. rséisé :;Amd
' .»S'/0 _ta1;e~syed -Ibrahim @
IN THE HIGH COURT or RARNATAKA AT BANGALORE
DATED 3":-us THE 3*" DAY or NOVEMBER 2010
BEFORE :
THE I-£ON'BI..E MRJUSTICE MO!-{AN snANTANA§¢Qb§Aa""'A.V
wan PETITIQN Ng.21§§§g2gQg (gM~2:)iz"rv).A'J:'"
Bwn:
1. Smt. Noor Jan
D/o iate Syed Ibrahim @
Syed Biram
Aged about 38 years
2. Smt. Maqbool Jan
D/0 late Syed Ibrahim @_A_" " ;
Syed Biram . '
W/0 Abdul Wajid
Aged about
3. Syed1'Me'E1ébo§§d':V:'V"-AA':%
S/0 iate..Syed E'bra'h'im "
@ Syed Bi-ruarn V __ V
Agégd" about 343/'ears'
'Aged abohjt 30 years
A'i'%._arefre.siding at
No.4.83«._and 483/1
Annasahdra Paiya
HA5, Post, Banga|ore--i7.
(fig Sflri V.R. Kulkarni, Adv.,)
..Petitioners
8.9.9 I
1. ING Vysya Bank Ltd.,
No.23-4, Garudachar Complex
Chickpet, Bangalore--560 (353
Rep by its Branch Manager.
2. Syed Basha
S/0 late Syed All
Age Major
3. Syed Yosuf
S/o late Syed All
Age Major V 5
Respondents 2 and 3"are.. j,
Residing at No.-483 & 483/1 1
Annasandra Paiya 7 " ''
H.A.L. Post,;'Bang'alore--l;7-5
4. Shamsundar,:'C3_0e|"'--- . R"
S/o Jag_adeeps'h'§?'raVsa.d" _ * "
Age :lVla}'o'r;~P;'a_vrtni4'f:r' _
M/s. 'Durga yE'riterp'rises_
No.7/1,, M.T. Stree~t_ __ it
2"" Cross, Chickpetg = "
Bangalore#S_6OVQS3."v. ..Respondents
{By Mg;iR. =Szhashid'h'a'r", Adv., for R1)
it 'This .W:r.itl:;Petition is filed under Articles 226 & 227 of
-the Constitution of India praying to set aside the orders
'passed"by1~ the Debts Recovery Tribunal, Bangalore in ASA
" 'V.~rNo.23_3/2'009 on 14.7.2009 as per Annexure--A.
This Writ Petition coming on for orders this day, the
Coiart made the following :
ORDER
By filing this writ petition, petitioners have
quashing the order passed by Debt R€CQ’v’€ia’_:y:~.VVT’i%l:bLil’]r3l’:,u
Bangalore, in ASA.i\lo.233/2009 dated 14..,i,2o’o,91.’,,,’ T
In View of the availability of”a.lytern.at.iye Velificacious ‘V
statutory remedy of appeal of the
SARFAESI Act, this Cou’rt’é’_o’eeiai_n§es the writ
petition. Petition”fai’is._ancf:”the’ It is open
for the petitiorl’ers.__Vto’,: ijfietqtlllitecovery Appellate
Tribunal within’VA”fo’t;rV’i’1«;§geeks,*::thi.s”§dav. All questions are
kept open,’…”It– if petitioners approach the
Debt RecoveryafribuVnai.’4V\rritiai:rt’i’ four weeks from this day, the
v4,q.uestion.§:,t>tlimitation-Vs,ho_t;ld not be raised.
Sd/Q
Iudcj-“”