IN THE HIGH COBRT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA,
DATED THIS THE: 19% my 01? DEC.E.':'Ev§BE§R »'
BEFORE-
THE HOEBLE MR. JUSTICE is.., A.gnuL'-ngzgfig
'WRIT z=-mmox NO. s.e74i;;.9 é$V.{t§:s§-nkrg --
§E'l"WEEN:
The Authezized; €)f£ici:::*}.._ T 2; ~
Sri Siddeshwar CQ«=::§3er§tj:e_*€ =Bar1_:3.;K__!,»td__; if .
Sri Si€ideShWa1'RE>ad_.-"' ' ' .
Bijapz.1r- '38E:__1H§¥1'*~ T.;___ 3 V * £-'l:1'§'!'£'3()I~éi:lR
{By Ashég N,
AND; M % M W
31111"; Rt:}='a,§1a" £13: MuI:{;3.§b':§i
W 2" _ Raj_.;-:1':=3ab._L Vmunnabai H ..... .. <
Jadargafli; Fifi-&i0:1"%s?oa;c£
Bijapmi " RESi?':1s:%j§::tien eff Enéia, praying ta quash {has Gffiffi' dt.
4_ 'i-,iI:'{.--'2tT}7?r passed in 1'%S;'a I*€o.1L24j20'{}7 at ;§n13A~z"3 aznd ate.
T -~-';E'his Writ Patitian coming on for Preljméziazy Héjaring
.1;his.cia§:, the Court made tha fofiawing;
ix.)
ORDER
E11 this Cass, the petitioner has called in questio11V111fé”T.
Qrdcr dated o?.11.20o? passed in ASA No.
passed by the Difbt Recovery Tfibunal T
Bangaiore (far shart ‘DRT3, whsreby {fie __ffl%~:d; ‘ _
respondent under section 1? cf t11e«’–Se:€::1z*itisa;£io’fi’
Recensuucfion of Financial Enfé:’c£m:§g1t of
Secuzity I11t&z’est Act, ffozf”§f;ei:rf ‘t1§j;:t._ACt’) Vlias; been
allcnwed .
12. I.’11axr:%”‘EVsv::a,r’c1 1é21;;*i1s2§1–C§m1nsc1fer the parties.
K;ég’:iti012g§.:*’ bVt13_锫.£iuth91ised Qfiicer of Sri.
Siddeshwaz” {3:§’:r”~«*:« p<:*-::.':-:a;.tix.r;<_='*.". B'é_nk Limited, The Bank in
Vqaesiifixi : a,:h;r1itte:1I3%""g:§1.;, Ptifissesaigars notice was issued against the getitiganer 1’31
Of thfi property in question uxzderr Stlb-sfictiesrz 4 of
n ;:’i~’ecti911 13 of the Act. Tile raspandent filed an aypmsai
23%
K
ma
chaflanging the said order before the BET. The DRT has
allawed the: appeal holding that the petitioner has
jurigdiction {<3 initiatf: pmceeciziilgs fer recovmy of A'
ammmt under the provisisns Qf the Act.' 3
crmnrsction, the DRT has relied on Sf -*£:!.E;_i«r:*:–
cam in GREATER somsay ccS:r.21P$RA1fijz:«:.'A'
LIMITED vs,' ms. unrmn §;a§:Mmx'— ;_=fv~'r._'.= Liaiiffin
ARE GT1-IERS regezarted. V4111 the
said. decision, tlm Apex Couif1";éis :l:é1d;.:}f11§é:§t.figs: field sf Cg-
operative Sgcietie-3«._cVéa1mr§_i: be 'fi§'.:h,3l'.J€'Vfafl€€I1 cevered by
the Ce11_'i'r:?§IT'I;»a,:c;ii;s1aVi.;ii<E:i: b~_–;: i~:~fe:'é':1ce"V:t0 E211tr_x;"' 45;, List 1 0f
'?r:h Schécitifaét 9::-f Co-eperativs Banks,
constimtad €1z1dt:r_t11§: C7§.:§–Ce;:;§e1'ative Societies Amt enacted by
= Jghe 1fi_é*T?s:p§%§f:ti'rge 3te£€&3.w_9u1d be covered 1315? E31111}? 32 of List 2
5of;?3'~ $ch¢tE1§t1e:tbf_L"!1£: Constitution sf India.
" 'VV4. the action initiated by the pfitiiiflnfif
*.,aga_izr3tVth15 rrxspondent fer rfirsovergr «sf 1:116 103:1 ameunt
i_1n§.£}i'_.t11e yrovisions of the Ac: has been rightly set asiée by
BR'? rest:-.r=;mg Liberty :0 the peiitioner 1:9 take
appropzéatfi action fur realisation of said amtczslmt in
accrardance w:it!:_ Q1153' prcsvisien cf til-E Cc:–0perat_iv€: Societies
A
w
5,4';
Act. I dc: net find any merit in this writ petitions;
£-iCCOI¥Z1iI1g1}’ dismissed. No costs,