Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Karnataka High Court

Smt. M. Ansuya vs Sri.C.Srinivas on 16 March, 2017

Author: A.S.Bopanna

Bench: A.S. Bopanna

                            1



IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 16TH DAY OF MARCH, 2017

                        BEFORE

       THE HON'BLE MR. JUSTICE A.S. BOPANNA

     WRIT PETITION Nos.60144-60145/2016 (GM-RES)

BETWEEN:

SMT. M. ANSUYA,
AGED ABOUT 48 YEARS,
D/O.LATE ABBAIAH,
RESIDING AT NO.44/2, 5 & 6,
NEW NO.27, 3RD MAIN,
R.C.LINGAM LANE,
SARAKKI J.P.NAGAR 1ST PHASE,
BENGALURU-560 078.                      ...PETITIONER

(BY SRI SHOWRI H.R. ADV.)

AND:

1.     SRI C. SRINIVAS,
       S/O. R. CHOKKALINGAM,
       AGED ABOUT 47 YEARS,
       RESIDING AT NO.44/2, 5 & 6,
       NEW NO.27, 3RD MAIN,
       R.C.LINGAM LANE,
       SARAKKI J.P.NAGAR 1ST PHASE,
       BENGALURU-560 078.

2.     CLT POLYMER & RUBBERS PRIVATE LTD.,
       NO.44/2, 5 & 6, NEW NO.27, 3RD MAIN,
       R.C.LINGAM LANE,
       SARAKKI J.P.NAGAR 1ST PHASE,
       BENGALURU-560 078,
       REPRESENTED BY MANAGING DIRECTOR,
       MR. C. SRINIVAAS.
                             2



3.   STATE BANK OF INDIA,
     REPRESENTED BY ITS
     AUTHORIZED OFFICER,
     STRESSED ASSETS
     RECOVERY BRANCH,
     NO.22, 2ND FLOOR,
     BENGALURU CITY BRANCH
     BUILDING, J.C.ROAD,
     BENGALURU-560 002.                  ...RESPONDENTS

(BY SRI K. PRAKASH, ADV. FOR R3
    R1 & R2 ARE SERVED)

      THESE WRIT PETITIONS ARE FILED UNDER
ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA
PRAYING TO QUASH THE ORDER DATED 06.11.2015 AND
19.01.2016 PASSED BY V ADDL. C.M.M., BENGALURU CITY
AT ANNEXURE-C, PASSED BY HON'BLE V ADDL. CHIEF
METROPOLITAN      MAGISTRATE      BENGALURU      IN
CRL.MISC.NO.9506/2015 AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS
THIS DAY, THE COURT MADE THE FOLLOWING:

                         ORDER

The petitioner claims to be a tenant in respect of the petition schedule premises. In that light, this Court had granted the interim order at the first instance.

2. Through Section 17(4-A) of the SARFAESI Act, an appeal is provided even in circumstances where, tenancy and lease hold rights are claimed. In that view, the petitioner would have to avail the remedy of appeal before the DRT. The benefit of the interim order granted 3 by this Court shall enure to the petitioner till the DRT considers the matter in accordance with law. This is however subject to the condition that the petitioner shall avail the remedy of appeal within three weeks from the date of receipt of a copy of this order.

The petitions are accordingly disposed of.

Sd/-

JUDGE ST