IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THTS THE 16"' my OF DECEMBER, 2010 BEFORE " ' THE HON'BLE MRJUSTICE MOHAN SHANTANAE-OBBAR' E AL WRIT PETITION NO.40782/201'O(G«M-.R'E§). BETWEEN : Syed Zainul Hassan S/0 Syed Sheikhawat Hussain R/a No.3, Serpentine Street A Richmond Road, Banga!o;r_e}=25;_ ..Petitioner (By Sri Muniyappa, Adv.,}-- B AND : 1. United.T!3ani< of I:2.'¢iia"~__"*-.._ Bangalore Canf0nfTTent"'B.ranch 40/B2, Brigade Road Ba4sjg'a!~9re~56C}.__O01. 'Cfiief nager 8: *ATu'th<§i=.i»Sed"Qffi(:er ._U-h_i%ted' T|3ank.'Vo'f'India BahgalQre'I.CAantonment Branch 40'/2, ».BrIga'de Road BangalC;.re-56O 001. ..Respondents
V This writ petition is flied under Articies 226 and 227 of
‘ .tl*1eCai1stituti0r1 of Ir1ciia. p2’ayi11g to issue a writ of certiorari
ix)
and quash the sake notice dated 15.11.20i.0 produced at
Am1exure–C.
This writ petition coming on for p1*eIin1ina1*y…heai*ifig,”” 3
this day the Court. made the following»
ORDER ”
The sale notice dated
issued under Section 13(4)’ of
r”/w. Rule 9 of the SecurityH”§nte.rest'”(En’forcement)
Rules, 2002, is called writ petition.
Invi”‘l”V5-64%;’.ofi:.;’*ti’i–€i”‘e’xia’i€’ab:iiitY of alternative
efficaciotaesii of appeal as provided
under_Sectio~nV_”i8V}:)tA’SA§FAESI Act, 2002, this Court
‘*d.ec|’ii,nesi.._’t»o enterta’i”n”‘t’his writ petition.
the writ petition faiis and accordingly
isvaiismissed. It is open for the petitioner to file
iasltattitory appeal within fort!-five days from today,
i
EV/9&3″
In the meanwhile, no coercive steps shaii be taken
against the petitioner for a period of forty–five
*Ck/–