EN "me HIGH ecu RT CF KARNATAKA AT BANGA£0:{R_Ei _
DATED ':H as "me 39*" DAY OF JUNE, 21csé:95M ' ¥
aEFoa§%
THE HON'BLE MR. JUST¥CE HEN' NAa3aMo;éA,r§
W,P.No.11668?_2£§§9[Gfiir_¢P5J
BETWEEN: AJ "
e.s.e0vsr~:DARA.:u
35$ LATE GWGGWDA % _
AGESS1\'€ARS A V
RiA18"* mess .j ' 1 '
NANJANGUO--5?1 "
_ , ' ,;==E'nTIoNER
{By Sri T,_N.,3QiG:H{3:$?$T§-§«Y; .§§gE:§v.;-- W
ANS:
GVK§TTAPP§;"'~V *
szo ;.;A*ra Gymciowua
< % A933 ABGEJ? 55 YEARS
a/A mass; !\K3:.3695
3:: moss E'§{'§'Ef:!.Si03\§
'~§%A¥s3_éAf€f§'E;.EQ.
,.R€SPONBE¥'*sET
gay §m€}'3..'§\E.3E T'A QEVL Mfg agxa ;
j 3Th§s writ getéiéan {fled Léfidef Ariiciaa 226 8: 22?' of the
2 C"§nsfiiz.ii%§re of §né§a graying fie $92 aside ihe eréer dateé 3.4.363?
passed as? fine Psi SJ {J21 fin.) & JMFC, Eéangangud in Ex}/20f39.
This §e§§'£ien earning oa for hearfing an EA tfiés 633;, the cam:
mafia the fciiewing;
fl\\i\f\«
I-J
ORDER
Respondent is the decree homey and.V_;_:;é::%I§Gt§fe:r Es jfl'”‘ré.«
gudgmeni debiar in E.P.1i2009 er: the ‘fifeM bf thvefcéssié
at Nanjangucs. This E.P.3!2G{39 a£§se.<~;*._ ou: Afinas 'Vc§écrée'–%%%
proceeding £3": FD? 3239?: Thé V-céecrée'c§a'r2T¥éid.§V"<§%§iér'date€£ V'
20.12.2807? has érawrg :"$?.3.g fir;a§"'c§é,§<;réé?.__;:;roééé<:i¥*:"agé4 and the
etsfirative {rortion reads as"4'i2é*§mmi3s:¥oner.s skefch
dam ¢¢.11.2~.9§:? :20 5 are aiiaffed to the
peéiéfoiéefrs prcperty no, I? menfloned in am
simian séééil a!§c3§%$§” §$§ondent
;:”s;g cémmfssgbness .$ke§ch 529., the sketch showing five
% ‘ ”;%§¥fL€§;f:??: ggapgfiy {:5}? narffz to sou??? gza skefcfz nan? sf7a§§ form
?°’he aefifioners are dfrecfeci ix: remeve
c9§:.s:§*::czf:ia:: L’i£ .38???’ mt 2:9 an gmaeriv 30.? afibcafed is the
‘ – ._ é .. _ _’ ‘ -»?’4$$;£3€¥f?5’£.*¢{_’§§? af ffifiif mars’; cos? forthwitfi.
fanderfina is mine}
Sraw fins! decrw and the paréies have so bear their mar:
u 90.333,
ww
2; The firaasé fiszsree court efirected the iudgmené de§§o,r”E”:grein
and 33 wanders to remeve the constrasction if any,.A..p£i§”-zigficn
property no’? aliocated to the responéent at ”
forihwéth. S¥r%ce the petitioner in this w:i’£peti1Eoa ‘E{c>i_ régficyed.’ V’
the ecrzstruciian gut up on progefly
ERQIZGQQ to execute thai fi55?§ia9.. 0t”fi.”:%i’dé5F§a.é “~~irs”j th§s ” L’
E.P,3i2{}09§ pefitéenez ergiered a Vp.”:§Teiarar%Q§: aifid’.fi:l§:d_ éb§ect§ons
ératezaiia contending thatV§1eeu§ané’é–h.is%.:_§vg%:§ti:§§:§.:’fzaye not put up any
carzsmsctéen an properiy :*;r:;V;:*.:.;1i.ia;>cgz=V;-ggéziy’f:§A}e§§¢a*:$ez’:t. Thus there
35 anmiguéty me gartées with
regard §:*og:er:y $193′, if: Ehe
céycumsgé-:3§’e’s. Viriéa§§%g:5’a’é§§svzfled EA3 1.m§e:* Q63?’ 26 Rzfie Q
CFC fa; &p§:éi~:1§_:°ne£f:t’,’«a?Aa éisiéyi aammésségnez to find ms’: whether
~._A%%ze;:é5’§s;»_ §:’2y._ Aencrftéaésfifréafeni by the peiifiioner on property 319.?
_;*§%§:é3%;’:a~ie*-:;i-..%:Lf% ifivegrefsgendeni, flier heagészg both the parties, the
é:T:a¢{1€§§§ §%fL§;3:’i.[:’passed the impugned erder arm? the eperative
§ofi%a§s..:éads as under:
V’ V’ » ‘T appifsation flied by the Qecree Hoider/appifaanf Lime:
‘ ii’! R319 9 CP£ is aikzweed. F7528 69:23? Cc:2′:m§ss:’on&;* is
” “‘é;é,w§s?ed 39 make £aca£ igzsmtton and measazre the petigim
scéwssfe graseriy 3?; ewe? $9 lascertain iéfize £’z”I{2!’0&€!’}i’}’?&f3€ if any
02%/bx
made by Jfirs, and fiaraéing set back piaee as ;t:rasfec:”‘*i;: fbe
agyicaticzm Na order as to cost. 2
(underfine is mine)
3. Aggrievecé by this order £%1g_e ‘e?,exé:;;>L£:tE,r_ig–h:
petitionef is before th§s sour: in this wfifpgfiiirzn, E-ji.§ar<.3V"a§gui'né§rs:s:"~ *'
on both the side and perused the é'izt:i:'é wrét papefs;
4. 1: is no: if: dispfiteéieat 1m;~a:%%aeAaj:aa Sn F-‘SP r~z.2z2oa:r
had bemme finah. Br: fhefinjai Vdgcfeé;v§tVQ:§s:v.v”s’§3ecéfied ma: the
peiitécner ?:er_ei3;fe a;1;:*:§zwr faéied $9 compéy the déreciions
éssueci gm ‘ih:e frsa%’§ <:g;;:éeV;:&:§;}wrespenden: flied EP,1i29G9' Befcwe
r _ !he._§§€e;§ii:2g ¢ou%i;'t%¢e—gétiiienez cereteads Ehai he has become ihe
'Q%§3r:er[At2f4[Sh§a?;'ze:'s* —3 is 3 having guréhased the same frem mber
$¥':afgr?e:h0E§iér;é;';_ V?-Tfititiofzser further cantends that he and his vendors
isavet" :1of.a:é§:~e;achec¥ 'fine QC2t¥"§§6f'§ of ihe property aiiattefi to the
'V V' ..r%es{;a;gnée}3E, an the cfiwumsiagzcesg the impugned erder paased 53:
— :§%:gé “fE%3.5 Cour: Ea firsé cat whether there is aay encroashment on
fiéfageriy 239.7 is in acmréarzce with ms: and E finé am §usEifiab¥e
graund to Esfisefiere wiifz the same,
@\;~/\./
5. in the impugned order passed by the executing court
it £$ stated that the Commissioner to find out regarding set ieft
by the petitioner, This portion of time impugned orde’r;vi£:;”t§uV’;,$i¢:é _
some of the execution praceedings. The pietiti.§_iie2tVv béitore tiiis.
court in R-SA rs:o.1779:2ooa had untienéiitétt ‘ti}at’A’nt§_§e$s§’f§i
§acinstrasctti–i;g’: vbz.iiidii:1Q”‘<:t3"~~t
prczperty its: 8 and witimut affectifig propértgriafjiesigfiqqritiient that V
is share no.'?'. Fiespondeht..§:onte'rééis"tti§:tVfietétionef i*ias"é:onstructed
on property nosfi ta 6 withéuti ieaiv§§ig"an.§{sé'tw.E§a;:k and contrary t0
the undertaktngfiiven iiittfl ~.i}'$¥:"Gii§"i_jIr'_}'v'$I2.5f'.3§58, if that is so
respondent _i§s:7"a_t'i¥;§ic3s,riy tc£'.'az;§pri§a-ch…ttie concerned iczcai authority
com;3iéti;1ing'thev =.itéi:ai;iii*g.::§f—théset back by the petitioner as per
the ruies, ttguicijt é;'¢riation action, T9 this extent the impugraeé order
;3a$i$eiid’b§i”«t.%i_e iéiwcaiting court requires moétfication,
..Fic;:;’t’i°ie reaseraa stateci abave, the ioiiawing:
§2;§iQ,E;8
E} Writ petition is hereby aiisposed at,
rjw”
K./’
EKBI
This; impugned arcier passed by the executir:§;Vz:;a”a2_§f%’§3Vn
3.4.2oe9 1:: E.P,No.§f2§G9 Es e0n§ned.–%§§§éciEé§g
scam v:.:mn*§is$Eaner to makga §cca!’§nspé:ctié’n:anAd %<;u '* 'V
measure the geiizion sc§2gdu§e,;%ro«peft;' "§'r3'é<'32V§{is.=é.;r"=2:.;
assestain any encr6ac_hme:é'€A.{ri;:ic£e te;r'V'i5'3 ¢ ;p:;etit:§'nné:'
herein can greperty noV,u17;=. _H<3:'¢:iueredT ac§or5;n¢':y.