Karnataka High Court
S Panduranga vs Karnataka State Financial … on 6 June, 2008
IN THE 3:33 ccuam GF KARHAEAKA AT héN&&L¢§E"
-1-
DA'$'E'.D THIS THE 6?' D3;Y"'GF'J°fTNE_.,.':2i§Q8:
pm»:s21r€'fr.V ' 3
ram HQN'BLE MR. Jfl$$iQE L RgRAgAmA*$wAMf
warm Pmmxrxam NQ,f276;3eo?'1K$E¢f
BEEWEESN :
3.
-.-..w.w.....-e...
s PADfiRAN@A _ -A;
32% Law£aR,sH;N:vg$A_"!},V =
NQ.§,{HA3flMfiJfifi1REBD¥AROAD;"
HAL&$fiRf*RA3GA&QREV'7
FETX TEGNER
'_$r;_s,§ §aAm1§'3"@'aIRI$H, Amv,. )
Kakfiamaxa}sTAmE*§IwANcxAL CGRFGRAEION
'*gAvINa-xrs BRANCH QF?1CE AT HQ.2T16,
1 F;0oR,"saz;HARsHA aoan, MYSORE
. Rgyfn, By xms ASST. GEKERAL MARAGER
134.5 VA
*.§g3"¢fiA$RMAN & MANAGING nxagcmoa
KAR$A$AKA.smATE E:NANc:AL coaponawzom
m9,1; mH1mMA1AK ROAD,
H" .EaN&&LaRE~55a ea;
:65?
wflm nmfiumy aommxssxoflma
aamaaaaaa HREAN mxsm.,
BANALORE
... RESPORDENTS
Sr; N KUMAR FOR R1 5 R2 )
33: N HANUMANTHARREA, xcey FOR R-3}
-2,
rams WLP. FILED PRAIING we acnafia raga :33
ACTIQN 0? THE RESFONBENTS 1 AKD 2, mg» xxvcKE'a
PRQVESIQNS OF sgcmxom 32(g) 0F;"iHE] KA£HAw3KK.'°
swarm FINANCIAL. coapanamxbns. Ac2,_*u1g51» As i
ILLEGAL, ARE CQNSEQUENTLY,
mars wnzm §mwxTIoM'coMIfla'cN FOR ?REfiIE3N$Rf>
HEARING xx B GROUP wnxs gay, was gogR§"M§bm THE
FQLLOWING; ~ ".u* »_'J~ 2
g3§§§[ .
The petition§£u fi%§:5b¢%r§$éd a loan bf
as.25,0o,0QnXf;_ :§:€$a §$§a;§§n#r dafaultad in
payment d§fl}§#§; ?£fi%aadifi§s,have been initiated
u/S.31§1}}a$f aad $%§ 32-¢§ the Kaxnataka State
winafig1a1v §a§§§x§ti§n; get, 1951 againgt the
suxetg'h§;d§r'¢fi §fi§}§i1e af the First Additional
fiisfirxst Jfidgé} Eaore in Misc.Case N@.5f29G1.
A ':fi"tfi§:x%apwhile, the first raapundent issmed a
i.qéfi@%Wd&u$&:*m&tiae ufS,&2{g) of the Aat aa pex
Annexure§CA dated 2sw3~2eo7. as per the fiaid
V».n0tiéa 'the patitianex was due in a 3mm of
" R3€i,5?,§1,453[~ an& ha was askeé to ahaw cauae
V"w ": %it%in la éaym as ta why tha rewards shculfl nmt
be meat km Deputy Cmmmi$$ieners Qff1¢e fax taking
steps ta raacver thw amwunt due a3 arreara wf
i
land revenue. Eha petitioner in this §atitiqn_i§. *
ahallanging the ahaw causeIgoti¢§'&a£eau2Eg3g29§7
isfiued uf$.32(q) of the gut §s'u1travi;é§.f§x thé;
reasmn that there i$ g§1xead§x@fi 5p§p¢eading5
pand1ng' againat .§het sfifi§£§w fl§ider 'fiXS13l{1)(aa}
and hence the preséhfi §fé§éed@fi§§ @/S.32{g} wmuld
amount to pafi§;lelJ§%é§ee§i§§$4 :'
:2. ' xézsn behalf at" the
resp§#éé$t?m,g#§§¢%é%§aa iwghat the prmmeedinga
ufS.i1{§}{éa§ $nfi"~§&§ [proceedings u/S.32{g} re
not a p§£a;iel; pé§cea&ings, but thay are
*Ww; fififiapenflamq '*w?r¢geedings. The pxoceadings
';fifS53;fl§£§a} ia against. the suxety' haldmr and
"tfié« fiffiséédings u/$.32{g} is against the
principal harrower.
3. fine yatitianar is neither in a yosition
hm shew any legal praviaicn mar any deaiaion ta
sub$tantiate his contentian.
"\
...¢-;.,
4. It ia breught. to my natiae tha$Xl£&i$
caurt an zawawenav had fitayad _§h¢;; gé;é.
amnfirnmtiam tikl tha next
wharmaftex an zmamaoev tn@figh "t§e_f ¢:ur;#e.'»raTr:::3,* Wstay,
the xceapanaent-~c:rat.icirxA <*$Jc:s;;d E'1f'amr<-év taken
azzaticrn purauant ta: ,afi3.1f1'z1e f:v;t;z3";*e:V'~n{::'§ Kewaver, it is-3
summittea. by_ the i:éarfiga;«§mgns%§;.@pat mm finch
action ha$.--V}:'xe==.,~ariV_V_tg.aka:';__&$9 f.;ax°ff.v .
Q .¢ha w¢nfie§t:§n.of the patitianer is that
parallml Lj:r;°2<rm5%~:::::=a«$T.9}€AfV2:4J!;';'a.;'§:';,.'i.0lA'.lv'"Li;-$E---«'V3.l3.4'.§.'g"a.l. As long as the law
'Z3¥§£il!tit?$§ '1ii3«%9f.;1.a.t-iwén of independent proceedinga, it
i«:<g 'n0t for the petitioner to claim fihat
«V 'lT.T&e\ 1*§}a.i:V"§§l.l'é3. frarmceedings are illegal.
Hence I pass the fallowing axder;
The wxit petition is disrnisaed. 'me
gxetitianer is pemrdtted ta file objeatians if any
to the ahew matxse notice at nexurewc within mm
W5-
mnth Exam the: date sf raacseipt emf this e;:'*r:;c3.er.
The respondents are 9e:r:'zm'.t:ted. to take appfégiiiégte
axtztian in aczcordanca with law, o2:1l3t–A4 :a,.ftya::*- ” “<':a Ii&::» "
math frown tha date of reae:i.p;_t~~0£
Mr, H iiamxmantharaya ;ifezérn–7e¢:1"'
pemnitted rm fiiwe his Csffl;fippeafi;#@§'e2–v…w:i§thin'. '
four weeks .