High Court Karnataka High Court

Sri Abdul Qaiyum vs Sri C Abbas on 3 September, 2010

Karnataka High Court
Sri Abdul Qaiyum vs Sri C Abbas on 3 September, 2010
Author: Manjula Chellur
IN THE HIGH COURT OF' KARNATAKA, BANGALORE?
DATED THIS THE 31*" DAY C}? SEPTEMBER, 2010

BEFORE

THE HOWBLE MRS. JUSTICE MANJULA CP§§§3£L'UR'.__i  ;_. A' 

WRIT PE'§"I'{'IC}N N0.19983/2810 fGN§*C:PC} 'A--V.:: .  " 

BETWEEN

1. Sri. Abdu1Qa:£yum _
S/0 Late Sri. B. Mohammctfiv 
Aged about 34 years  

Smt. Ruicbiya V  «_ _«
W/0 Sri. Abdui Qaiy1i"m _ -- L b V
Aged about 44 years  V  'V '

Bmzliparté rcsidiz:§'g..LatT.  
Basmah,'-3rd 0303.9'. "  «
Azati N.--agar,.,U11a1   
Mmlgaloré 'Ifaiuk' "

D;3i{shina.Ka:xna§:1a   PETITIONERS

  (By.. SI"i.'v»vA1§:;.'E'w'[';'A-:2i.":'§,§1_'13.S1,ld}I1a;t}. Rae, Advocate)

 xflf

  

Sm; Abbmi'

  __S/0 Latrtfiri. <2. K":.1,:::1hiRakl<i
q   Agegi about 53 years
Rfesiéiflg at Kapxi Guclde

  Afiavsra, Ma:1ga1om~«5?5 001

kw

.«/i "

...RESPONEEN'"£'

 Sri. Cyrii Prasad Pais, Aévocate)

*k-Fri:



This WP. is fiifzd under Articie. 226 and 227 of 'tilt:
Ccnstitutiqm of India prayiug to quash the impug;:w:d :~r_der
ciatcd 28.5'2{}1{} found at AI1I3i€X"11I'€-C on i.A.N_o;r2 

o.s3.Ne.5e/20 10 passed by the Iearnefi Ptincipafiu 

Judge, Mangalo-re.

This WP. coming on for Pre3.imiua:ry   "  

Group this day, the court made t11evfc311<;mxzing--{'

oR9ER ? "

Heard the learz1ed C0uIi$$:S~~..f0r =a.s:."9w'e1} * L'

as the respondent.

2. The main ground tk;;E;R
= I.A.Nt;~;Ii”” the applicant] plaintifi”
,-‘:3.11&e1″ 0n:1er738 ‘-Rails 5 of CPC is allowed for
}_3ef’:0<é.——«*'I'he properties meznticned in
_ s;;1~;;1em 11e.__Itm Nos.1 to 3 of 1.A.No.2 stands
. _ a::;a.»;1f1sd;~-V,befgm judgment til} the defendants
' V file their ebjcrction.

M ” ‘<::;o <23/5"

V * A-:>cord.:ing to the learned counsal for the petitioners,

: __S§1b~~rL11e 4 of Ru1e~5 under Oxficzr 38 of (‘LPG would come: into

/’

piety in the present case, as 1:116 Carder of attachmfint is

contrary to Ru1e–f:”$ of Order 38, as there was me 0ppart§1n§i}§_

:0 the petitiorxers to fur;1ish security, failing _

alarm csrder cf attachment of property befont jE”:314f.7§g§¥.%if:if3TiV’§Z”‘£7,:’:€)?;1AI(i ”

have been (ions.

4. On perusal of the (53%i–i§i*..V_1}1€£A1hfii3;1fiiiVV 123.b<§":.fé;"' Vitfiis
noticed that the condifippal '<Q;f " –.r3tta{:'1iIxz<%:1i¢Av.*.§vas in
existence till the appeara§:i:.:éT::-f filing the

c}bj€€tioI1 statenaant- v_'}'I1011g§i'1 fought to have

been stafid by t;1i££V.i¢-:a:ifr1§ii'~VgLF:«£1dge-'are not carrectly typed, the

petitioner (Sf before fifis Court could have

_v coxxtggitéi the béfom the ma} C:011;rt. Though the

Of;' : é}?;"1'Z€§t{§_1'].}'L{i.fiIli befonsc judgment was made on

fp:3n?;Litio;:1c:r has not bothereci to file objections

' aftttfhis z§§pp45$éit'é111ce on 21-3,6.2(}10.

'A Under the circumstances, the above wxit peiiticzsn is

af dimcting the petitioners to apigroach the trial

311d; file um objerctians statement bzringing to thé notice

cf thfi trial Ceuri 11:18 grounds rajsfid in this petitionk' " W

flxccordirlgiy, petition is ciisposed cf.

Sdf
:uaqe

KVS