Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V. Krishnaswamy & ANR. Vs. Karnataka Rajya Kaigarika Sahakari Bank Niyamita & Ors. Etc. [March 10, 2015]
2015 Latest Caselaw 182 SC

Citation : 2015 Latest Caselaw 182 SC
Judgement Date : Mar/2015

    

V. Krishnaswamy & ANR. Vs. Karnataka Rajya Kaigarika Sahakari Bank Niyamita & Ors. Etc.

[Civil Appeal Nos. 2874-75 of 2015 arising out of SLP (C) Nos.18732-18733 of 2012]

ANIL R. DAVE, J.

1. Leave granted.

2. It has been submitted by the learned counsel for the appellants that the dispute with regard to the amount payable by the appellants is pending before the Joint Registrar of the Cooperative Societies at Bangalore in Case Application No.A(I & M):D-7:1366:2001-2001. We direct that the said case shall be decided by the Additional Registrar within six months from the date of intimation of this order to the Additional Registrar.

3. Till the aforesaid proceedings are completed, no coercive steps shall be taken under the provisions of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI Act), for recovery of the amount.

4. Interim relief granted by this Court shall cease to operate when the afore-stated case is decided.

5. In view of the above directions, the appeals stand disposed of as allowed to the above extent with no order as to costs.

..............J. [ANIL R. DAVE]

..............J. [KURIAN JOSEPH]

New Delhi;

March 10, 2015.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter