High Court Karnataka High Court

Smt Zubeda B vs The Authorized Officer Karnataka … on 2 July, 2009

Karnataka High Court
Smt Zubeda B vs The Authorized Officer Karnataka … on 2 July, 2009
Author: N.K.Patil
IN THE HIGH comm OF KARNATAXA AT BANGALORE W.P.N(k. I?i':6%-262 01? was

1

in me HIGH cover or KARMA mm A 1' saueaaorzs
DATED THIS THE 2:26 DAY OF JULY,  if .
BEFORE T °    

ms HONBLE AIR. JUS37CE*N,&fi?AT1ffL'V.'V:v     A

W.P.NOs. 17261-262 Of?' (C%'I\.v'.1!:§}*vl'3?',:1'*3f-IT' 

BETWEEN

1 Sm ZUBEDA B

we BASHEER AHAMM3 A _ _
AGED ABOUT 55 YEARS. .  _   
Rm ALSALAMA PGSMNE3 V--:i_.Lr: «E _T   T
TENKA YERMAL, USU?! D%STR§3T AND, ' V  
TALUK .  _  ---  V

2 NAIMA wr :3HEimeEr2_ mom" 45'YEARS-- 
WIO ABDUL SiN¥1»?\D'K%iAN~    .
PROPRITREXMIS; -CHAMPEONMTETA3. wousraues
KANNARPRDLLJOUPI   T. 

A « L' _  _ ...PEI'|TiONERS
(By M18 ; U ss§'c>svEse--4 Ku§am"';:gssoc:ATss, ADVOCATES )

Auog 1'

T1' «2.   Afiiiaoaazeo 01-1-"ucea KARNATAKA VIKAS GRAMWA

"  BA_Ni=£,fl. _
 "RE<?:.lO'r£A't..QFFlCE, KUMTA
--.  UK Divs3'R_!.cT 531 343

 RESPONDENT

{By”$n’: QR SHASHIDHARA, ADVOCATE ;

.5’rHEsE W.Ps. ARE FILED UNQER ARWCLE 22? OF THE

– C;>:)NSTi}’U”l10N 0? mom, PRAYING Yo CALL FOR me REGORDG wH:<:H

ULTWATELY RESULTED IN ISSUING THE DEMAND NQWCE AND

'"P'0SSESSlGN NOTICE AS PER ANNEXUREA ANQ B.SET ASIDE THE
DEMAND NOTICE QT; mazms ISSUED BY THE RESPONDENT UNSER

SECTEON 13(2) OF THE SECURITIZATTON AND RECONSTRUCTION OF,
FINANCIAL ASSETS AND ENFORCEMENT OF SECRUITY INTEREST ACT

EN THE IHGH CGURT O? KARNATAKA AT BANGALORE W.PNOs. 1?:-51-262 OF 2068

IN' mm HIGH comer or: KARNATAKA AT BANGALORE wmzos. 1?2a1..2s2 0:? 2003

2

2002 AT ANNEXURE-A N SO FAR AS PEHTIONERS ARE CONCERNED.
SET ASIDE THE POSSESSKJN NOTKIZE FCIR MMOVABLE PROPERTY DT.
:3-.12.20fl8 iSSUED BY THE RESPONDENT UNDER SECTION 1363) OF
SECURiTiZATiON AND RECONSTRUCTION 0F FiNANCfAL ASSETS AND
ENFORCEMENT OF 8ECURiTY WTEREST ACT 2002 AT ANNEJQJRE-B {N
SO FAR AS PETFFIONERS ARE CONCERN. = ‘ ” _

THESE W.Ps. coming on FOR PREUMINARY Hf§;§ié’:Ne’ R.

GAY, THE COURT MADE THE FOLLOWING: _ . Q _

.-oases:

The eetitioners, aeeefiing the “eorrecfVneee’ of

impugned demand notice 1 end the
possession notice __ property dated
4.12.2003 issued by section 13(2)
and Securitizetion and
Reeonetnjefienj Assets and Enforcement of

Sectgrity Interest at Annexures»-»A and B in so far

e§?eV’i’:encen1’V ed,” have presented thme writ

23 hard learned counsel appearing for

;”‘peti_tienere and ieemed cwnsel appearing for

/ ~–»»—..~…..m..,.__.,.m..T..».

IN THE HIGH COURT OF KARNATAKA AT BARGALGRE Wificre, 1′?261-7263 0}’? 2098

me we HIGH cover 01? KARNATAKA AT BANGALORE wmrog. W261-262 or me
3

3. Learned counsel appearing for respondent, at

the outset submitted that, the instant writ petitieneifiijettby

petitioners are iieble to be dismissed as net K

on the ground that, petitionere

inexpensive, effective and Vefficaci’eue’– auemiesve ‘refnedy: ‘ ” L.

by redressing their grievanE_re”v: epmpetent
authority under the rei¢van1Ei the SAR FAES:
Act, and without exhausting they have
petitions.

made by learned
couneei reetaondent and after careful

peruse! ottfievvgnre-yeti-3″ eeeght by petitioners in these writ

eniwergeethat, in fact, petitioners have got

efficacious eiternetive remedy by way

at redreeeiegyltheir grievance before the competent

R””‘—-D”‘aL:th£§rit$i; as provided under the reievant provisiens

SARFAESJ Act and without exhausting the

etternetive remedy availebie to them, they eannot

IN THE HIGH CTGURT C327 KARNATAKA AT BANGALGRE W”P.RQe, 1′?261~2&2 ti)? zme

IN THE HIGH COURT OF KARNATAKA AT BANGALORE WP.NC}s. 1’.-5261-2622 OF 2063

4

maintain these writ petitions. Therefore, without

expressing any opinion on the merits of the case’;

petitions fiied by petitioners stand disposed

iiherty to the petitioners to redree’eAAtheir._

the competent authority, as’, proviéieo’~.unde.f..”tthAe’

provisions of the SARFAESi _
Aii the groundeegrgeiiiil Vi’tt:Ve.’vvviApetitionverev in thme
writ petitions ereieftiogyen.

M fudge

ten’

IN ‘.§’}{E HIGH CGURT {J}? §i,§.§il\3ATAKA AT Bi§?~§GA§.£3I3iE ‘i#iP.NCie. 1’?26I-?3S2 OF 2988