IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2"" DAY or JUNE, 2008 BEFORE: THE HON'BLE MR. JUSTICE A.s.pAcHHAPUnEii5j»f* i WRIT PETITION No.27581 g§iéé05«§GM-cP¢j.__*3 n BETWEEN: Sri. Vishwanath, Age: 50 years, . S/o. late Nanjegowda,' R/o. D.No.5094, Housing Board Colony, W" , v_ u *a Wjg= Nanjangud Town. ii_ J ".; '.i_ .;e_7 PETITIONER/S [By Sri. M. seen gee; A§v,} :1' AND: Smt. Sarasamma,. Age: majoryg W/o. D.SriniVasa, _ R/0. Vakkaiageri,"' .*Nanjafi§ud_T0Wn. =»_ _____ 1- ... RESPONDENT/S iQ[ByiM1se_B;Roopesh & M.K.Sandeep, Adv5.} i-i-it This Writ Petition is filed u/Articles 226 and _i'22?*of the Constitution of India, praying to quash '«.the, Order dt. 11.11.2005 passed in I.A. in 3.9. .x _No;28i2o03 on the file of the Civil Judge [Jr. Dn.} '-_énd%JMFC., Nanjangud as per Annexure~"G". This Writ Petition coming on for Preliminary A "Hearing "B" Group, this day the Court made the foilowing: ORDER
This petition is filed challenging the jérder
dated 11.11.2305 allowing the appliCat.i_t’;nV’:”tfovru
attachment of the amount lying in deposit rind thefii.
Court of the Civil Judge [Sr. Dn;§,~Nanjandudl x~f;H
2. The facts relevant for the purpoee of this:°,
petition are as under:
The respondent inatituted a euit for recovery
of money in 0.59 N051555?dé¢i_ Wfithh” came to be
decreed. Thereafter. thé_reshondeht filed Execution
Petition No.é§/éfihg and éiép riied an I.A. to attach
the amount to the éitegg mentioned in the execution
petition out of Re:iGi¢0§?CO iying in deposit in the
Court of the Cifil Judge lsr. Dn.}, Nanjangud.
iA<$he irialkcourt under the impugned Order, after
iasuing inotioedfto the petitioner has allowed the
hdsaid I.A. 'and attached the amount to the extent
'":fClaimed in the execution petition. Being aggrieved
'of the_eaid Order, this petition is filed.
i3. The learned counsel for the petitioner
fl";heebmits that the Trial Court had no authority or
0L
matter, the impugned Order is illegal and has to be
set aside.
In the circumstances, I proceed to pass flthe
following:
ORDER
The petition is allowed.di iihe :Otdeii.ddte§i
11.11.2005 passed by the Coi1i:t_ is °¢;1ua._:f=’ned ‘and = L’
the matter is remitted back to the TriaiAQourt to
hear the application on merits ih the light of the
observations made and ~th¢” @§0Vi§i0fis7 of Order 21
Rule 52 C,E,C;'”:d
‘Va Ksm*’,V