WES No.1 E81306 & M092/2006
in mm. men mum or mnnnwmm
cmcurr amen AT nnmwm V
DATEI) mas THE 41% DAY or nacmu3ng3%%g§;c§. W. V
BEFORE 1' V' 1. is «
ms I-Iorrnm :un.JUsTIt:E--1i.Ki}fi§l_;iR I. '
wag-r !'ET'I"§'IOK Hos. 11o1s(2;oo6L'7¢i§» _
an W.P.Ho.11018[2006]
EEQEEQEE
ymmmwAWHV_"2__,
s/9 HANUMA9?A;$AsAR'
AGED AB0UT_a3'xEnRsa *
ocC:AGR:cUL:UR$ "
R/Q HARA§AGERI _
RANEBENNUR°rALUK . ','V_:
H.AvER:~..m:s'r." '- PETITIOIIER
" '*{3y' $£i.K.'.L.PatiL.«A_ 'V
1 A, SHEVAEPAT
*=sf$ MvRIGE9§A KARESHETTAR
asma ABOUT 63 YERRS
A AGRiCULTURE
A;*,RfO HARANAGIRE
._ 'samaaawuua TALUK
"mAvER1 DESTRECT.
DYAMAVVA
w/0 ޴AMANNA SUNAGARA
AGED AOUT 57 YEARS
OCC:COQLIE
R/D HARANAGIRI _
RAMEBE§NUR4TALUK k////
'cm
WPS No.110i8J06 &14(392f2006
HRVERI SISTRICT.
HRNUMAPPA M/O BASAVVA KASUTHE
AGED ABOUT 47 YEARS, OCC:A$RICULTURE , 2
Rm>mmamm wmmmmmgyfimfim;
PRESENTLY R/0 13$ RESPQNDENT CEO DEAMRVVA
R/0 HARRNAGERI ' =. = . 2. u'~-
RANEBENNUR TALUK
HAVERI DISTRICT.
KUTEPA sxo BEARkfi§PPAfQUDAGURAI a
RXO SADARA **;.' _;.v '. n '
DIED ON 31.11.1996 HIS ERS
a) SHIDDAPEA KGTEPEA euDu§QRA='
AGED gscur 50'yEARs ~ ' "
:0cC;AGxIsULTy3Ev_ * *'
'R/0jsADARa»_*Nn '.;
bjv T'N£$LAv§$"KQCTE9PA éfibgeuaa
*. _0CC:AGRICULTURE_--
'arc sA§ARA1 'x
c; 'sMT_GANGAvvA_:
wi3_GunA99A MUDDI
AGE 43 YEARS
GCC:HOUSEfiOLD woax
Rig sannna
g,'mfzs#L§wmmwm
'fw/O;NINGAPPA MUD§E
. Aess ABOUT 40 YEARS
. 0Cc:HoUsE WORK
3 Rzo SREARA
['"a3:DbAPPA,
' _H§/0 BHARAMAPPA,
AGED ABOUT 47 yaaas,
GCC : AGRICULTURE
R/' O SADARA .
HOLI 1'A?E'A
S/O B PA
AGED ABGUT 3'? YEARS
OCEC: AGRECULTURE
10.
ll.
'".;2.
13}
WPS No.119I8.v'G6 & 140923006
RFC SABARA
BHEEMAPPA.NINGAPPA KARATHALI
AGED ABOUT 52 YEARS
OCC:AGRICULTURE
RIO SADARI
PUTTAPPR NAGAPPA THOSINA
AGED ABOUT 42 YEARS
OCC:AGRICULTURE
RFC SAEARA
NINGA?PA BALAKERAPEA JALLER5' *,
AGED ABOUT 40 ¥EARS~ 2'
QCC:AGRICULTURE "
RJO SADARA
TH:RAKAP?A=AJ:APBA SANNINGABEAV
AGED A593? §2_&aARs', = ' "W
OCC:AGRIC§LTURE «pa
R/OMSADAEA
Biasayéa'AVJ@9£a,SAxfi:§GA9BA
AGEBuABQUTv52=¥EARS_"'
OCC:AGRICULTURE "
ago SASARA . 5
j'fi0gnAppA HOLI%&§PA ALLALLE
.V "AGED A803? 92 YEARS
'~,oca{AGR1cULTuRE
. R#QV3AaAnA§
_'HOL:¥A§EAfHAN§MAPPA ALLALLI
VDIED am ;1.l0.1991
HlS'LRS
x "aa)V' sMT.aoNNAvvA,
WIS fiOLI¥AP?A ALLALLI,
AGED ABOUT 72 YEARS,
QCC:H®USEWORK,
R/O SAEARA.
b) fiONNA§PR EULIYAPFA ALLALLI,
AGED ABOUT 54 YEARS,
OCC: AGRICULTURE,
RfO SADARR.
.Hi§
C)
Ci}
8}
W95 No.2 10} SID6 & E4092/2906
BASAPPR HGLIYAPPA ALLALLI,
AGED ABOUT 44 YEARS,
OCC: AGRICULTURE,
R/O SADARA.
SANNABASAPPA HGLIYAPPAWALLALEJ
AGED ABQUT 33 YRS 1 _H 3 '
occ AGRICULTURE " :--T*
R/O SAEARA
BASAVARAJ @ BASAVESHRARA a@LI3A9?A'ALLAL1
AGED ABOUT 35 YRS ' "a 2
occ JOB ,. :»w
R/Q sADARA_"« '
KAR:yAPPA=HoL£iAv§A'ALh§fi£: »j
AGED ABOUT 33 gas - 'V 'vi
OC$.AGRiCBLTUR§f
RAfiaPEALsgo HQL:yA9PA
='AGE§*A2QUr 33 YRS.
'GCC'AGRICUET§RE"
* R£Q 3ADAaA=V';
LAKsfiMA§A Sic HOLIYAPPA
AGE§"ABQU?'3Q YRS
"occ AGRICULTURE
=_--3/a_sAnARA
Ww,sMf-EASAVVATW/0 HENNAPFR KUDREHALA
'vgsan ABGUT 57 ERS
',QCC HOUSEWORK
V".-_ Jj"
R50 SAERRA
SM? HONNAVVA W/O DELLEPPA KUBARIHAhR
AGED ABOUT 50 ¥RS
GCC HOUSEWORK
R/O MAROLA, HAVEI
SANNA.BAS£PPA HQLEYAPPE ALLAL&EA
AGED ABOUT 35 YRS
OCC AGRICBLTURE
R/Q SAHARA
WPS No.1 1018206 & i4G§2:'2GG6
15 QGBSABASRPPA BOLEYAPFA 5:ALE;ALLI
AGED ABOUT 35 YRS
OCC AGRJICVLTURE
R/{B SADARA
16 GUDDAPPA NRNJAPPA UDRGRTTI
AGES ABQUT :17 YRS
OCC AGRICULTURE
R/'O SADARA
17 mmmmwa HoL3:¥AP§»A xsngazraam-«.
AGES ABOUT 36 ms 1 '
occ AGRICULTURE _
R,/0 SADARA _ ' '
'RE§PGKDVEfl.'l_'l8V
3 8ri.G.8.Bhat Adv for R1 >1 U5 mi F
This petition is u11tie:f'a11Li<:1<e$"~226 and 227 of the
Constitution of India praying tG'qi1asIji'*tE;c ijgnpugzzed order at
Anncxurc--D di. 1<»'-!~..9.20(}6 tht: Afliiifional Civil Judge
(JD) R&ne'ben1_m2'« Execution N<).5C1,'.99. f'
[In w.r.x&+.14a9_%§l_g_gc%9"§_;
..
._.Si_e3_ HT:3;j;;1m;.2.ppaj.Dasar,
Age.1%abou:v»43~Tyears,
()C~:;:AgIiCulifig1’e,
RI 0″
. ._ ,’ ‘ ‘ .__Raneb::* 11m:r Tq,
Qisg: Havexi. …PE’I’I’I’IONER
V’ gqjyr Adv)
VV Shivappa,
S/o Murigeppa Kortisheticr,
Aged about 63 years,
Vv’Ps No.1l{)18f06-&.. 14092/2006
Agicultum,
R/o H ,
Rancbcmmr Tq.
Haveri Tq. RESPONDENT’ V V’ ~ .4
(By &i.G.B.Bhat, Adv,
8ri.8.N.Bhat, for applimnt)
This petition is filed under ;artic1e’ 222:3 22*? the >
Constimtion of India praying to quash ‘tI:1e’imp11g”ned ‘Ol”‘_.{E3:.t’ Vida
Annexure-a dt. 13.7.2006 passfid by the”Additi,eé1a1″Civfl’.Ji1dgeL
(JD) and Additional JMFC, Ran_ei:gnnur; in No;.50,I3,999. ‘ ‘
These petitions coming on: pggljnfinary hgzfétring in ‘B’
goup, this day, the mafia the fialiozying: ” VA
1. me peti?¢5:z¢x:fhas;§;efexr¢d this writ petitign chailcnging
the 0rdc§r”‘– Court dismissing IA~III and
axioyagiiig uIA-IV. A. V
2;’ T’ Th§”;~}¢:?.i:i::ioner is the piainfiflin O.S.Nn.189/89. It is the
3131; of title and for recevery of possession.
Pie a rcgisterw power of attorney in favour of
x V’ Murigcppa Koxishettar to prosecute the suit and to
‘ ‘?.§it11 the pmpexty which $3 the subject matter of the suit.
” w”I”‘he suit was contrasted. Ufttimately, the suit was deemed. It is
thereafter, he has flied this Execution Petition. After filing of
h/..
WPS 330.} £01 8106 &. i409’2f2006
7
the Execution Petition, he sold the decree in faeour of
Srifihivappa Murigeppa Korishettar for a sum of
on 14.07.2000 and got the same registered on
No.13’77 book rm: volume in 232 atmflpbages
ofice of the Sub-Registrar, \
the aforesaid assignment deed’, “the L.
decree has been entered in fhe’VL’i*e§en}1e the
appiications filed by such
mutafion entries. The same before the
Assistatgif theeiipeal came to be dismissed.
Afier aéquieng git:-§V~ .ei;o.. }m; p1’epefl:y under the aforesaid
assignmentL4″dexéd,.V”.LheA’–._hfiéV sold two guntaa each to one
V’ and Biddappa Sazmingavar and on the
of ‘ sale their names are now entered in the
ntizateiion S1mflar’ ‘ ly, another 5 guntas were sold in
‘,_favour of other persons whose names came to he entered in
“..fjtI:A1:e reyeeue records. Thus, he has alienated 19 guntas and he
— 30 games. It is at this juncture, the orignal
” filed application IA~EiI seeking leave of the court to
prosecute the execution petition in his own name. The
1/
W’Ps No.1 10E8/()6 &, 1409212006
purchaser of the decree filed an application IA§’§’;—-to
to prosecute the Execution Petition, »..»!31ach .
other applicafion. The trial Court on eezieiierafioix offixral 2
contentions has dismissed the agplication game
and has allowed the applicafioeffiied. fhe. of the
decree ie, the defendenii,” two orders, the
plaintifiis beforeflxis cm. V
3. The was that he has cancelled
the favour of his power of attorney
holde1;:on’–1E3.{)v’?u;:2f£)€:):C¥ ,eiix<§,_:fberefoze he has no right to sell the
decree. before the Court to Show such
caneefiafion. a plea, the plaintifl' has adxajtted the
:Aexecu§io1:§,ofvAfi..poWer of attorney, prosecution of the suit by the
(if holder, decree that is being passed and filing
of the efiieeufion case. (311 14.07.2000, the decree is sold. 011
z.5_.e7.2mo, the alienation is regstered. Therefore, the
'geueefiaser of the decree has acquired right in the property. He
d his name mutated in the revenue records. The appeal filed
dd against the said order by the plainfifl' is dismissed and it has
become finai. The plaintrifi' has executed the power of attonaey
VJPS No.3 10l8:'06 & 140923066
9
and the power of attorney holder has alienated 19 Vgamtas of
iand. Now, the plainfiffi” is entitled only to 30
guntas of land. Under these circumstances,-‘.. t:hc:
committed no error in rejecting IAf:I’I’i’ and j
purchaser also filed an app}ica1:tipn7..’_’iIi’Tv
proceedings for recovery
execution petition whjgh allgwéd ” trial court
rightly am} therefore $6″ in the said order
also. Accottiinglsgl do .g;«s:. {fie mi?’ izxsoth of these writ
pci:iti0Vi.V1’e’;:Tv As disfiiiésed.
Sd/-c
Judge