High Court Karnataka High Court

Suryanarayana vs Sathyanarayana Reddy on 16 October, 2008

Karnataka High Court
Suryanarayana vs Sathyanarayana Reddy on 16 October, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
BEKWEEN:  .

1

EN THE HIGH com'? OF' KARNATAKA AT BA;§§;;*.§gi::'f£V,E§"'A« _

DATEB THIS THE} 1631 DAY 0?' O{'fI'OBE;'}? _:' 2(}0:8'   --  H

PRESENT

THE HOWBLE MR. mg). BiNAK}'V§RA;N ,z€3H§§i}?§JL,¥Se'Fi§E.,A "

Ara_ji2*~

THE HGN'BLE;..MRgJL?S'--Tf(§--E'V.'{}.SAB}v§AH»§'5F

WRIT APPgAi.,mi:§;v4%i:§} ;-ms

si;RYANA_§g*vAN;A g 

V:~3'j'€>' 'A:ji£NAI'ég§*{A'NAPPa _'
'AGED ABQ{;T=é1«vYEARS»
R} SF HL7S.;:§ M BABU..,._.,:mv0CA'2*E.;

SAFHYANARAYANA REDDY
 3; O.VI§%ARASIMfiA REDDY
..A;'{?;ED 40 YEARS
MOREPALLI VILLAGE
 KASABA HOBLI
 BAGAPALL; TALUK
i{QLfi;R DISTRiC"F

KARNATAKA STATE
FI?€ANC§f&L CQRPORATEON
$30.1, TE-EIMMAIAH ROAD
BANGALORE62

 



BRANCH OFFICE AT KOLAR
REP' BY {TS MA1\E§&GER(LEGAL)

3 S PRASAD
SIC) LATE GANGAPPA   
AGED 4: YEARS   ;
PARTNER OF AMAR 011, MILL.  '
BAGAPALL; TOWN V 
KOLAR DISRTRICT

4 S GAMARNATH  
S/O LATE GANGAPPA 
AGED 28 YEARS       
PARTNER (I)? AMAR'-Q:L.'w:zLL.-~«.., * 
BA{}APAI_.Li T()W~N  --  " 
I<iOLAR;'DI'SB*TRIéZ}'Fg 

5 '5 G :~:AN':;s,£--s_HVKUM'zz.:2 - .

S30 ._LA'I'E c~m~NGV.aPEA

AG'§§D~24 3'-"EARS.  '

PAR"f"NE'R 01? AMAR 011. MILL

4 ' "B.AGAPAL;;' TOWN
"  KQLAR IDESR-'!'----§2§'Cf1'  RESPONDENTS

T,§ii%s’4v%.£W;IT APPEAL IS FILED U/S 4 OF’ THE

1 “KAR:€aA.TA.x’A.”.T’H1~GH COURT ACT PRAYENG TO SEE’? ASIDE;

“ma 0222”}:-ER PAssE{:> 194 THE WRIT 1:>ETmQN
N0.!113$;§~,* 2907 DATES 8/1/2008.

..’I’;hEis Writ Appeal coming up far Pmfimmary Heamzg on

V. Attmday, the SABHAHIT 3., delivered the fenowing,

J U 3} G M E H T’
“£1115 appeal by the fifth respondent in WP.

N0.1386/230? is filfié being aggrieveci by the girder passed

0:1E.A.1]2€}0’7 datfii}. 8.1.2098.

\,,J» .

2. The first respondent hamin

NG.1386/200?’ seeking for a declagjation that”

27.12.2006 in respect of iiffir

a dixtrction to the resaponde;.i*£- ._;10’£ v_é$<a¢u'u:=', 'thewxjggistcfad

sale deed in iiaveur of the :tfsp<;1rids¥1_t 5in fm$pect of
scheduie properties' the first
respondcnt to mccive of from the
petitioner whicizfisé' towanis the loan
amount. If V§E'tiVt:ioner that the auction
has with law and fiflh
mspoffiigfit ig confirmation of sale and the

aucfign respondent dated 27.12.2006 §s

" _ tgznset a $iéi':';"' 'V

:°iz1T_ writ petition notice was issued to the

rt:s'pox1r17ei1-fiand confirmation of saie in respect of petition

3<:;h&dx:11s~:; property is stayed for a period

Being aggrieved by the rcjactinn of ~

respondent in the Writ petition has pzfcfcneii’

4. We have heard the 1ea111Ec3__

the appellant and the i€:a1″fied_.’L:.”counsv.€i=. Mfczs’ £116′

respondents.

53. The learned i f9 i* the appciiant

submitted tI:1.:;it4″&§3;o’*..:’V 1¢;s;n:e,f.a*”‘: S’1fli1g:1€’v.’L}’.E.i<3';g€ ought to have

vacatcecfi ti1€'_A§%iEi§fvQ}_"VVA:(73..iS}"3§§'3sé nafthc writ prittition itself finally
and Wa$"3:;_o{ " the order rejecting LA. 1 by

impz;g:3.¢d "dafed .78. }.:2{}i38.

6, have given caztfifl consideration to the

'c:;:IA1.%*e11t":i£)fi."_"-..oi§ §he Ieamed counsel appcazing for the

%% appénent: %

V' , H it is clear fiwcsm the perusal of the oréer impugned in

appeal as culled out above that the order passed on

'4 I.A.1f2007 i$ in the natum of an order passed on the basis

of the submission made by tha kaarncd counsei appearing for

we)»

"index: Yes] N0

016$' impugmd in the appeal. However, V» "
the Registry to expedite the pfltitionk ' '
Accordingly, the Writ I
Sd/-

"    justice