AND
.% KAR1~:A'rAKA S'I'A'l'E INIJUSTRIAL
_ INVESTMENT AND DEVELOPMENT
CORPORATION LIMITED,
'KANIJA BHAVAN', No.49, 4m FLOOR,
EAST WING, RACE couass ROAD,
IN THE HIGH comm' or xmmrmm
nxrm) mm mm 911! I-JKYOF & ' n
B; 3 _' % % %
-rim Homnm
wnrr prunes gafinm;
BETWEEN
1 M18 ccwnammiums E'"\fF.LTD.,
N0,25~1, CROSS, IEGMLURVVLAYOIYF,
BAIJGALQRE-566%[0*iV1A%%& M
rrs' MANAC'yI_N'G DIRECPOR,
SR1 RAM M;oi3A:\1jMENoN.
2 BER! RAM ggrzorim MENON,
S/0., 'LATE: AA..D.v.MENON,
~ V AGE1),AB9m'* 54 YEARS,
~ I fiO.58/"A,..1??\STAGE,
'*I)OM,LUR LAYOUT,
'<._BAN.(}ALORE-560 07 1 PETTFIONERS
SR1 G. KRISHNAMURTHY, ADV.)
BANGALORE~--56r(} GO 1
REP: BY ITS Gi'33*¥ERAL MANAGER,
SHRI S. RAWS RESI"ONDENT
acceptw the request of the petitioners for extending the
OTS benefit to the petitioners. paid
substantial amount and also ...felIs§cndent
Bank' ta dispose of the said flats to.' 3
amount but the said request fief
Instead of that, they have
Annexure--G. Therefore, ['t§aasvVfo0nst1*am' ed to
tile the present reliefs as stated
supra. . '
3.? counsel appearillgfor
the
of the material available on
rerzerd, Léit the law reiiw upon by the lmrned
A Sri Murthy appearing for the petitienm*
2 direction is issum to the respondent
A his request and to dispose ef the 12 flats
_ desczéibcd in the schedule stated by the petitioner and
the said amt) against the actual dues as per
2—~«–«-=~»-~«–~—–4»
the contract and intimate the balance amount so
as to clear the same. If that is the
petitioner, there is no impediment fog’ _
Bank to dispose of the 12
realise the auction amount»i’§h.ic
and thereafter can such
decision, dispossessi(V)1;*:._..€if_ A1 of ialiblic auction
and whatever am9unt.~ei:.i.11F$ be remitted to
the mspongiciif Bank has
Z: in pursuanec of the
I 9.9.2008 vidc Anncxure-G
issued bearing No.DGM(L) /SCPL/
isiegfzeos-4:9 not implemented aireasdy by the
. observations, the Writ Petition stands
V ~V dis§csgeztifl.of.”; Ordered accordingly’ .
361/§
Tudgg