High Court Karnataka High Court

Smt Prema vs Union Of India on 13 December, 2010

Karnataka High Court
Smt Prema vs Union Of India on 13 December, 2010
Author: Mohan Shantanagoudar
1

HQ' 'I'HLE HIGH COURT OF' KARHATAKA AT B&NG2\LGRE

DATES THIS 'THE 1333 DAY OF DECEIVEER 

THE E-I(.')N'BLE u:R..IUa*r1cE nmmm   

BEFGRE

4  1 . --'.

vi .'  

fl.P,NO8,3§84&_3_4§47 :;§g;am {§:sH

' n $'1.0.RmGEGC>W§3A

EGE 33 YEARS
Rf D.NE LI VB.-LELGE

 K R FET TALUX

BSANQYA DISTRICT

am mum
W; 0. WnA
AGE as mass



2

R} Q.NA LI VILIAGE
K R PET '£'ALUK
M&NI3YA I)I8"I'RI(YT'

811$!' IAKS 
WfO.1aATE HHVGEGOWDA
AQE 75 YEARS

R;o.cm>x>E mama FARM HOUSE Ow  % '  n

AXE HEBEAL HOBLI,   .LA'1"E S   

AGE comma    ~
mc.c Gmm"mmsE
mxmesm mar, _K?.K rm' 

I9&£'i!¥I)YA II)IB'I'RIf.'f'I'  V 

am    
w{Ow¥m%TE8H    
AeE 4svF.AR$ J   ~  

R]'G.-h:(§;I§i§i§€3ERE:§A\'II.§.fi;GE  ms?
   ' 

 

g '3jG.LA?EBEEK&LH€GEGO'91I}A
 A53 57 

 O.VC GEE VEIAGE

. mgmaazm POST, K R PEI' mug
 mnm&%amxaTmm

sm.4

' #%9v;0. mm Ammaowm

AGE GO YEARE
RIQ. GADDE E08002 VILLAGE

 AICZKI %% HOELI,  ERE 3.3%?'

13

' me. pm TAIAIK

EARDYA DEFECT.

(If N SJKTHYAIEARAYANA
8}' O.R'fiI(}EGO'WI}A



3

AKEE 30 YEZERS
Rf O.GADI§E HGSOOR VILIAGE
AXIS HEBEQKL HCIBLI, MAHEAGERE PGST
K R PE'? TALUK
MAEBYA IJETRIGT

  

(By 81'}; Mama R um»: as no.5};  _ %  "  

ANB:

1 Umam 012' mm
BY rrs smnmamr
DEPT' cm FIHANCE  %
pmmmmsmvm  _ 
NEW DELHI  ' 1 V  --« .. A '

2 sum orrxamarrazca  1
9? as $E_{';R_ETA.i{Y"    % 
DEPT owggmcsj  " '

3      ' 
5IRDI§AGi£&'£"3ffi.,.  '
K 3 Fm' -*.I.*.am1rx;.,.V ' ~
; 'mama I)$"I'RIi'.'?I' 571426
~    
 '   RESPoNDENm

    s:§.é K, 'VIv¥£i}E8WARAPPA, coat: ma R1

i<'2.3J$E7€?1)aAS, AGA R03 R2
-§1,a:..: Rumoai RA£},A£!=V., ma R3 )

x 'T    if PEHTIDHB 48% FILE9 UHBER ARTICLE

 »--.2'Pi.;§_ A.NB 227 OF THE CG OE DP INDIA PRAYING

 QUASH 'P353 I3EM.&.'fiI3 HCYYICE DATEB ?.05m2fi}.{}
EARKED A8  RE C, DEMAND HOTICE DATED

  :':*.11.2oo9 MARKED A3 ALKHELKURE D, DEMAND HOIIBE

DATEE }.?.£1.200'9, LEKRKEB A8 ABIHEXURE E, DEMAND
HGTICE fiA'I'E}) 7.05.2016. BEARKED A3 ARHEXURE F,



4

DEE&FID xofrmm HATED 97.35.2010, mnmn A3
ANHEXLIRE G. as. zwrzcm RATED 25.11.2009,
mama AS mmmxxsna H, nmmm I%'C}'I'I£".E DATE!)
0'.?.G5.2fi 10 MARXEIJ As mmmm .3. nmzazm .fftEXl.'ICE
mmn 11.11.2099, maxxn AS ANNEXURE K,_;E.3_EMA13'D
NOTICE Izwrsn a'r.11.2w9, naagrmn as "29,

mm DEMAND Nouns mmn 23.04.2039,_--~§£ARi{E;$ as
ANHEXURE as Issuzr: BY THE 3121: 335993923?  

mstmzcm Wm IN THE NATUR"E_QF§1ERffi€3RQE§I.""».   
w.e.Ios.34s4o--34su or 26:33  4' 1 1' 
5.1: %

1 am. Haamma
mo mm Nmcmtcowm % 
AGED moor 5$._'¥f'.%A1%fi.; .   %   
R} as THEHGflm&A1ffA'*JE£LI;AGE..fi1§D.POST,
Emma: I-(031.1, K.R.9E'z'    

'vmgn  
R1G.TI¥E1§€?:'E!£i.C:A*IYr§;.vH.I.&GE ARI) POST,
Icxizmgr KOBE.-'I,,_ 3;:.=1g.r=E'x* mama,
gmmh Dfiéimxcr'

  
 new H.LLmeA:AH

  AGE1}.AB0m6»5¥Em,

  RE}  VELAGE, QAEDHIRAGAR.
' ~  I-ICIBLI, K.12.Pm* TAIAIK,
  V YA DI3'r'RI<3'1'

 

 AA 4 " armmmacwm

' am KARIGOWDA
 AS1323 A303? 73 mm,

R10 DcDI::A%'r'1'$ mmoz,
vrrammm PQST, BOOKANAKERE HQBLI,
K.R.PE'T MLUK.

HAEDYA Emma?



5

H C:  WDA

S} (3 C GflWB

AGE!) ABQUT 54  §

RI 6 YER& LI VILLAGE,
BGO RE HOZBLI,
MAVHIAICERE POST, I{.R.PET "I".8.LUK,
MANBYA DETRICT

8% K B THQRE'8H

B] G BAQREGOWDA

AGED A303? 43 Y%, 
RI 0 KEERI, K.R.PETVTALUK_,
h!AIw'IDYA}I!}iS'I'RICT   

331 I I3 UBAYASHAHKAR.  
3; 0 mm T mvmasrxwwna» 
AGED ABOUT 4s:~.i£FAI3.s,  ~   ~  A   %
we Y f: vmrgxm,  ._  * .
$121 Ii_0BLI,'I§;R_.PET.TALEJK,   
MfiND?AI?$TF1¢T.    %  A

8K}  V

iaem  

R10  muss,
Arm  HIBBLI,
 HGBLI. 1:.:R.pE'r mmx.

' ' 'M.:$HEYA§)fiTRJz'OT

 1

 PETITIGHERS

  'ggyszi:   & magma 12:. wvm, ADVs.,)

" 11mm: or mum

 1T8 SEE ,

V k nmqxesrnmm cm Fi1'i"AHC'.E,
Pammmm BKAVAR,

NEW DELHI
STATE GF KARHATAKA



5

BY ITS SECRETARY
nmpnmmmm OF FIIEAHCE,
vmmm $051333,
BJRFIGALOIQE
3 CANARA BANK

SHHFKAGHATTA,

K.R.PE'I' TALUK,

LEAINDYA DBTRICT-5?} #26
BY I'I'$ WWAGER

{By Sri: K. H&GE3HWARAPPiL,.1?f3il€   it '
n.nEvnAs,AGAma_m%     
3.3. R'£IKK£IJJI 1a2.o,Aia-13;, Eon r«.:3._") jg

-----..'.'.i."- .4.

Am FEED UREER AITHCLE
226 mm :227,.t3~1=""'i'm"2sx"a+1fj1fr!:3--frIt::K GF mma. PRAYER}
're 01:19.33,  r.':»Ewm"n_ Nofrlcm mama 7.05.2010
MARICEE3" G,""fiEkzAHI> X01303 DATED
m5.2.,o1e  Axmxunfi D, nmmm R'O"I'I(.'.E
I)1&TE1T3.2§._G5.2DC*?5',. B-!!§RI§'fi'g33 A8 AHNEXURE E, nmmrm
Hones'  rz.*1;.2.Q::s9 MARKED AS AKREXURE 1?,
nrswma  I,Dfif£*EI) 15.12.2009 mm» 3.3
  "DEMAND lmrrcm mama 7.11.2eo9
hm.Ii?€.I{E I3 as an  mam H, nmmm H'<3TIC'-E mmtn

 

%  37.]1.2e%1c 'Amman AS ANKEXURE J, DEMAND NOTICE
 % 1)ATEEi.__2y1'3.§§£}O9 mamn As AHREXURE K, 59323312 BY
 ggztamnnsm.

 *1':-i;=-;%s.is.*  %1mma:esg::-as some on FOR mv.

 3 Hmame IN E' GRGUP Tim DAY, THE @663'?  
  E(.)LL€}E§I.'HG:~

9.3.1

The petitiaoncra have sought far quashing the

demand rzcticw Vidfi Annaxuras-‘C to M, by which the

W5

7
resmnfimnm’ bank have demanwd balance of dam 9f

the {can taken by the petiticmsezra far the of

purchase at tractor e;-:tc:..,. Eemand

questianed an the wound that the V.

nut repay the man since £113

ammunrzcd the &¢heme’ 1m§rifig’v.

interest thareon. is the ‘h the
Centmi Govmnmcxit : published thc

axmouncamgrrfi -:21′

§1ct~pi’z::du::ed alongwith the
writ .tms’ Court is net in a

pasifian fa: “ce_::c1e ~–._ta-~~ ‘fa. dcfirzite cenclusian as. to

fivfiéthgfi féefitihnexs’ case is caxrerezi under the

or net.

m it may, ifthe Cmztral Government has

the scheme in favour of agiculturists who

raised amfiultural Imam, the amt: nmds tea be

-‘-“impiemsntad by 1:11: aczrxtral Governmem and

canseqjumtly by we rmwctisre: autlzozifiw. If the

/V’

Wfificzzers arm mvemd undar the said schame, it 3 far
thebanktacaxmidcrthecaaeofeashofthe

pemitmers in e wfih law and in termfléftthe

mhms, if any, announced by

the scmmc, the scheme fl

respect cf thn loan

exwafi ahauld dam bank
withisa thme mazmthav :§€£gr natim ta the

pememrsn 5:? ‘j; prejudice er

injuflme ‘ ‘ ‘grams car to

thefiank wk, m