IN THE HIGH coum' op' KARNATAKA AT '
DATED THIS THE 27TH DAY an "
BEFoRE E.
THE HON'BLE MR. Jigs-TjcE A 3 EQVPAEEA
wan' PETITION _No. 25754-gems
BETWEEN :
SMT. MEENAMBEL'
'.5.-7,10 LATE TO i:"«.'-'-'.;'.E{9..»'I'-!'c".'I'E*I-.:'£N" _ '
AGED ABOUT"65._YE.A--RS" "
R/A No.2, » E
vAsANTHaNA<3AR'«:.:
AMQAEV
Bl ll'I\.rIl'[l.l
"1 J: ":'fi'V' V "
05;
.. PETITIONER
(BY SR1 GA SRIKA'N'f£?§C3d_§VE$A;"ADV.)
A In r-3 ,
nn..L.a'{.
1.
'1'.
% Kéhfteamxa S'i"ti"i"E F'iNANCi_AL CORPORATION
' HAVING ITSHEAD OFFICE AT No.1/1
A'i'i~:7{"'1viIviiaii="-»E~i' ROAD
. % NEARKSANTONMENT RAILWAY STATION
B£Li\I"GALORE -- 560 052
BY ITS MANAGING DIRECTOR
V '"';KA'RNATAKA STATE FINANCIAL CORPORATION
' ' 'HAVING rrs BRANCH OFFICE
AT CR8 COMPLEX
NEAR KSRTC STAND
KOLAR' -- 563 101
REP. BY ITS ASSISTANT GENERAL MANACAR
A
,4
3 TVENKATESHWARA FOODS mo P0!'14LTI%5fi'Mf'+'V.t5'5'?€°i.x.3I'< V
NOJ35/2; HOS-ABEEDHI
YELAHANKA
_B.A_NGAl.-C)RE- 550 .054 .
REP. BY ITS MANAGING IJARTNER'-._ A
ABHAY xo.n.a..a.:-2
s/o LATE MUN] NARAYANAPP
AC-ED ABOUT so YE'-JARS V.
V é RESPONDENTS
(3? sm so PANDET, A$V;”‘F€ff€’R%’i.fie, .:
SR1 B. RUDR!%C3(3_WD£§, ADV? FQR”!§-92)
THIS evRziif’;%E*ri*ri€’ai~i*~.i;.~:iFiLEo’gUNDER ARTICLES 226 85
227 0F__.’I’.HE “G_ON’t?~fi’ITUTION omustola WITH A PRAYER T0;
Quasi; Ar«raE:x;oRE«’o P532? PUBLICATION PUBLISHED IN
TIMES OFINDIA’DATED_24,_1’14.2005INSOFAR AS IT RELATES To
THE HoUs’u:..oi+’ .T’H’E”o’PE’T’i’_T’iQN-ER MOREFULLY DESCRIBED IN
THE scnapuu: TO'”‘!’HE ‘WRIT VPETIITON, NOTIFIED UNDER
sL.r~:o.3m ViDEvAI\i”1\?’EXi.JRE:D PUBLISHED BY R2.
~ Writ.» Pfiiiiionv ooming on for Orders, this day, the
. ‘Coiirt xIi§5a’doV’Mt_31flo following :
‘1”.
I
zyough this petition is iistod in the ouiera category for
stops in respect of respondent No.3, it is noticed that
tlife 3″‘ respondent is the borrower and as such the presence
of the 3″‘ respondent in this petition may not be necessary to
on
J:
I
‘4
deciue the issize “‘””*1″ed, “”‘i’E partieii}a’ri”, V.
law ciecia1’cd by the Horfbic SupIen;¢>Court”Wit.:li_’v1’é’gatd mt
invoking of power under Section
Corporation Act (fay ghort the»t’,’§_9t’], Thgt to .
3″‘ mspondcnt is dispensed afid the isvvftakcn up
for consideration. t A A Z
-finmri ti: I–v”-=¥*=3′.:. gays: d”tr:d 2:-r.11.2m5
at ,.;..V;.4.’;;L.;e.~~=t.r;,*:,t at :’:”si.No.3(1) which is
publisliédt théxejnt pcfifioner contends that since
mspopdentfi’-. against the petitioner as a
~*t/of the loan advanced to the 3″‘
t ‘-pmvisions of Section 29 of the Act cannot be
ii;s}d1rédvl§ftfit1i§s§VV1:»etifioner in View of the law laid. down by a
Divittiali fiench of this Court in the case of
V.N.’NARAs1MHA1AH AND _.Tl-LERS -v.s;- a….*’..E
‘-1
l”’
2003 KAR 3344. On this aspect of the mattr.=.fi’ theiiltew
now well settled in View of the .H0n’ble
upholding the View taken by a Divi;~aio1iA_’ _
in Civil Appeal Nos.61o+¢3t1:2,(;zoo4′, on * T’
13.3.2008.
C-0
?
E
5
5′
E
a
u. 1 4. ; , I * the paper
pu’Diicat1’on_ Vt impugned in this
petition in 6:? xt§ect:ion 29 of the Act
without tl1_Ve_’ __t!1ej Gourt cannot be sustained
and the” quashed. However, in the
pefitipn. jtagir tttpciéugiiaer has indicated that the 2nd
V’ has No.46] 02 under Seefion 31 gr
mgaltl. Lhe Law is aett_.L=.d. that the
w,..u.1d :’;’.’.’3!€ tee Ii…-:r*..y m ” against the bafiower
3″” the provisions contained in Section 31 of
” 5 “the: Act
1
Z?
Accordingly. the petition stands disposed ‘of ‘
ordcraataooosts. T
r
3
E
*-: