High Court Karnataka High Court

The Karnataka State Small … vs State Bankof Mysore on 6 August, 2009

Karnataka High Court
The Karnataka State Small … vs State Bankof Mysore on 6 August, 2009
Author: N.Kumar And Gowda


wwrwrwaa Mi’ tvanewflimnm nawra flflflfiWM£M%W% mfiww Lfilkfiilfifi W”? %MK¥WMlNWH mwrw hwwnu QJI” ¥\3Wfl§”h?””WWk¥’k,¥% smww §..«’&.g$M*M¥ WW flMWWflBM.F%M WEWW hwwwfi

13 ‘rm men comr or Kama’:-.mA, arr m1m».a___1.em
DATED mm THE aw um! OF AUGUST.

P’R%EN’I’

rumors»: uxmngxm ”

‘rm serum A If i ” .


Iz:.duutria2_Eef€ate 

 ~     %

 0%?! %  %

Rmbya.a.se£amm%%%»T%    %

C};z:i€Mann89?{m5l2?–I.__ .. Appellant

.. % g:3y..aaa%_P;$.*,’§nmjunam, Ativncate)

V _

” =;?wy*:é;v§t3zdust2’ia1 Ama Branch

fifik . tM1′ ux.Ra1zxn.Entu’p2ises

‘£310 l£1’a.Ra.&ABawm&
I<Io.5,$iare/eChm:1Bws
m}54,
Pm:u:- 411 065
Andslaa at 93, Palace Road

figalna-e-5G605fi

3 Xamath Iraszufirrmua Pvt Ltd
B»-124,wCroas,}I:taga j T
Pemya Industrial Eatata _ V _V "

Baxzgaloxe-58  

(By Sui s K Pruhanz Chmcira,    H " .,

Sri'l'S   

This and in ma unamégacsmg    'J

than ordw dated ?-£-2002 in ‘fixecufid-219339
No.1101} 1997 on the ma afxxx Addljctity fiqiuuiomv
Judge, B%t:x’¢ City, tha ay;)}i¢a;i1ioi1″‘fi1od by
the appollnntiobjoctm undw 21 R2:_.1 e’ ’97 $9 100 riw
8ec.151C-PC clnimingtitle m-‘Eka’L .

J.,dalivwedthgfol1owing”: . V ‘ .

 . . ' .    mg a
 '¢rt'     "ii by the Executfifl Court

dhmiagitg med by the appenant. um-at

cm and mnajxg that deem

R aw-w»«r~»a.asm”w wuzwww wwwmw Vfwii mmmwmfimkwm W553-WW? W.1\J’&3fi?5 W3!” KMKNREMKW

to the amount dagwaited by the

directing reimse oftheaam.

.. “E5: the purpose of eenwnietwe, pawn are

to as tmy are rfiezrad m on the mzecmztian afie.

gl-/.\

mwmma W1 lt”aJ’hIME’I£””‘C£rLWmf\.#”fi wsww WuV»”h39§¢;iy_.V¢«ii’_:W” mmwwmuwmm Wfiww wwwfia WW wwmwmimwm WEWW nwwmfi WW mmmwmafimm WEWW WWMNE W? ?K§’§eNWW.§3HM§’§.4% Wiwfl RWUW3

3.’1’hes1:bject:1mtte:rcafthvaae
mum-iax shed No.3′?! situated at Paenya %

Estate. Bangalore. The Gfmt af 4_

debtor Ml s.Rana Enterprhes

under deed dated 24~12- v.éj&a. 1&m 12%

years. ma said Earn an
Stabs Bank of industry. By
that time mm
shed to objacmr
in Bank insisted
on the objector before a loan

objactnr by Iettaezr dated 23-4-

A to the: judit; debtor to
mid }’.uu@’ty_ as 3 secI.1n.’ty’ for dust:

ioanafiszaw by the Bank. Th: Bank

V ,fL1d daebfor aamixteci damult £1 repaymnt of
x Tkzmmu. *rwm,d%no1am~—~mnkmac:asmin

0.S.No.2533/1986 far recovezy cf the amount advanwd

MW- ..wWM- wwwunw-xwwwm wwwmwwwmwrwmww asmww “om-mmwnn MM!” mmmwmammm WEWW mwwm WE” Mhtmfifllfifi-fiwfi Wfiwfi mmwm U9?” %%¥$N%£”§”%Wfig fifififi $03.33,”?

an loan with intm-wt. Ans: contwt, suit mm; in be
deczfi on 29-9-1995. A preliminary

passed gmnmg mm to the judmn: ] %
property be brought to sale.

Decree finoeedfim age ‘ii1._If’D?’Na. $11995 to
bring the Finally, d%
came: to be; éfin eacecutxian

petition 1v¢.%:%;z§51&;%%1%9§;. 19-4-1997 bx-mg’ ing
me On 15-12-1993 sale
Spot sale tack phce on 9-12~

mm place on 15-124999. The

é an aprplioatéan undex Ordar 21
the a£nrma.1d’ sale mfi apposed
That, appacwon mm to ban dismhaed

1 sale pmmzamzion in be confirmed on16~«B=~2@CK}.

A Nmsszszzm amen was pmmea mam the
oawrmauian afsale mme In be asmm by this

Court cm 114-2001. Sale oearmmte was isaucd an 8~3~

L\_,/

Wwwm wrap awnwawmamrwx rwww %wwm§,_.mw mmueammzmmm mwtaw mswwmfi “am” wfiwawmimmm Wzww mwmmé wt?” ammmmmiflakm mfiwm Kwwwfiié W?’ aammmmmwa Mfimw uwwm

2001. On 15-3-2001 aaie certfflcatc was It

is therwflaer tlw atfiacmr fikd a pmsent

mqueetim the: Court to adjudmtc rghta 4_

before Ilcmsesuiarz. is

purehaaer. In the appiiaatimz

continues’ with the __ anIy

a lcsaoe. Tim Icas¢s”s_ pegs-:s$i§:§1i”i.s_.’tht§f bf objwmr.

The objector is not    which decree
was   L aale wmcn as
wrfiucttiai    pmnhasa has no
1-gut  After aewiee of

 L   A  "   mi In': objections, and

 

m;1gien&§& is not maintmmable.

‘ Cc-urt on eamiaearaem <31' me

.' in mwur of 1%' t debtor for smarts:

x t1mj1..,'2i}yaara, an objecwr has mt mmmz his title, he

% km: 21% right us the ma pmpetty. Propmy as acid

% a public aucizion. same 'a mnarmm. In appeal, the

Hgh Ceurt has obscured that in such matters

ht//..

WWJHEI ‘9-dWi”‘°\WrQ§ %fl”93 K”G-£E?’*”B«69’€§n§!’Q!¢A'”‘¥éiME£””$fsifi’%t:;ii€”‘$h fiW§”%#3$J¥2 “*ks£lWnW\&’Wfifl

9nWm’\§w¢”%’\}»ifi %ai9i$ flE’Y».W$|5%5!r”$£”!§¥:?<"'%V"&fl""§'s £9.31}:

Emcutirg Court would mum pomwsfion 3 delivwed
to the arucfim. 0 people wifi not
eomeforwaxd ta purchaeethc propertzfiesirxfifiurt

am.~rma.' 'I'hm~£=me. it %d@'maed me % %

WW r–appollatx. W

thiuappaalizsfiad.

5. 31-“; P 8 Manjunsth. lmrxwd M

aequiredabscolutc title :9 ma; “Via
macmam his favour
was in error in was me

‘\Ve’A!’iemIwsw&m@’ -wan; mm-umxlrwyrmaawbwmsi no

as’:-‘WWI mnmwwamwflwfi wwmwmwmmm mmww wwwwwara wsr” mmmmmmmwmmm wrswam mwwmm WW” wwmwmfimifiwfi mawm ammufiizw Mr” €”&»”$»§*¢fiW%fi-mW~%%5££m¥. mmm fi…M&.#§%

apprecimadby tlrxefixetmtimcourtanni. tlwz-oafarea

m Ema&am

5. mr centre. beamed counsel appeffi: fa
auctnm purchasmwumm

praperty in Court mxcfion; both ” ~

walla; abpctor End.

afsak: um   
hasafirfifisa :3rdarwsssci  VA      Court in

so far as on    debtor.

saued.   and entire sale
 '  f 1:,  At an stage,
 are filed to deny

 at 'Though the Court has

       mused sale oerfificate, time
i    kzctsta standi ta preaem the application.

iszén. in pasaessim am; chum, he subnxiits
% L applicaainn £3 mt bk amlthe trialilourt

hcd=””-\I!1″WfllHU’W-’41” Wu mwwmmwwmww-wmwww -any

‘*WWViW%’-‘@rM’Wfl*VhflFI’Q:fl ‘%,$”-I&”‘%”Q.¥l&%”%fi'”9:%fl””&@’V&afl°”% #’fiV£%W¥£’X9( wmwwmm WdWi”‘ F56’*M”‘%fl&Y£WM’% ‘ – – BK
IA””%¥l'<&W'I't HTKWWWW 'MSWWQIWWQ3 hflfi WWIWEWWWEKWWWW §"$K%'W"fi 'bme%:J5'*'M99l%.fi Wé5'l'c' mmmxmmwmmm W3¥'k§3*T% Vau5JTWWfii<'

7. In the lght of the afsrmaid matwial on____rword
axfi the rival cmnsaentiorxs, the points that

ezansidcrataion are:

(1) "Wha:ther the  .aaga    2 

objwteris  _ " 

Order 21  97 in ma  %

(2)    

Court   fg

5. The facm are  property
bciorm to the        promwy
tn the   exaecuted lease-
cum-aaléis %%%%     Tzm-eatm

tawny ahsaltte sale dead from the

The mlecantitmea to be with

% the said paw-ty was ma-msed
L L debtar no the Bankas security for due
4% of the loan with arm mment of abjectar.

_ x ammmts we not paid, suit £3 med. Suit is
‘m1 decree ?n puma dimctmg me of
é pmpmy. Em-man petmon. was filed for

K/..

“6vt’IlVl’l\# ‘hf!’ mmmuwmfimzwt I’i’W\In’#¥? W6R”$U$IW’?’§~fifl%.W..fi'”& W’&§”5fl’W”‘f WWWM3 W3?” Wwfl”‘KI%I”WD’|si€fl”‘W\flW W”flfi\3W”$ ‘Q:uI’lvJ%fifi’$§* QM?!” #\&””h¥ElVfi”hW!W6¥%.«W%. WE-K??? Wum’%aa£5″VMFfi%$ WW WMWEWMEMWW H”‘%%”9a?W”% Ww’§wfl¥WWaiii’

miseofthexneargagedprepea-t}r.1’1wpz’op4erty_i;aao£d.
Sub is confirmed. Sale am-fificahe is

raga’ awed. Possession ccentinued with VA

debmr all along. me objectnr..wa:s4 mg m

am poaaaasion ofthc Imam V

possmsion in law.

Court. for defimy apfémvwacin is filed.
may 21 Rule

f éf a. dacraw for the
bi’. or the
ef sold in mmcutiaon
of ‘B _maEted. or gfbstzruxztad by any pm-son

15a.ws”wse.£6z1’af thsa pmpm-ty, he may
main: ‘s;u«v..gpp1iaa”t§c2a -an tha Court aomplaiznjxg of
“such -_Ja:4a«bsu-uctxo’ n.

(2) agapacmn is made under
V sub-fruit: (1), shall . 113 adjudicate
upéoiia ;»_thev.%_Aa,ppl£t>zat.’aa’:1 in acmrdanoe with the

, mntanwd.

’99 CFC $6.3 as under:

~~’V ‘{1} Wilma any parser; other than the
fizdi debtor is diaposamsed. cf ixazumvabk:
by the hokder cf 9. dexzree for the
of such property, or where such
pimpex-tyhashmaoIdi:tze:oecutionnfadec:ree,by
pumkmw thareaf, he may males an

x

wwwwmn ‘EVE 9l”WuK””‘Jiv’5f’9&¥$'(§l6′”%fl5″°%l0’*@Wx BI!

10

appfieafian ho the Court complahzirg of such
dkpoasmaien.

(2) Vihere any such applimtion

Court, am]! p1-owed to adjudicatb upei1«%T:’tkwv,
.,

applicamn Em acoordanm with

Itlterpreiuag time muvhijem,

peraoa in peaamion or wait till
he ‘3 dispossessed adjudizmfinn of
has rights. Injhat order 21

Rule 9?_ But a.

«warm! 3€Wa1l”‘lB1Qz83’If.€&”‘Ri?§’aI’Mai’9W’% an-awn Wwkflflflflfl ‘MW’? KEEQNEVWQQPKKFQ E7″flfl”Wl-“‘8 Und\aWWJ’i$fl Wfifl’ W\J”§H9k§Vfi”Qlfl”HI£’§1″Wg Wiififlfl Wgflfiflfiflfl §.dl’fl'” K%J0″&ii%%V$5″\KI’lW%-WC T353351. Vuflflluflfliafl

pousmsion afthe . Auction purchase: ‘5

condition at’ such an
a.pp1ica’I:inr:, 7$ #§ust’he in possession of the
pm-pm-my cf tlrm cinema: and
tries in abmin possmsism,

‘a._VA;§<4-gtwzzx objects to the same, ehligation

to adpxdm' ' 1:3 'upon. the rg&' of
_ ..§u.ch acoorflame with the proviamna

23.31 flu: mm: case, admittedly, me objwmr B

IKQPIE \J\s"\l%\¥ '%al"'& W'l"'li\I:W3""&fi£(""U\$WJ#"'Q WGNWWIVW 'WMr'h-W5imm'm!£»m£

debtor waa met an almaiutc owrm and he

b'/..

Mrkfiwflfi K35″ fififlmfififififl WWW?’ KKIUWW WsJ’@Wl1Vi§%Ei’%3%.i3″& Waww uwuma WW %m’F”*kfl¥’W.WNfl’flW\J”l WEHWWW fiuhlwflfi Wk’ mmnnwmumuwm in

not melting delivcry of povsswsion from He

is seelcixug delivery of possession flora the
debtor. The Court owes a duty to the auctiofl .: ~
tn put him in possession. In fact, in
Purdmaar has akeady berm Put £11 5 I’ ‘

‘ , we are of the V1:-w’ V»

fladby the obiacnor is

preps.-rty on the date

19. Stx*a1g¢§1’y;::.”*~ ‘ C-ml:-t without
oax::¢r1trafi1xgVv’Vt$tiVt1;;;%.:s=:r.%§ a if it in
aqudm’ ting % in the said
magag-my did mt object to
ar 20 years. He has

owxwhip is new trarmferred to
“pagicmm thmugh Court mks. Tm aaici
V are: mt only comraxy to law, but they are

mm’ ful man was of the mal panama

vausvwvwaarnmm wry: %’lrnr”‘h;I’¢l.’li«Wa9″”&||.u!”‘0’)o’Qg”\;§ 3;.

GWWW ‘hfl’$wd”Ul’5\l ‘fill 5’fl””II’V.HV££§”‘W¢$&9″‘k – u . .. _ ” ___
|lNnl”‘Q iklllfiiffifl Mwwna ‘Qufifi ¥I’wWlfi%fiW.l*”‘$1I#’°%I\£”i IIEWEE Ww\l’fl.fl¥&9& Wuflfl fi%..4!”‘&i’%.ii’l.l9″‘fi!)?*’&WfiJ”fi I”‘€i%JW”‘f V-rci’hwI’5aWl’\.! ‘fix?! %’%fl'”‘K$’¥V§”‘I-l”%E’WJ”‘§& WIEQUTI ‘ht\JPi§.flW”%g$&

12

waamlyalwseeofthcaaidizziciustt-ial shed.

contimaaa with the objactcr. There is sale

mom; and wmtam titk: the: juamnt
$811011 tr: aucfim V’ ‘V
hkmm are pmtecred by ma %
thaacourt In mamew

reoerded by the
tlmughlmhns in the and.

11. ordar of
reasons set nut by
us. and aecordhogly it

….. % JUDGE

sa./-3*
‘mDG’E