MFA NO. 5801110
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY OF NOVEMBER 201:: Q
BEFORE
THE HON'BLE MRJUSTICE H.G.RAMESH.:.::~.. V'
MISCELLANEOUS FIRST APPEAL 'A
BETWEEN:
M/S. SAI TECH PARK (1) PVT. LTD. _
A COMPANY INcORPORATEDV__UNDER.THAE--. "
PROVISIONS OF THE COMPANIES ACT
HAVING ITS REGISTERED OF'EIcE_AT if ;
NO. 28 (400/A}, 9TH CROSS 2
OFF RV. ROAD, II BLOCK, JAYA}'IAG.AR-- _
BANGALORE--560 _, =
REPRESENTED HEREINEYITS '_ '
MANAGING DIREcTOR':--.:.-MR.' '
I .3 » I ...APPELLANT
(BY SR1. S.S'.'NAGANAND,77SR. _C'O;U NSEDEOR
M/S. JUST LAW; P:DVS;) _
AND: O L' O V
1. PUNJAE--vNATIO'NAL'EANK'
_ A BANKING COMPA'NY___REGISTERED
UNDER BANKING REGULATION ACT, 1949
" . AND..HAvING A LARGE CORPORATE BRANCH AT
'f_cENTENARY-BUILDING" 2ND FLOOR
NO. :28, .M'.'G.ROAD' *
BANGALORE>9_f560 001
_ REPRESENTE.D BY ITS CHIEF MANAGER
" 'M/S. PRAKRUTHI INFRASTRUCTURE &
I V.DEV'E{.IOPMENT COMPANY LTE).
'~ INCORPORATED UNDER THE
~_:'.-PROVKSIONS OF THE COMPANIES ACT, 1956
NOD54/1, TUMKUR ROAD
., "'y"ESHwANTIIPURA
VBANGALORE 9560 022 Amended vide
MFANO. 5801[1O
ALL 2 _
REP. BY ITS MANAGING DIRECTOR Court order dt.
MR. K.N.BALASUBRAMANYAM 20/ 10/ 2010
(BY SR1. H.R.KATTI, ADV. FOR R1;
SR1. R. NATARAJ, ADV. FOR R2)
...RESPONDENT'lfS,
MFA FILED U/O 43 RULE Hr) OF CPC AGAENST-TI}iE”‘
ORDER DATED 2/7/2010 PASSED ON _.I;;…rNt:.2″*~..VIN
O.S.N0.3I56/10 ON THE FILE OF THE IADDL, CITY CIVVE-I;
SESSEONS JUDGE, BANGALORE (CCHp–2}, p.DISMI_SSI’N’G ‘THE D. E
T.I.
APPEAL COMING ON FOR AD«NTfI’SSEON,”*THI’S TDAVY,
COURT DELIVERED THE EOLLo\wNO:”-.eV_ ‘
JUDGMEEEHHW
This appeal by thevplaintiff .isp_direct’e}r1″.against an
interlocutory by the trial
Court ‘I._WAdAdI. City (Civil Judge,
Bangalore; 10. By the impugned
order, the tr4iua11v_:VCot1rtA”‘hetS. dismissed the app1ication~
fi,1ed'”bpy tieredWétppellanbplaintiff under Order 39
Rukgd1–@y§2°;rgcRc ufifln uxfis of RsJ,OOO/a The
applicertion ~\A2s:f;e:r.s’EV.filed for grant of an order of temporary
“”E.-:i;’V”«._ir1junctio11__to restrain respondent No.1-Bank from taking
A to enforce the alleged mortgage / charge created
favour in respect of the plaint schedule property.
3«\}»/
X
E.A.2 FILED U/0.39 RULES 1 3: 2 R/W sEC.._15’1 OE _C?C
MFA NO. 5801(1O
_ 4 _
3. On the facts of the case and in the interest of
justice, I accept the submission made by the learfri.e_d’..
senior counsel for the appellant and the learnedcotinsell
for respondent No.2 and accordingly make
order:
[E] the impugned order is9s.et as1’defthe l 3
is remitted to the Co_t_11’t £6;
reconsideration in accordance with ‘ -lawjl
all the contention’; are kept
open; H V
{ii} the tria1’€.ot’:–rt shall matter
(IA.No’.2}.._e3;peVditiou_sly, in event, before
1 ‘
[iii] lrespon.dent’- yh “Pu11j ab National Bank,
.not.ll against the plalnt
_,sched’u1_e ‘propdertyisto recover the amount
_ .,fro1n ‘respondent No.2 till the disposal
A by the trial Court.
‘l A A1§pealV’V’di.sposed of.
Sdf-e
Iudga
. —-_ll§:cl/–é1ta