High Court Karnataka High Court

Smt P Sridevi W/O P. Ramakrishna vs The Joint Registrar Of Co … on 18 August, 2008

Karnataka High Court
Smt P Sridevi W/O P. Ramakrishna vs The Joint Registrar Of Co … on 18 August, 2008
Author: D.V.Shylendra Kumar
1 WPI 1049.08

11! ms area coma' or smmcnmrm AT nwcmwm
mmn mm mm 1313 mm! or wausr. zoos 
my-ans: * "

ms Hoxrnm MR. JIISTICE mr. snnmmm;

mi: Pegjfign Ng.1 1049 at ggos {g_s-_g£;$j V  v    _  ' n 

_B_;¢t_I_!..;¢.;e;.m " ._

1 SM!' P SRIDEVI
w/0 P RAMAKRISHNA
AGED 41Y§:ARs  
R/O No.79-D, zsr CROSS  
RR. LAYOUT,
NANDI DURGA ROAD
BANGALORE - 560 oj4&_

2 SR] N ADINARAYANA ' V -. 
s/o LATE BAPANAIAH  _ 
AGED 71 '(EARS I , '

3 sn€1*'r€RAnE;ANL}§3}jAa.af3aA.j" _
w/--.r;> N_An1N2am_»Y.a._NA%._T  -
AGE!) 67 YEARS  * .. 

4 N YOGAHMD V' -_ ' ..
sxo :1 ADINARAYANA
 »AQED 35 YEARS... ..... .. -

. 'v ., P2 '_I'O,F'4<VARE R/0 No.4/3,
 T ABIJ'£TH»v A1?_A;~":frMENTs
._ "-'.vEN1§A?E:--':a&A LAYOUT
A NAGASHW? I-IALL1,
"-BAI~§&A:.oRE-569094  PETITDNERS

{By Sri. N R Kxishnappa, Adv.]

mun...-..:_

--  £-E  '1'HE JOINT REGISTRAR op'

CO OPERA"I'IVE SOCIETIES
URBAN BANK F'EDERATf0N
140.132, K.I-{ROAD
BANGALORE}-560027



3 WPI 1049.08

tribunal, has been unceremoniously dismissed" 
tribunal; that given some breathing time,  
more than Willing to pay, if not entire amolmti   
of the amount determined and in 

matter warrants examination.___ and  V' r

court.

3. Sri. Krishnappa,   the petitioners
would very  tpetitioners --
appellants   ' ready and wining to
abide   Tribunal may impose
for    of the recovery proceedings

which.  eminent in the auction sale of the

   the petitioners on 28.8.2008; that

 fact are even now ready to pay or deposit

  at least  the amount to avoid such consequences.

V'   it  I find there is absolutely no scope for

  .___'"'."i11teI'fere11oe in a matter of this nature, the respondent -

V it Bank who had lent the amount to the petitioners and has

now obtained Award against the petitioners has entered

4 WP1 1049.08

caveat and Sri. Srinivas Rao, learned counsel appefaying

for the respondent – Bank very graciously if

the petitioners as indicated aboveehould”de§e~eit::509/£z;of~~

the amount due under the auction notjeeé date

fxed for auction, the res{ioI1§ienfs~._ xivifl press the *

auction notice for execution: it is« t_ to the
petitioners to take adfian.tage–.ofw;fi3ie” of the Bank.

5. While not warranting
interference, of the respondent
.. Bank is It

6. It is for avail of the same and if
they toevoid «the auction sale to deposit 50%

of the proposed date.

Sd/-

Judge