High Court Karnataka High Court

Smt V K Ponnamma vs Joint Registrar on 24 February, 2009

Karnataka High Court
Smt V K Ponnamma vs Joint Registrar on 24 February, 2009
Author: D.V.Shylendra Kumar
aw THE HEGH COURT or: KARNATAKA AT aANGALQFe'é 
mrsa THIS THE 24*" DAY OF FEBRUARY 299$   A' n V

BEFORE

THE HONBLE MRJUSTICE D.V.SHYLEND.F%A i%K1;.sMA'jR  
wm ;==E*rmoN No.47s5;29o9(cs~'pAs3 %  -    *   

8 TVVEEN:

%

smr VKPONNAMMA
WIOKKKESHAVJW    V
AGED ABOUT 52 YEARS   _ V 
RIAT N0 1512, 3*" MAN. 5?" mass AA * 
JUDICEAL LAYOUT   t   
BANGALORE.    

K K AS'!-JAZK k'.LJ_MAR4'       V
AGES €ABC3UT"3£'i----YE'ARS %  
SEO KL K'VV!<;E8E-iAVA1S£" A  '-
a{:AT":sso+V~j:-5:2,*'::3'*'° mam  
5*" CROSS;.J€J_D!CfAL'LA'1'0UT
BANGALORE     

K K i-{R':--SHvlKf§$.H**..V " 
;5;o_K K KESHAVAP45

 "'AGE'D ABOUTA3.2..YEARS
 RiAT NO.$5"¥2, 33" MAIN

A  » . 5"--7_VCROSS,__JUDlCiAL LAYOUT
 smggaaaa

   L' (av é;'R§.'i§i ?£}1;HV|WODEY/\R,ADV,)
 %

V  'JOINT Rzetsrma

 F'ETIT¥ONEF2$

RECOVERY CELL

KARNATAKA STATE URBAN GO-OF' BANK L78
NO 132, KM RON}, PB NO 2?24
BANGALORE-23?

 



0£Pu"s"Y RECHSTRAR
BANGALORE
3*' mm ROAD, 8?" caoss

MARGOSA ROAEL MALLESHWARAM
BANGALORE-63

ASS¥STANT F€EGiSTRAR A:-:m§E¢<j\:%§=az=zy  = A  '

OF-'FiCER (UNDER RULE 441) 

KARNATAKA swcra URBAN BANK1'FVEDER,'AT.£§jN" V   

NO 132, KI-! ROAD, PB NO._2C{24
BANGALORE-27  

THE SALE OFF'!CE__R"'~.. f  
ATTACHED TO RECf3VERYV'OFF£CEF§V  _
SR! LAKSHMINARAYANA $o--jom3Ar~a}< we
Na 162'?l2,_PARK ROAD.  I  
RAMAMrsoHA;NPufiAM  A    x 
8ANG_sAi;QRE;¢2.1 -  %    .

SR£__LA}<S:i*€?§'§.;i:.VNVi§F§_fic'{}5;Ni§:' BANK LTD

-NW0 1"52?S2§ Pffi-{K RQAED

f¥2AM_AMAGHA_NP§3'f%AM__ ~ '
a,AN@.AL0RE~.2L«aV_JJ __   

1"}-iEx§*EPUT3"$b3ziM~:E§§SIONER OF Pouce

 <.";:-"H35 €*E_COM£v'?l8SiONER OF POUCE
  3EA:q'GVALORE«  %%%%% .. .

é " ~  *'rVHE~%aN%s"PEc?oR
 ""{.E'S.i-j£WAN3'HPUR PGUCE smrsom
 ' ems:-:;.éu,RE

 H"'S':'R§£\3.§VA8

$f§31'HUCHHAPPA
MAJOR

»_ «Two :4, VENAYAKA NELAYA
" :25 MAW ROAB

BANEWAPPA GARDEN
MUTYALANAGARE
BANGALORE-54

 FEESPONDENTS



Authority and also by this Court an the eariier found of w:*it4£i;Vi'g ;:..;§'fti_{3.

it is not the case of the petitioners that they have paid__t;fie*   M
nor they have made use of the opportunity that hac_§..b'V:£$g§.>:r;  ..  
is them in their eariier writ petit¥ons1;:AJt;:§9éj;tFri_§  
NC'? 1536!200B disposed of on 9;!» ,20G9 t>'nA  foiEo§.fvi's,':g   

" The learned counse-I  parfié$_$i3b§ér:it ff2'ai'V,W
the matter is pending. before--fffé-:'?égfsz'rar«'regarc?i}7g
auction safe noifcevanfi ff?e««_oefii:?$?z'efg9 ffénga appeared
and filed objections.   $o§3h.§¢l'-appearing
far the fhfm'   ti:eiA':.i¥:;j:£suef éggfimified fhaz';
the cc>:nc:fi£ri;§n«§}_'>;.f:3fe$$1__'¢rder_"gfahta<§m£$n 29.08.2008
has 9:}: c::§}2:p!£éc§7_'»2§iff3"V'anE;{ France, fire prayer
sggam :':if'.§i2i.§:3i;;2éstiffc;:j;";.s i;'é_£);@  z'o be dismissed as

hé--vi;:§_3'bcécéniéé-»i{éfi?:jé2£1¢'iis.' '

_ in %vie2wV gs' tAf:Ts3»'sI:i§mfss:22n made by the ieamed

.. gcaunse: £5:  t£:£rd respmdent the insfant wrif

  sfands  of reserving iiberty ft: the

 " rsdress his grievance wfzerafn he has

  {he ccrrectness of the auction
--- pf£)?.'逧?fig.S and aisa in resgwct of the higher bidder,

., _ if the petifioners are stiff interasfed ta save fhair
V' ' - --. preperfy, fbey are 3:' liberty £0 give a represernfmfion by
putting far??? {ms-£r ready and wiiimgrzess is pay #19

awara' amoam' wifh interest. /



 ' «..piaceid°ene__~the%r zconcE'£1ei"in 'iiorepeyirient of the borrowed amount to

the petitioners from occupation of the premises the subject eeetter

of sale. in which event petitioners will be put to  

 

injury and that uniess, the respondents are restrain.e_<Vi"'e§/t as?i_i.'i:1Vi';eiiirr:~  H V' 

order and the 2″” respondent is directeif iioidiegeese ea’
the main appeal, the petitioneis wiii be p:£1t__to’.gAreat herfdehip,

etc. -.. _

5. The appeais of the petitiene_r$’-.,iecth\ on nderite of the award

as weéi as on the merits efvii1.e”sele%V_preceeei_reies~re>re pending before
twe separate Appeiiate Authetiiiee. iéroceedinge and
the sale iaursueijti’fa”;eeevery”‘ieei’eErieeeeeiieted oniy because
petitioners die; eeeziitioriei interim order granted
by the ippesaaelirriegegu. iiiiiiem conduct and the kind of
respeneeVV”‘s§V1§o’wffi who are the borrowers of

emounftefrem4’fhe_’F-‘rivetekloéieerative Bank, no permission can be

V’ the ifieek eeieed’ joy them.

6; Eeen this Court while dieposing of the petitioners’ eeriier

exit ipétiiion, did observe that it is open to the petitioners to fuifii or

seiisfiy their Eiabifity to the Eank and seek for reiief and save their

properties if they were keen on that Petitioners have not bothered

CR’)

:0 take advantage of this observation but have oniy indulged in

iiitigating unnecessarily by ‘Fling ms etc’ and seeking for stayef the

execution proceedings without payment of the emeuntiw_SeV§e4fi’e2’ee.
the petitioners have net repaid the amount to the
the observation by the Court. there is ne’juet:ficai}ieiii_e’rjV fe ii
seek fer any relief before this Court zzfzprenfeoiiyinia.

Amms2emdm?ememmfi@w§w@eefiewm@eev’

the submission made. I do not jusiificefieneirarranting
interference by this Court ~§r_{‘j%a;he “;’2r®ees:_iinas new pending

before the Appeiiate “i it

Accordingéy;”‘t£1isA$s;rit fietiiéeri’ -i.s’dis:ei§sed’;

sd/~..

Judge