High Court Karnataka High Court

Sri K S Revanna vs The Merchant Co-Operative Bank … on 4 October, 2010

Karnataka High Court
Sri K S Revanna vs The Merchant Co-Operative Bank … on 4 October, 2010
Author: N.K.Patil And H.S.Kempanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 45?" DAY OF OCTOBER, 2010;"-.»
PRESENT  " .

THE HON'BLE MR. JUSTICE N.K.PAfif1L:f   

AND  

TI-IE HON'BLE MR.JUsT1C"E H%§s'.KEiivz1§ANNA%%A%fiO"A..O :O{AA _

M.F.A.NO.8786a/2OC5_V@._/IVE}    
BETWEEN:  %' '  "
SRI.K.S.REVANNA

S/O SHARANAPPA __   .~
AGED ABOUT 43  _  '

RESIDEN1"'Oi?'. cf51:i'imE§A,1jUROA'  
NEAR'--,g_IA1_.1\.RAM -SAW_ MILLS -- .  APPELLANT

(BY sR1'.'M,VEN'KATARAiiA,NAPpA 8:
sR1,v.RAG.HUNAf:H'  Aavsg _ABm,m.,

    .....  /fzgwwi

 ' .1 ."  CO--OPERATIVE BANK LTD.

. -."_B«Y ~I.'{'O€~.vl\riAI-'<I;'31GER, APMC BRANCH,
A R1\/{C 
"-«CHITRABURGA

 2.. s1é1.ff;vEERABADHRAPPA

I L / O DRTHEPPESWAMY,

V "  AGED 43 YEARS,

MERCHANTS,
R / O THYAGARAJANAGAR,
MATHRU KRUPA,

CHALLAKERE. %
: "WM"



{Q

. SR1.G.K.NATARAJ

S / C) GOWDRA KALLAPPA
MAJOR,

GOWDRA KALLAPPA AND CO.,
R.M.C. YARD,

CHITRADURGA.

. THEJASWENI

D /0 RAMAPPA

MAJOR.  
KALPANA OIL INDUSTRIES, 
CHALLAKERE GATE, L'
CHITRADURGA.

. SRI.GURUSHANTHA1»PA "

S/0 NOT KNOWN   V

MAJOR,     
APMC, SUPER.-'ISC)R, GZHITRADURGA,
RESIDENT OF. (.}1T_¥I\/£AS'1'.l3 C-OLONY,

   
CHITRADURG;-3  " ' " ~_

.   

S /0- «NOT KNQw’N_,J’
RETD’: AP!VEC”.S_U’PE»RV.1SOR,
AGED 60 YEARS, ‘ ‘

,, RESIDENT’ OF GUMASTHA COLONY,

– ..1CH,:TRA1.:>URGA ——–

V ‘V co-OPERATIVE SOCIETY LTD.,

“‘”.__BY’ITS,_iVIANAGER
S SJM HC:S’I’EL PREMISES.
‘RANGA1AH’S GATE

C1-IITRADURGA

‘VISHAL TRADING co.,
‘ ~HO1.ALKERE ROAD,

CHETRAEURGA

. SWATHI TRADING CO.,

RMC YARD A~ BLOCK.

CHITRADURGAX/V;

5′”flW

10. MALIGE FERTILIZERS
HEAD POST OFFICE ROAD.
CHITRADURGA

1 1. SRLRANLANJANEYA SHETTY
S/O NOT KNOWN.

MAJOR,
BALAJI OIL INDUSTRIES,
CI-IITRADURGA.

12.DR.SHIVA PRASAD, MBBS

s/0 NOT KNOWN
MAJOR, *
CHILDREN SPECLALIST,
HOLALKERE ROAD .

CHITRADURGA. ‘ ”

13.SRI.PRABHAKAR

S/O NOT

MAJOR,

JMI*f%fii’0LI;5I2;GE:
GENTS. HOST.ELa. * ..
CHITRADURGA.

14.SRI.BA$AVARA,J, V
‘§_;jLER.K, ” V

– _S;’Q_ -NOT KNOVVN;’ ‘

“~’CHITRADLTRGA.

15;’sRI.VEE.RABHADRAPRA
s/0 REVANNAPPA

I IIVIAJOR.

» ‘BALAJI OIL INDUSTRIES,

” -INDUSTRIAL AREA,

CHITRADURGA.

” i5.sRI.HANUMANTHAPPAcHAR

S/O RAMACHANDRACHARI
MAJOR, T.V.MECHANIC

BURUJANAH.A’I’TI,
CHITRADURGA.

17.SRI.P.V.NAGARAJ REDDY
RMC YARD “D” BLOCK.
VENKATESHWARA DALLALI MANDI,
CHITRADURGA.

18.SRI.SAMPIGESIDDESHWARA BANK L’I’D.. I’ A

BY ITS MANAGER
SMT.GEETHA, B.D. ROAD,
CHITRADURGA.

19.SRI.N.SHARANAPPA
S/O NOT KNOWN.

MAJOR, L
GOWRISHANKAR DALLALIMADIDI ‘
BLOCK, RMC YARD,
CHITRADURGA.

2o.sRI.R.sHANTHAPpA A A

s/,0 REvA1\:AP1>.A _ * ‘

MAJOR; . ” ‘f ‘
GOVJR1SI~£ANI§A_RA OALLAL1 MANDI
BLOCK, R1’-./ICAYARD.
CHITRADURGA. *

a 3 s/O CHANNABASAPPA

– AG’E.1f>’eso yBARs.
” . ‘7__1\IEAR’JAL.ARAM SAW MILL.

V V CHI’£’RADURGA.

‘ A 22.BR1fB_.sOMAsHBKAR

B S/O.K.s.REvANNA

A A ‘RESIDENT OF NEAR JALARAM SAW MILL.
* MAHABALESHWARA TEMPLE.

CHITRADURGA. . . .RESPONDEN’IS

A ” “(BY SRLBASAVARAJ M MEKKL ADV. FOR Rm 1,

SRI.D.J.GOVINDA RAJU —- ADV. FOR R-2
R-3, R-4, R-8, R~10, R41. R-141, R-15, R-163, R–1’7

/
£

5
& R– 18 SERVED AND UN–REPRESENTED}

THIS MFA IS FILED UNDER SECTION 7’5 {1} OF
THE PROVISIONAL INSOLVENCY ACT 1920 AGAINST THE
ORDER DATED 19.07.2005 PASSED IN INSOLVENCY
PETITION N0.2/1997 ON THE FILE OF THE I/c:gA’E)DL.
DISTRICT JUDGE. CHITRADURGA, DISD/iISSI.N’G_”‘<-._'1*I%iE
PETITION FILED BY THE APPELLANT I.iNDE"R

SECTION 10 AND 13 OF THE PROVISIOI\§AL__INSQLVIENCY
ACT TO ADJUDGE HIM AS AN INSOLVENT

THE DATE FOR DISCHARGING TH_E..D_EI3IS. "

THIS APPEAL COMING ON 1'~?.OR.j'O.R

N.K.PATIL J., DELIVERED FOIQLACW-\[ING:fpV."_iA A A " A'
I
On the earlieni-~..V. Ith.ere"I was no
representation either appellant or

by the :'I*Od:a,:)}"-aIS–o; there iS no representation.
This that the–…IIAappel1ant is not diligent is

prpoeedceuting Itheeaser. Hence. the appeal is dismissed

. for nO_n~-.prOSeCutiOn.

V' 1:5

3%.

fudge

Sd/pp-,3
Iudg3