Karnataka High Court
M/S Mooka Basaveshwara Oil … vs The Karnataka State Financial on 17 December, 2008
BETW HEN;
" V' é "'-SiRU{}E}"PfPA 'I'OWN,BELLARY DIS'I'RiC'"i'.
Ea)
Iii THE HIGH {EOURT OF KARHATAKA C1859?
AT DI'i&RWAD
::zA'rE;:3 "I'I-iiS THE 17% DAY 02;' _
BEFORE A' 1 %% pk V
THE Hozrnm MR J$*3_T!CE H'.K_I_iP¢!A.R
WRIT PETi'Fi{>I$E"'E*§¢:;.138?'2'i'f2§}£§§?-.(GM-§{SFCiV
wt; MOQKA 't;3fiSAVE.SEiWAR1?; €:a§L If~iDUS'fRiES
BY yrs ;PAi?'?NER;'R.J;-RAMESH (magma 5;/0
223...}.x==AM.?A,:§A{mU'nA.,;;£3_Etmaai;-t;'£' 25 YEARS,
R If} iii £«i..fiGE;Ki1Ri WALLI PGST .
SESRUGUP?¢._VTAL1JK,BELLAR'{ DISTZQICIT.
SR1 R .5 B£sSAVAI*§;£;C':£;U--§)£&
$19 R,J14T.PAMEA;iA$:A:;:BA,AGED ABOUT .39 YEARS
5:32: _6-- 1 1?"."-'._.{C3L{} 'Z'Is¥.C FLA'? NO.55,ASSESSME'i'
»»':'~1j:'j2. 1':'??~A;,wzx.R;m::>.5,PREsENT WARE} P50. 12
'i3'E'I'1'I'IONERS
1 _ Sri GODE KAGARAJA, ADV}
CVAND"
'L--THE ¥<:ARNA'i'AKA STATE FINANCIAL
v <:OR?ORA;TION,REPfB'f ETS MAi~IA€;%iN;§.*1f:;%rim.i_ Q2: ma: PRELIMINARY'
HEARING 13¢ Bjvéfiiivmf7fi§Ii$:'iiAY,_ Tiifi COURT MADE THE
FOLLGWXNQ; = '
g<;:-_;%1:'s_.;;;§;g
?1:lé°pe:t;n'cner iia$""'<:l1na}ieI1ged in this wztii pfstzitimn
to them calling upon thcm in pay
sum as one timgit settlement to save his
am_iv"qu$5;3 {M2 spa}: deed ciatczi 23]{)8/ $00?' as per
trxccutcd by the KSFC: in favour of the 311*
V ' ' 1': --rgs po1Vidc11t.
2* Tile first petifiszznczr is at industry rcgi$i:45:n_=,d as
Linii: and situatexi in Tfiampura producing cieacadicrator
machine used far prcniucing ggmund nut oil and cake. The
the benefit. Hmsrcvcr, even bcfom expiry of 30 dag):
KSFC executed sale (iced in favou:I'0f"xthc u
23108/2007 selling the property be:+;:;1gé;;:;%gTeoTT _
which was ofl'crc::i as K$}7f}__. the " V
same, the pefitioncr is bgfom _
3. After have
entered appear of objections.
4. jT1:1¢é: fenrfflxe pefitioners asamiing
the impuwed af iiiisifiniégadcnts cnontcnd that whctn
the KSFQ. tiiinc. 33:1;t}eIncnt and grantsd 30 days
"(hit even before the petitioner could
;§,k:§i§icsiincI3r the KSFC sold the property to
' "*~':'l1c 351 for @ amount of Rs.8(),OGfi/-- and
j'l1a_irc.execuie§ ~the sale deed and this action ef the KSFC is
and umeasmxabic and they being an
V" V7i*'a:'gg~u:nentafity cf the State couisti not have comritlctczzd itscfl
.' Such a manner.
settlement and the intemst payable there on éii' '
the Annmnut "D" tfll today. Accordingly, ti3§3;V u u
deposited Rs.6,67,754/- + Rs.1,1'4;.Q0Qj~':'+'Rs';<geQi;)_%=«._&_j
compensate the 31*' I'CS}JOI1d.CIfii;. '~ This' S-hV@:rw.s_ 51163 2 V L'
of 111:: petitiomcr. 'I'his__ shUw._s:_L: the
pmperty. If the 3"' the pmpcstty
not being aware of these; 03$?' fault with the
petitioner. éiwfiistress Sam and a
party auction shouid be.
prapamd to gfich a 3311:. Under
theme that the action of the
rust mspopficpt-fifififl' gefiiiig the": pmperty in public
aaggm '%%i*as«e§ur%%% 9: 3;;-' V3*3'Vmspondcnt is illegal, miainaxy
the same rcquims to be set aside.
"'--Hz%::x::c:r;*e, ' order:
V._(a'} Vfiffii Petition is ailowed.
' Thc sale deed exmutnfi by the KSFC in favour of
A ma 3rd respondent dated 23198/2007 saflling the
nropcxty in favour caf the 3’4 respondent is
x/%
hereby quashmii,