDA
Rffif' KOLLUR VILLAGE
KUNDAPUR TALUK
5 SR! PSKIDHAK RAG
gm 9*, ?#;%A%%:%-55% E-<.fA(}§§}A -
i'*'€}i3§'£ &;fi1.':$'i'H§.E%'A
t§E.}%.éPi '§'ALUK
5 SM'? SHANMA M :<A0 ._ "- V
3510 PARAMESHWARA PURRNIK
we
SM!' SHANTHA 591'm:B.3Ax' , V
w/() H MADiiAVA--§~i1!;.i:i§5A%s'. ; ..
MARAVANTHE VILLAGEAND
KUDNAP:,:.3TALui<*'»--3 ' " * "
8 t;_§;5'1' 'v§?]'{)" M V BHAT
MARAVA1'£TH.E'..E'iL3g£.GE rm» pus'?
KV_DN5P'~'R-:;T5L'VK_ " Z
9 SM1' v1..;m;:{A_ SEVIBRAHMANYA
w1;0_:-:.:;; !dRA*I~1M:1N'Y.A'if v
MAJOR 2 "Q
R 1 iAL C-DU HTS
ARE CONSTITUTED UNDER THE I3RC3VlQI()N9 013' THE
i~"iLI:},L) u/3.115 my (3943. AGAINSI' '2'!-113;
JuDG§:,__ {JR.E)N.) KUNDAPUR, HOL-DING THAT, THE surr IS
"?JiA.§NTAiNfi8LE AND 'THIS coum' HAS JUR:stz:<::i'z'0N T0
= _ *i'j<'t°';'}'Hb) Sim', umwss AM) UN'l'iL THE SPi}(3iAL (;<;u:{';':s:
"-ARE CONSTITUTED UNDER THE PROVISIONS OF' THE
' V' "IN FINANCIAL l3}.'5'FABLlSi~iMEN'l' AC1'.
€;Ti<1§5«'.3\Jc:»..3Li§..;?Z-iL1{3%Z< 43.1»; .3;i;§f.£f{3{}8 s:;t.:»5 §$i3.;§.'<f}{§8
A
..... 'E ..
63 SMT SHANTHA M RAG
we PAKAMHLSHWARA ms 1<aN;1A::,.;n< s:r~:::a"vm3~'r'.
10 1M;{ Y 1RJ5":.ng;.4_A:;fvi«
"'$[U SE§.A1%~F<'E '-
» ' }{ASARG('f)I). fifAI;UK
RESPONDl:}N'1'S
C)RDER~ ~DA£i-'1A'ED 24.07.2088 PASSED ON PRELIMINARY
ISSUE"'iN (.}S.N().190/2007' 0!»! THE FILE CJF THE PRLJEIVIL
KARNATAKA PR'C}TECTIC}N OFINTEREST OF DEPOSITORS
IN CRP..l'iO.3 13/ 2008
BETWEEH:
1 M13 PsR'£'HiB'. C«k<'.i:}L)i'I' Afii) lNViiZ$'i'Mi5}i'<E'§'SfR)
NAVUNDA, KUNDAPUR 'TALUK
:;é;R1-3: BALACHANDRA BHIDE
£2» SMi*S1r~1AN'1'iriA M mu
{I§<3:*.fx2.;3L£L€.2{}{}8 c:..'vi §$l2.2GG8 <":.w' 313.2_'{208
U'?
REP. fiY ITS MANAGING PARTNI3}i{
SR1. K.'N'St$b$'l'HARAMA RDiGA
AGE; 55 YEARS
2 MR K. N s::;1:r1*HA;<AMA ADIGA
Sm rm. KRISHNA ADIGA
AGE-2:55 YEARS
«_ P?'f£:'.IfIT1{)_N'ERS"'.
(By Sri: K M NA"l'ARA.J, Ai)V.T}
ARE:
3 AMITA 1:.;1L;.,Avp~.-_ « -.
MINOR mgr. BY ms N;f¥1'L;%{A1¢_'{.}BARDlAN
AND 1«-'A:1'Hi;:~2
ANi'€AYYA__M BILLA.Vg'ag V
AGED «$2:-.YEAR$ '
2 swig-M i:4§é.':*§--;2is:a .:.f;''/»:; M' \§;*S£\£&<:A'l'A mo
R/o.1§JEi_cng3Lor&:' «_ '
,iH@SA¥;A{;@~;§2..TALU_K
3 7Si~2§ N.'sRA¥n..NA»P%Ls;Ac;E
. _ KUNIEAPUR,'-TAL-UK
_ _s;gu._L'Af1*b; AJ-<.. as-una
" T. _£2gAf1'" KGLLUR VILLAGE
« K:}_:qp:g?'UR TALUK
5- 331-?' SREDHAR mo
~~ V359 9. sumsa mama
ms'? SASTHANA
{mum TALUK
I)/O PARAMBSHWAKA PU KANIK
SIG P. SUBBA FEAOIDA
POST SASTHfiNA
UUUPI TALUK
7 SMT SHANTHA M HEZBESAR
W]() H MADHAVA HJSLBBAR
€j§{E.f€£2.311.E3{3GE§ CA»? 5'_¥1L£3.Cii3{§8 C,i.W 3fi3.;§jQ{§8
_§_
MAi€AVAN'l'H E} Vi3...i.sAGb3 AN 1) POST'
EU DNAPU R TALU K
3 SM!' MAHALAKSHM1 v BHAT w /0 M v
MARAVANTHE VILLAGE AND POST '
KUDNAPUR TALUK :
9 Sm' VLJAYA SUBRAHMANYA'. '
w,/A0 SUBRAHMANYA Pr'-K '
MAJOR '
R/0 JATHABETTU MUTH-»
POST: UPPUR =
UDUPI TALUK ANIADIST. _ .,
10 MRYH'i'h}JAS\fl 2
5/ 0 SHANAiiARA§§£fiRAYAN"A_Vi-:$HA'i' ., "
R10 YELKISNA i~I(JU:"s'§E
P03;-'z MA1R£'--~.. . iii 7'
:<AsA':2aG€=i:2:,TAL;5KV"'-- ~
RI:f}SP{)Ni)}:.IN'FS
'nms 6:161-PFlLh?_D"~--._U[S 115 or' 'i'Hi:) ewe; 1908.
AGAENST "ORDER mt 24.7.03 PASSEQ ON
PRELIMINARY-»§SS'UE em as N0.192/07 on THE FILE OF
'I'!~,{'E"'«:.P:R_I;. §:IvzL"'JI,£pGE, (JR.I}N}, KUNDAPURA, HOLDING
"""rH;=&*i.' "#9112: 53.13:? 13 MAINTAINABLE AND THIS CGURT HAS
'-J{}'i%3Si)j{.£?f"i§)?~:.__'i'{) we»: '1'm«; sun' urmsss AND uzmu.
'l'H-ii} ':sm::g;'1AL.wr:.<3u:¢1§:; ARE (3()NS!'l"l'U'l'ED umnsae 'ma;
k--"1<ev1:s:u§q:i;f;= my 'l'Hi:f2 KAi€NA'l'A.KA PRO'i't$C'l'l()N 0:4'
tn';-%§;:::;posrm1<s m - HNANCIAL
ES'i'A§:iL!f:3HMh}N'i' AC!' 2004 AND wmm 'me: PRUViSi£_)NS
my i1'm:;__ :1-mu) AC!' IS INVOKEL}.
These CRPS coming on for ADMISSIUIQ 01:1 this day,
delivered the fo£Iowing:~--
ORDER
“l’h€:se revision pcfitions raise a common and itieuticai
identical question against the oxtictr dated i34.7.2(K)8 made
by the trial court on a preliminary issue on the:
C:
&
C?
54
‘LL’
5.”:
{an
i’
C?
C
‘K-
§k$.Na.3§i.2$G8 c.w 3i2.2″§’
.. E./é ._
the Speciai Courts have not yet been constittlted under the
said Act. Being aggieved by the said i . on
maixltainabiiity, the defendant has pxeferredf: 4_
petifions.
4. % have heard S1i.i{.M.Natavi:aj,::’it;s:;t7t1«e{i’ .
petitioners. _ ‘V V _ V H V
5. He submits that the ” of Interest
9′-3 13€P°Si’°rS 311 2004 has
been enfomeci and framed under
the said Aet’ Eleuc-::L ought to
have Speciai Court and not
i}efc}i’eA”Viii:£e.: the trial court was not
:31; respective suits; filw by the
re§pon{ie1:t:sf;’were He has dxawn my attention
1{}A5f*ih–e ‘Act, which speaks about the constitution
V Oi’ Court. He therefore, submits that the trial
” . gem get right in boiding that the suits filed 53; the
resgaexgidents in the three revision petitiens were
~ Ifiiaéizltainabie, as them is a bar on the maintainabifity of the
siiif. as per Section 9 ofthe C.%~'{,1, 3.908.
:2/»
i.’R§’.f’»ée3._’%il.2<3{E8 <:.w §i1;»}1.Z£GOEé 23.3»: 3"§.3.2i}£3'r3
_. g ..
ti). ‘faking note of the above submission, the only-‘-.point
that arise for my ooneiazietation ie as to whethe1*T7£he”L:’
court was justifieci in holding in the
maintainability of the suit. ~
7*’. Fmm a perusal of ~1;_nateA1.’i.ai_ fie “it iS’*’
apparent that the peti1:io13,e3r._VVV:A’i:ae;t*ei:rz1 is ” ‘ credit and
investment estabfish1v11e:;f — respondents are
depositors Wi104’ika§.i with the
petitioner on the part of the
with interest, they
had for recovery of money. it is
aiso to Protecfion of interest {:11
Deyesitam .A iilstablishment Act, 23534 has
” a.ssent”ef the President of India on 14.12.2003,
§ic.§§;esg;§1?; said. Act has to be enibzteed oniy fiem the
date onvwhgiefi the State Government Weuid nefify. There is
ea me:’Eefia£ placed on reward as to Whether the said Act has
beefifenfoteed by a notificatien by the State Government.
‘ Be that as it may, under Section 10 of the Act, unieee
the State Gevemment with the concurrence ef the Chief
Justice of the High {jouri of Karnataka £33,’ rnofifieafion