High Court Karnataka High Court

Smt Susheela vs Karnataka State Financial … on 25 November, 2008

Karnataka High Court
Smt Susheela vs Karnataka State Financial … on 25 November, 2008
Author: Ram Mohan Reddy
1

IN THE HIGH COURT OF KARNATAKA, BANGA1.0R'*E

DATED THIS THE 25TH DAY OF NovEMaE1§2fz3t)é§%%%:'%.i '2.

BEFORE

THE HOWBLE MR. JUSTICE wxivz 4MQifIA§:"  
wrerr PE'FIT!Or€ NO. 6674 V.}__

AND :

KARNATAKA STATE FINANCIALCQRPQRATIONAA 
N0 1/ 1 THIMMAIAH ROAD --_ . "  
NEAR CANTONMENT RA1i_._wA*1, :s'm'1fIe_N,,  .
BANGALORE, BRANCH,Q_FF!CE_ AT DEVARM
URS COMME1?2(11AL_ CQ'MPLEX,4NF$H_RU ROAD

SEEN;€\PPA.A   'A3*.CiRI(3L__E: 1 I
SHIMO(}A.,_BY IT'SV"BRA]_'{C1I{ MANAGER

 

  _  RESPONDENT
(13y5r.:,I_s. r<i's:'«f{(_:,' 'sID.)"- 

V.  mls WRIT 'PETITION IS FILED UNDER ARTICLES 226

 '  22'? OPVTHE CONSFITUTION OF INDIA PRAYING TO
 QfUAS§'}*TfiE"T~T_ENDER CUM NEGOTIATION NOTIFICATION

PU'£¥£LISI~iEI)  VIJAYA KARNATAKA KANNADA DAILY
NNWSRAEER' (PAGE No.9) DT.7.5.2006 AS PER ANN-A.

IITHIS PETITION, COMING ON FOR PRELIMINARY

 = I HEARING IN 'B' GROUP, THIS DAY THE COURT MADE THE

  SQEILOWING:

ORDER

The petitioners having defaulted in the matter of
repayment of dams to the respondent — Karnataka State

Financial Corporatkm, the respondent invoked Section 29 of

M

_ .,’.”9E–‘ifITICN£R9;O: I “N

the State Financial Corporation Act, 1951 (for short fiat’) to

recover the monies due by issuing a notificafzioiz-.._4»titd.

07.05.2006, for salt of the properties

bormwcrs, by way of tender-cum«I_n;Agqtiatif;t1;’ =

which is assailed in this writ pcfitién. . T1 ‘

2. It is admitted that theféspontient V

loan for Rs.15,60,00€},I._- loan of

Rs.6,00,000/« with a -31′ eight years, in

£avour’ofP»fij partnership flan of which
the who, by way of security,
mortgaggnhe1§ag§::;¢1§i..’nghts of the land and building of

M; “-E3r,:,_._v_;:_’:r13;s, while that 5*” petitioner ofiemd his

hc11se–,_ at Lakshmipura Extension, Kallahalli,

H Shimoga City, as a collateral security. it is

that the petitioners could not profitably

“m’.’i1_i.’scvvihc Hotel and Resort Imlustxy as a result of which

suficmd heavy Bosses and turned dcfaultcrs. it appears

‘ V’ ” the mspondent filed Miscelhncous Peiitinn No.1/2005

befon: the District Judge, Shimoga invoking Sections 31(1)[a)
and 31[1)(aa) of the Act to recover Rs.2?,62,632/ – by
arxaigning the petitianers as party-reapondcnts therein. It is

the assertion of th:: petitioners that during the pcndency of

36K

5

under Section 29 of the Act dtning the pendeneyVV’oi1″e.the

proceedings under Section 31 of the _

3. The petition is opposed by””fi1ingfio.o 511 VA

undated Statement of objections ,

contending that the 3′:11(‘i)’ of’ V L’

the Act is to enforce the the. surety-whiile Section
29 is to recover the amounts due.

According of proceedings
under from the borrowers
are distfinot’ initiation of pmceedm gs
unda§.%%se¢tg§fi’V»:{;§%1;om enforce liability of the suxety.
What the by invoking Section 29 is the

leazigflhoid atidteftee-‘titold rights over the property hearing

,A I-2″-beIong’ng to the finn. Reliance is placed upon

tie?}_isiot§””‘.of a Division Bench of this Court in

sonvsms PVT. I..’l’D., vs. Karo! wherein it

to is_ he1ti that proceedings under Section 29 and 31(1)(aa) axe

‘ Vetrtigotj improper. in addition, it is stated that pursuant to the

tzotification Annexuze-‘A’ dated 7-542006, no action has

been taken to hold the sale of the property.

M

1 AIR 2003 KAI? 221

6

4. I-Iavifig heard the kaanaed counsel for the parties,

perused the pleadings and examined the

A11ncxu1t»”A”, in my opinion, in the _

action the KSFC in invoking Section 29 of = ..

properties of the firm, the dcfauilggr,

either illegal or arbitrary so céiitvfor ,

not the case of the petitione:;VL”fi.i;£at _ tho” involtm g
Secfion 29 of the Vos by the
respondent — C-o133o1ab’;ox;v;T’ the matter, the

notification Am~.,¥,Lo~-i.,E,;gA» _;;-,a.n’:nc.£::t§’é’*sa1d. to be illegal. Writ

pctiticega is gaccomingty, rejected. It is
open u the approach the KSFC, with

nec<:s2.s;a13r the baiancc amounts due, and

done é"iovrt111'ght from today, the respondent is

the same, and pass appropriate orders

Sd/_
Judge

%% " 'Ks