IN THE HIGH COURT 01+' KARNATAKA AT BANGALQRE DATED THIS THE 4TH DAY or MARCH, 29:-if 2 V. PRESENT THE HON'BLE MRJUSTICE :v;'GoPA17,A v AND THE HON'BLE MR.'JHST1cE'B..s.' BATID-;VV"' WRIT APPEAL DNo.237.19i:g01Q (GM-DDT)': BETWEEN: ' M / sfiongkong andVShang'f1'ai' ' Banking M.G.R0ad, Ba.nga1Q1*e.--j;'. 560 7 A Rep. by its Asst. Legal Manager ' Sri " A ' " APPELLANT (By Sri M;jV.S.$aet"Ey}v- -sastry & C0.) AND: A P V P Sri Muliiifaju Vijay; N Miiniraju, """ 7_N0.'l2, P/[ilk Colony, 'Maflesiiwararri est. BaI}gEi3_Qre;v RESPONDENT
Appeal is filed under Section 4 of the Karnataka
;C0u1*t=Act praying to set aside the order passed in the Writ
_ i?’€fiti0i1i&N0. 13624/2009 dated 30.11.2009
This Appeal coming on for Preliminary Hearing this day,
N ‘B.S..PatiI. J.. delivered the following»
)unA3A44
such a course is not at all required to be
adopted, inasmuch as, once a notice is issued
before taking possession, the observation made
by the Tribunal that only if there
obstruction recourse could be had to Sectiszirip» ”
of the Act, is incorrect. It is to be n
the borrower is required tomybe put””o’11.:’_notice’
before possession is being taken..yvfhich’:couldabel A ivy f
done under Section l:3_{4.-) of lthelSA_ct. it
not be any obstruction,:Vpl5y theV’borroyve:r”before:
possession is taken under’-Section .14» thef%Act.
Indeed, the Division Coiirt has
also ruled that theirrpossession
is also not VentitiedV”tt>:befcrelinitiation of
1’Vproceedingsyfuiider:Sectilon”l4 of the Act.
2. Thelearned’ ‘&3idge’ has observed in the operative
portion of theluorder.thatlonly that part of the order passed by
dhthe whichflinsists that there must be an obstruction
Section 14 of the Act was liable to be set aside
andl’accordi}figlly*i:the said order was set aside and rest of the
. reorder passed by the Tribunal hoiciing that the respondent bank
to have proceeded first under Section 13(4) of the Act and
.___'”later under Section 14 of the Act has been confirmed. In the
“result, the appellant — bank is now at liberty to proceed under
Section 13(4) of the Act by issuing necessary notice.
which is now at liberty to issue notice and take over possession
in accordance with the provisions of Section 13(4)&_or’
by adhering to the provisions of Section 14 of the’;?&_’et,v
find any need to interfere with th~e'””o1der ‘.c_h:aI’Ien§e.
Hence, the appeal is dis’in_is}=.’ed.
imsovwzos/zoiotnajsedgnggsgyxfitheinagfpasgfirbythe”
Debts Recovery Tribunal is also
3d/w
i 9i r n§ issss
S5!”
PKS
an <