High Court Karnataka High Court

Sri Channappa Madivalappa vs The Generl Manager/Authorized … on 6 August, 2009

Karnataka High Court
Sri Channappa Madivalappa vs The Generl Manager/Authorized … on 6 August, 2009
Author: H.G.Ramesh

W(?.N0,€3716/2087

in! was man coum or-* KARNATAK55. T T
CIRCUIT amen arr GULBARGA_ ‘ ”

naursy 11113 THE em rm? 9;: g.UGt:s*r;

afimnmfi
THE HOIWBLE MR.J3sr;f1c$”i£.G.RAm E3i:../
w.min.6716/2o67m–m-REs)%A }

BETWEEN: ‘V ‘
:E’:3F%?E=€’iE~¥.§’a_?x%’E’Ez’~\PE3:’a MAD§VA;,_§3_I5?A A
‘» §v€z’–‘=,.DEVALA?{>£s ” V.

fafiii 3 45 YRS. ;1’A)C’E§V;.Y3U S”§.NE{SSr’

man; z’~:;~,_;A_;::;~i*lrgN1a1′;jifg;a§~iB.A_ ,
S§4§2,A?:JR:Ro;:,$3.VB;;:A?U«1%;’.–586._;_Q1 .. .PE’1’1’1’1<:'2NER

53? SR}. Kifagaie '1§Es:;15A'Nm3'é ADV. 3

AND:

“ma GENERAL MANA’G§;12/
AUTHORISEB. Of~’F3C;ER=.

SHE-:21; Si SDESH z-afA£~*<'A '
C0-:flP.EE?A'1fI'JE1 BAN§<_.1_..*m.

‘ . *AEs;J;=;;I:>:JE2″585..;91 ..z:212sP0NDgNT

:’BY’_ C?:A.N£,..GGUSA V BERADAR – ADV, FOR
‘ ._ ‘- .gt;;2z.’As3_1L.éi_§3:s;rss’ PA’r’I1,~~:%§>v. ;

T’§_i’I$S-WRIT PETi’T°’I{)I’~f FILED EENDER ARTICLES 2126 AND
1227 Off’ C{)NS’E’§’F°IJTiON OF’ ENSIA PRAYING TO DECLARE THAT

‘–“:’I–§£«: REESPCWDENT HAS NO POWER OR JURISDICTEON T0

– ‘ L.x::x:’x»*£)_s<§; 'I"}–%E: PRQVESIONS OF' "mg SEC)E,fRI'§'ISATION AND
_;-:"x2'A.I.I.:_r;':<,::_{:'2»zSr:'§<:r,;<:*'i'1:~e OF’ T’E’HE§F’II~iANCEAL ASSETS ACT, 2002
_ £?’$IS€}f1″AR ASTHE P§3’I’E’F’§ONEE? :3 €:ONCE:§2NEI3.

‘§’§–§ES f’ET§TE(.}§’»I QQMZNG ON ¥<"OR' PRELEMENARY

WE-4§§:1§'aRI£'€{}§ THES 533%,?" TE-{E €Z3OLIR'E' MADE T3713 F'€}§J.,{)W¥N{,§:

W’P.N0.6?’16/200?

0 R DEE R
In this Writ gaetitian, the petitiozier has soughf: for
a déciazatiera that the resp0ndent~S}:1ri Sidde.$}§3%%§_raV
{10«~{:p<3rative Bank Ltd., Bijapur, has *
jurisdiction in invoke the »pr0v'isi:§§i$..4._'::: V

Securitisation and R€COI"£$iT'l1.CtiO:$'?

and Enforcement of ‘Act, 2002 fax’
recovery Gf p$titi013£::1′.

Elawever, t}:1ei’ i’i1V:%_§”‘i;ésp€>r1<ien*:~13ank
submitis; wfl} not invoke the

provisitamé :0? Act. His subxxzissimrz is

placed <:nV'r<{t:c:rd. A
"3'«:.P§:_€i.£ig)§1 cii*?s'p::_se.:i of.

G z

3.5% 5″ “‘
Es.-.3 sax’ ‘ ‘J,-;’,;=.m;