High Court Karnataka High Court

Sri M V Gopinath vs Karnataka State Financial … on 27 August, 2010

Karnataka High Court
Sri M V Gopinath vs Karnataka State Financial … on 27 August, 2010
Author: K.L.Manjunath And B.Manohar
 

IN THE HIGH COURT OF KARNATAKA AT BANGAAORE*O

DATED THIS THE 27" DAY OF AUGusT{?2OiOI»AT«7

PRESENT

M.F.A.NO.25§5{2OOs '
BETWEEN: , ,~"-"--'w

1. SRI M V GOpIuATH"L- I, ; _',%,",
AGED ABOUT 64 YRS, S/O O VELAYUEHAN
NAIR, R/O THANKA"fiIvAs*,§_ -~,'

NO 936, 3'WIAGE} RAOAJinAOARw=
BANGALORE 1§,€"f,'¢ '5'< '

2  ..GC:PII~ifi;TH 
MAJOR W/O 53; M V GQPINATH
R/O7THANKA_NIVASm"yQ_936, 2 STAGE
RAJAJINAGAR; BANGALORE 10
'a VA -_*; %= ... APPELLANTS

 (By sxffi  SATVf!I"SH__'_§.vARAVIND, ADV. )

. '.
i. 3.

1 _KARNfif§KA%SfATE FINANCIAL CORPORATION
HEAD OFFICE AT NO 1/1, THIMMAIAH
ROAD; BANGALORE 52

O":é~M%S O TEAM Innusrnins

«f Ev? LTD, OFFICE NO 254, B BOHMASANDRA
KINDL AREA, BOMMASANDRA, ANEKAL
BANGALORE 58,

'H"~~(1N LIQUIOATION)

REP. BY THE OFFICIAL LIQUIDATOR

ATTACHED TO HIGH COURT OF KARNATKA
4 FLO0R,D AND F WING, KENDRIIA SADAN

KORAMfiNGALA, BANGALORE 34
6/

RESPONDENTS

hi

{fly fir; : S G Qfififilfi, A$?,}

mm. $12333 13/3 32 :9} 6? THE STATE
§*INA2qc:1:,AL cogmxamaxss ACT A&§.IH$’}.’ ‘.E’HEU'<{} K§i.E*-.§R

fikffiflt 31.1.3803 EASSED IH fiESC.fi$.742j2§Q$fQ§_
TEE F333 0? THE V3 AD§L.CIT¥ C$V$E 'Jfi§GE;:=

amamm cxm" 5(cc£:§;-=11}, g:;2;;o¢3~'é'-:.2}2<;..'_j- %:9i:§E««
ygwmxorx FILEE U13 3: {1} (aa.}_ & ;é;1ac=:'*r_::§2:: :a;2jr 0;2~r*_ '

$iZ'A'i?E yxnmcxmd CQRPORATEGES" AST" ._ ~

-ram A.§PE§& comma; Q1~I QF{fJR §§E’;A_£>g:’2~2:=8~ ?1i:~:’3:v$”«..%

my, 1vLAE»EJ%..}”z~1A*§’E~3 J, mgxzmmgp *E§s’E
\””*Wmm”””.:jUDG2!$;é§’;:3}’€:1’V:’.
Thfi iegality 9:? the mzcier
passed by thev Judga,

Bagzgalorefi . passed in
Misc.I~3’6;”‘é’é{2;;%f29Vf§;?£”‘i$.,AVé:~zl3;é£i”‘:in quasticn in this

apyeai”, ”

2 . Tfacze “a§{§e3 }” a§;–1§s wager Respondantswz anfi

.3.;fi. 3.f::2′:*’:’-.:~;::.*:–.~;’:a..;%’.§:j§ case. The petitivn was

‘£::’fife:§ the Sfmlal Ccxusrt by é..:.m 1″

{Lander $93.33. {§.§ éaa} and $em,32 Qf

_t.he skate Financial Carymratian Act 1§§1,

» 3;.2:’;e:§é’%3T:’:%_,§2g3 ‘ ffir a . dizfiectiééz I ta. I énvinracxtfl tzfiién

Ré;spc::ndent$~–2 to 4 to jaintly and smreraliy

pay a sum of Rs. 1,33,22,e99,/« mwards thee

tam laan and far a fuzther direction ta pay

_:2 3122:: mi’ Rs.§;,58$,§é,523/’–I in refipeet aitxf gm

6/__

facility and tr: further direct the defe{§i€:3ax3t$

ta pay a sum of Rs..1,@4,39§523/–~ in

factzmring futility as on ‘%éfa;.:su

czantested an many gro12n~:§ s.

claim petitiean fi3.eé by t1:¢.=;”‘V–Res}:;sééa»rfi}e :its§:’;

allowed. Being 2:.«ggx*3″‘.§é*-,::§.és:3. ‘ s.$a;§1’mV¢, the
pxesent appeai ‘V J

:3. Eifhoughn : _.9+:’1..:*e urged in
the appeai. := tI”:; e arguments the
learned relying
12pGni ‘§t:}f”‘3;é’ ‘l;§’#¢.’.E;.’uVVi”.’IVt’Z;r1′}. Supreme Cmszrt in

-ggégggeg’~..¢_ ::§~%mUsmRzA§. I¥~$’J”’ESTMENT &

agv3m§xw§’ c¢R:ée§Ai’IaN vs. s.1<:.:<:.:€t3Ia§<;%I &

r'a3po.r"l§é€I""iV£; AIR 290$ 36 3.713: cantends

which has paasetd the decree had;

z:,__”‘€:e:;:z:,i;’%:-ggsgésiagi jur:%.,$d.3;.ct3?,ers ta entertain tha

“V_,’pet:.2;m;~: filed by the 1” Rfispéndeflt.

“:%f”2£¢é:§;;«rcii:2g ta him, tiaé.2″d Respmzciant — Scsawany

is situasea within the gurisdiction af

Indzzstriai wait situated in Barzmsanfira
Ir;.&z2:3*’hr3;aL1. Araa which csmess under Anekal
fialuk. Therefora, ha mmitands that tha-

1

6/

patiticn filea befmre the Eangaiare City caart

was met maintainable.

é. Tke Learnad caufigei far, t§e_

xespsndentm: daes mat di$puta thiéu’§$¢figgT.

Howeverg he amntemés sings Mao ‘p3éju§iaé= is, ”

caused to the agelianta xn fnat f§re$enfi§n§if

mfmra Bangalere Ruz*a3g:1fi:§-,.$%:rj#*c:t; §:e?V’V:”:9$e:;=;;eH$.’E’csM

the cmurt ta reject the Em@t¢ntian firgéd by
the learnad c0unsei*£$g kg gfigéiiants.

5. Saving. heaxd-fth%f é¢&n§e1 for tag

part1a$;~fi§e éfi1y §©ififi”t¢ be amsidermfi &m
this afipea: i$:fa ¢.”

1} Whathé%.fihe E§s§§§fia$t~1 has pregented tha

§efiifi:a£ §éfa:$_the camatant court?

12¥;Eh$t§erK$§$_appeal has ta b fiismifigad ev%a

*fif7i% i$ §%esented befmra a wrang cmuzt an
tfiextgfiéund tfiat mm prajadiae weuifi be
2*xnfla§§é§’%§ tké a§pe11ant$’%ez&i§?

‘A5. So far as the$e twm paints are

.k”~__ Vffiéfiaarnedg it is mat £3 dispata that tha Ban.

Supreme Sauxt while deaiing witk tha mattar af

$.K.K.:¢;%méwE AEB QTRERS has came ta th@

5%

xzanaiuaimn that 3. gpetitiezz has ta m presentefi

where tha Enduatriai unit is carrying on’ ‘i:§f$;¢;:”‘.,A

husirzfissm Raiyifig upmz sec.32 mf ”

Financial Caxparatien Asst, whefi’ we a*_4reV4§¥e:.3f3..$.z*2g*¢.

with 3. spaciai statute and A’

Apex Cmzrt E233 rulefi thafi §1.é;s;e:s, a1’§c_je”‘:~.§1tL5
filafi befaxe the nag: _.$§§gék_w§£fiin. ¥hose
juri$dictian the defafigtinfi figfifi is lmcatedg
this caurt ¢.3I::.§.C3%:_ view, if
any i%_.}hej~ ‘%@eli’Lants or
net, ‘rr;a;.’s”‘T’ ‘a£i’>:’t1′;;.§:§e:.+° the Sam 2&2″:
view cf tfifi fl飧fi%t% %iaéings af the H@n’bl@
A963 * V ‘

..’ 7′?,._LFQ}«l.¢wi:1g….the afaxesaici dea:L$:§_s:;~:1_, the

_3?;;§ Q~’3;3;v3%.:Fc::?’I~?e«fl;. The gram: jpassad kn}? the $1

Qalvié aifudge, fiazzgaiereg

°._ at 31;1«é§e5 in Misa.Hm.?42ffl2 is hereby

Howefirafir, liberty is graitfzadta izhé

“ifieapandent m 3~;’a%T’~._

Rural fiiatrict $1133.}. take the wper :;x:;*..bc>a?2:z::£..A

and fiispose cat” the game in __a:c::;¢<3z*c§.'a.;:i a'!c~2. _': w§;'%:1*;,

Raw.

JUDGE