High Court Karnataka High Court

Amarappa S/O Karabasappa … vs Shri Shekhappa S/O Karabasappa … on 20 April, 2009

Karnataka High Court
Amarappa S/O Karabasappa … vs Shri Shekhappa S/O Karabasappa … on 20 April, 2009
Author: Jawad Rahim
-1-

in THE HIGH ccum' as KARNATAKA 

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 20"' DAY oa:+.,axPRIL.,;_' iitiicisyé-'.';,»  "

BEFORE

ma HOIWBLE MR. JUSTI§EV_JAWAi?  

 

EEEEEEI

1 AMAaAPPA_j     I  
S/0 KARfié;BA$fi1P?A-_SHfsiAN€«AUTfi.......§
AGED ¢.aouT~57 YEA.as.,  
occ: 8:Js1';N'Ess'~    
R/(3 HATALAGE_RI NAKA    
m.:.::§'§E?€SIDN"'
* % I;aLus;Assn 13:57: exams

3 - k'%T k%c:éfi§$zaR;é;KAm'

A  S{O;.fi\F*i£§?'{APPF\ SHIVANGUTTI
;5sGED "543-€}UT 36 YEARS
€3"Cf2% BUSIRESS

*  u .  R/G' H.€\TALfixGERI NAKA
"  TALUK Abéti mgr: megs

"    suazsn

SK') AMARAPPA SHNANGUTTI
AGED ABOUT 34 YEARS
GCC: BUSINESS



R/'O HATALAGERI NAKA
TALIJK AN!) DIST: GADAG
FRAKASH

SIG AMARAPPA SHIVANGUTTI
AGEE3 ABOUT 32 YEARS

OCC: BUSINESS

R/'Q HATALAGERI NAKA
TALUK AND DIST: GADAG

MANJUNATH  

5/0 AMARAPPA SHIVANGUTIT V
AGED ABQUT 30 '(EARS  .  
GCC:BUSINESSW.. jj~ ;   
Rm HATALAGERI mm   _  
TALUK AN9_e-151*:   = '

si:«z?T3A3AvA=amEwwA  
win vssaarekm i.v§ERAawA KARKSGUDAR
 Aam gmsur 35 YEARS,
'rfacg: Busmess

F{;*Q:'CfG P§Si7§.N§ BAKERS

L V' * ._1:~12usTRIAz_ AREA
= . Hi-iGS?ET

§§S'?RICT: BELLARY, REP. BY G.P.A.Hf.3i.DER
i'-'ET'ITIOP4Ei-'1 $40.1, SR1.A.K.SHNANA$U'"f"TI.

349/



ii}.

11.

_ _5 '{$R.Cm£§fi NOT CLfis.ifiED).

EMT NEELAWWA

Wifi "TDTAPPA J01?

AGED A391}? 55 YEARS
GCC: HOUSEHOLD WORK
Rffi NEAR ARUNA TALKIES
P & T QUARTER$
DAVANAGERE

DIST: BELLARY

SM? GIRIEAWWA 1 v A_ 
W/D AMARAPFA SHIVANGUTTI  .. 
AGED ABOUT 58 YEARS' 4' 
GCC: HOUSEHOLD WORK,

RIO HATALGERI NAKA  

GADAG TALUK

MST: GAQAG

SM? Gf3URAMMA   '   
Wm mmaasapvszsmv teeumt  

!:gGED-- ABc3m_ 'eo 'arghag %
occ: .f'§<3USEif§{JLiD;_WQ;.f{K
Ri0=.HATAi;GERI :s;A:~<A
1"ALUI<Z-.&"GISTR£CT:"G-AQAG

 PETITIONERS

 % as?' sa:%;'%%3.A€A:E~.Ai»:r§Ex.:<.

  Pe*r*m:.:::s: comm; cm ma PRELIMINARY

 % §f--;EAAR:re<a misssav, THE ccsusrr MADE THE mL:.ow:aaG:

~~:§rti:§e 226 of the Carzstitutifin af 211613 is invaked ta

'  éfiéaii the éffiéi" Anjnexure-K dateé 18.9.20(3? gassed by

'   fize triai Cmzrt in Exécistiofi Petitiem mizaizaaz.



P"
"am

2. ""£'i":e matter és iisted fer ccmsiderirzg the
awpiicatien rncrved by the respondents fer vacatin§.._bthe

mterim crder cf stay” granted.

3. Considering the rzarrew cameras; ‘ifi_i:th!j§uv.:§§%§ic§§<'j

fihe issué cauié be circumscribeé, 'Imfié've.

an merits.

4. Centextuai facts “:§v~&ai ffiat’ ‘thé: i2éfifiéfiers

herain and the respanfiarnts SVEé’Tekfié;§5V;§a._andA!sii’r:§é:p;°:a wire

were parties in 0.S.fi3a’.’i§.2Vi§;L§35?}V s_1::::_«L:V~.:?=1*-.f.a§e_c! in decree af

partitién ‘fire same was the subject

matter in”‘ap_;3evaiVV”ia_”4’R’FA.:’§ia;42Gi1994. As wisfiam dawned

i’i¥i’}v~fiTi.EIV”!’i,’, they éntvefgd into a cemgzrarnise ané in terms ef

..afi..r§_-em§fii,__tha aippeai was disposed of on 1??.2.3.99S.

;’é,rff:::?»z*raisVi’4.iai:.%?as*i’:::’iivs terms, one was, the paitianers harem

shafii péy E5″ the 1*’ respondent herein and one Ningappa

(:=es*-,.;«>’e:v?:Vsder:t $13.2) a sum sf Rupea ten fakhs each. That

1AA::§%fi?bramisé dame has reached finaiity, Te enferce fifié af

‘Ewe terms ef the decree Le. fer yayment of Rtmees tan

iakhs, we reswfidentsidacree héiders flied exatutier;

M/1

-3-

izroceeciifigs in Executiofi case :~ses.11oi2o92 1sa_m 2′,M:j.LkIt

was seriéusiy resisted by the saetitienerg.:’_:’i’fitér;—.:fiiif_

acrntefiéina tinat Saar: after ccmprerfiise was”‘ariierééi irfV:t¢’3;,” ‘~

they {wad in carnaziiance therete, :’i;fan 3fé-,§r§éx’i._.:6.ht*e”i3’§a’__V

fefififinfiéfit 10 mats of iané,fi:i*si;h a c’;e:d%fiirra=

eunuch ta meet the xfaiue o’f i¥..;j_;se§s iéjkhfig due try’
them. The 15′ resj:a;’::§_§i1;i§;né§ “holder in
Execution Nfi.11Q/’20DZ,~–FéS:§5téEfl&éZf1é«’S%i#§.ififntefiiififx of the
petitieners__Qr%: cf the 10 zaiots
given wfigv aii, he couid realise
Ruaeéfg sita, ieavina baiafice sf
Rupees Sevién vi:aidA’:?.§:«. E§§”‘– a:_§<"é'§:utian petiticr: was flied unciar

thagjnfizrszisiot;us"»af_C§i'déi' Ruie 11 cf CPC, fer recavery of

"a.;fg*2e3Lini':H.W Simiiariv, Nir:gap;:a–de<:ree hcvifier in

V5:-a¢fit'i'$i*:_..f§¢wA§';$8/92 aiso resisted the cbjettiens raised by

thé"–1pe%;it§s%§é%s herein whc: were judarnent debters in his

3 amtitioii; s

5. The petitianers/judgment debtars in reiteratian

of the said canterxtien, fliafi an amaiitatiarz under Séctierr

-7-

47 cf CFC, reeuatina the triad Court te receré fufi

satisfaction of the éecree er iii the aIterr:etive,__ ta

determine the vaiue of the piets, which accerdine fie’

was werth Rs.1,00,0G0;’– each. The triei C«:a’;;:jrtV:?§%e:j§.=§¥:tei:i_-é”

such cententier: by career dated ;iG’;’é«.–2£§6~%$,

the ccmtentior: of the detree ho.i1ée2?’,A.A_iis}hic}i _ §r:.

petiticm is marked as Ai%br:e§m§e~fi’ Varrd_T:the”‘L’

aispiication flied under;1–Szectifi:’i”‘*’:D?_;’*5?”-ihé Afifiévefi

as; it, the writ petitim’1 er*;e_e_’V-:ere;”V£:e§§§*Ve*§’§h2s cm: in Writ

Petiticwfi ?ée.73.33f2–9G6;:”

5;}. ‘e:fi{fisieerina the reasens assiened by

the triai iiiadgief-e..i=–ejé::tV’i§Lie amiriicatien flied Linear Sectier:

:3? ..heifi ffi’ai’Vne case was made ant ta interfere

ens? thus, the writ action faiiee by the

efée? Ceurt (fated 22.8.2666. Thereafier, the

exe::§’iieEu wee taken ta fiie and rsraceeded with.

7. The jueernent debters centinued to resist the

“””e’;c:eeufie”r; case. The Executing Ceurt, after hearing the

eraumeree Bfféfifi, eassm the impugned czrder cm

..g,
18.9.2867, rejecting aii contentiens of the j;§d§3iefit

debtfirs/netitieraers and has ordered iss’%_}ii’éfic57e:i «~:__;

attachment warrant against whi;h,__this1.w’rit Ii’§éi:ifio–n éisu ‘*~

flied.

8. Beth siées are’ no__t

arm enforcement af the c’;cmp:_’_{ih@i$e..;iefifeé; wfiich, one

cf the conditiens is uné’*e§€”exa$cu€i;i’c§§1′;~..j:

9. Be:=tf1.V.S;i’£.§e_s ;%aaiiai::[: *::f;at3J%%1§§.%.*»*.a-‘=4 V’ N0.-420/94 wa3

éisgacéaé –_ atceiatifia the terms of
CC)§’fi§i’m’fi’i’S§afii’éfi.*fii U»§§if1 l5Y the judamant debtcrs am’

fieirféé haideti~.._ Seve:rai terms have been agreed apcm

i::;&3:v%’n:(s¢e§i?::A..%:E’fuAeT«~..g;;;ar*:ive:s and ma cf it is at item 213.9 under

wi’§’§r,’;§'[:A “f’iA’:»’§;”§_’v_ii_’_Lit’:2V£.;{“:}ir’:..’!ei”:’!: debterss, ii’! consideration ef the ather

taffizs airéfivfzciiéitians cf the compromise, agreed to pay

V. x’1iz:g:g_ee§”‘1:.fie21 iakhs is each af the rwspandents in the appeai

‘{‘ d”ec%ee hoiders before the executing cccurt}. The 1″

“”‘?é5p¢ndentidacree haider has initiated execution

prtsceedinas ta récavér a sum sf Rupaas tar: iakhs from the

-9-

judcment debtars, anfércina the termg arm conditions

inccrpbrated at item ncnfi cf the compromise petition’.

16. L23 med cmmsei for 4′ _

zjetiticners/judgment ciebtcrs wouié carzte~*:rcfij:j.V, –«

ciients have corsmiied with the §’.’-A_v3if.’i -.t;3;’.’§’E”i(“.:i’§§fé.’v4?.’.!'”§fI’é’::Vfié%f1§’:’

transferred unto the 15* resp<ir:g_ient4de_§¢'i'ee iziefifs

cf iarzé vaiued at more than rL;bafés.:en "i'a–5~:_V}f:'s' ':(rtJ ;::e$ me
iakfi per pint). He ' §.2A'fé:':~.!jsjfs»,:.Az""«.%c_vf thé "land was
effected in E2t3¥'$;1_ai'tCE ta. %$f. tfféi.pvcfimnrcmise and

thereftgivfégjv éT&'§';*e¢ c:I1a.i.§ir*i" has fleet': fuiiy saiisfieé.
This isz"sqério£:s%y";:iiS£5{1t§;:i«.'by the 1" respondentfciecree

£*:cifie.:ri an §'fi'a_:§rafnisAé {fiat the vaiué $1' each fiifit is cniy

,.%_,gs;'3.fi,€3flfii:…andHéfi"'t?:Vat caicuiation, he cauici recfiver anly

i%L;_i$'éé$ "t,fir4.é$T.:viiégkhs, ieavinfi a baiarace cf Rupees seven

iéicfis and':ifg.£e}rest therecm. Thus, he justifies initiaticn cf

exectsiigfi preceeéirrafi ta recever the amount éetaiied in

'V'.A'ii*3£§' fé;}€E€i..¥'ti§f1i"l Detiiicn.

11. At this aiafie, it is neticed the triai court, an the

appficatian flied by the judmrfient debtcwra unéer Seciien

ékfiw

..1Q-

47, CFC, resisting the executicm on the ereund aforesaid,

heard both siees and by order eeted 10.4.2066,

the epeiicetien. The said enter was cheiietzaeé

court in W.P.?33?;’06, but tints ceurt rejected,:tie.e’ee:iti4e Ev: _

erder éetefi 22.8.2006. ‘Thus, thgerefliis’ee”.di’§;:e.te.ue§§the}

¥3C:ii’:’i that the erder teassed _I2y’_ thethtei

objeetiens teiew by the judqt:5’e§f:_t’debte}’e_ ifithettiexeeution V

preceedings has reachedfinréilttyifgi.Q§§;i;pite ttne saw erder,
jueqment eebtors cenAt_i:tued1.’ttseit-‘«~.tet–eetiess efiert and

Gitfie again seueéut’va:ff?.ertei§§ry”wtt§tfietetffnine the ‘value of

the seed t:*anete:tsfe.§mtiteititvhe’ decree homers.

_.:2, v.ieafi*:e7fi””‘u triei judge, censiderine the

“V”‘*v..ercéi.{i1tezéts’v«zeevet*zfie:i;V has: passed the tmeuaned Greer,

t§:f;§:”e.e§eV§’r§t”rej:e;tine aii ebjecticms. Therefere, it has te be

iieiettzet. ttteieresent writ petitien being an the same cause

of atttee, is mieeenceived and I do eat flee any tenabie

to eetertain this writ eetitien eaeitzet the imeuaeed

. eteer which is virtuaiiy of the same nature as was teetee

by this court in \+’v’.P. }’337;’G6. Ttse impugned etder eaesm

-11-

an 33.9.2802 therefcrre, canrmt suncaisfuily be qxsésfitgtiéazj

by thé judgment éabtars. flunsaquentiy, ti1e–~.4i:¢§irit..:;i:}§iit:a::é.1f:*’

must faii.

13. Hawevar, at this..st§ca,”‘it__ I§ not%ei’e;:? i;’f1at:i’;

Judame-.r:t debtcara haé fiied dfii .-faaasai of
RFAA20/94 requesti§;s_§’j~– f:”‘§E;_§ “{:n’ul”tH ts retard
adjustmefit;’fuii Asatisfac;tiV::§i3:..Vof Undaubtediy,
the saifi pr§€§3é§§;%z;£¢jsfiefv;’ “{ir’;§éfv.’§fie…;§g,3V;S;¢n3 5,: awe,-
XXE Ruia debtars, an their
awn t§§V”‘V§§_a’ve hfifvhdrawn the said petition
under ‘1i’Ir’:g”ii=r;r;:”:°a_.s’$.AA%L:a’:A:’:’b*-»”the came cauid be urged by

them §nLA.thée§§§ecfitioi*r zéfiirceeéinas imitated by the decree

hoVi'<£v5I§ré}§f "The 1% "" Pespondentidecree hoider dam not

;/§aw$;;i;iev:V'iia,§:sVf'a:a}tizai iacsitiarz.

'i' i1av& taken the View that in View cf finality

K fay-:;.né "beefi given ta the erfier gassed by the éxecutina

aaainsi the objezztierss ta tha execution nreceediraqs,

The present writ petiticm éces mt survive. But we carmet

igmre the reiief avaiiable tab the judgment debters uncier

gw

-12-

the ‘srovisicans cf Order XX: Ruie 2, CFC wfiich enviféézga

that “The judgment debtar (or any

fiecoma surety for the judgment x K

infamr the court of stick paymefit &é€iusirs§1.§eag$,;

appfir to the wart to tssm; av fieyfim L»

fioiafer to Show cause, an fa” the V’

cmirt, why such ‘Véfiljéffitntenfvgéfiélvuld not
be reearcied §.’5’g €’&i°iifi§§;:’ of such
native, fire !: §;12ldcgr:.i’aiisfi cause why the
fiayment {if “fiat be recorded as
T’ recarfi the same

h Frggfi ianfifi’afi§___9f:the previsian, it is dear that Ruie 2

» ;§éstu%avE£é$*:i.j5;:»¢_r”tunitv is the juéamerxt debtor to appiy ta

H has pamsefi the decreeiexecutim court ta

reefiirfi ficéjfigtment at first satisfactierz af tha decree. In the

i’r:sta;u’rst “‘case, the decree hcider dces net dispute that in

;§£#§izance ta the terms and cenditians cf carr:1:>rem£se

m i.méer executicm, he has received 10 mats cf sand. The

3%/’

-13-

unlit dispute is about its value. Judgment defitcars cqfitend

the vaiue cf each phat is sufficient ta discharge

of rupees ten {aims and there is no» reasar: K

be deprived tha opportunity

cimtefitierz.

15. Keepina t§1is§tj: ieglrrfiéhd far the
decree hcidar was aékég:5.ijjafié锑*éL’v’;_§tmoric statement
abcmt the va%uc;_GfV_[the isa’nz-§1.iL’;H’;e’ the value of
each pint wak:§%%s;$j;3a,a5j;:z§%§khd%%%}*;¢:Rs.1;9a,om;~ as urgeci
by B2_1{ EéV$ces net dispute that his
ciierm: *h iaveV of land swan after the

com;1r_umisé”zi_écreé, ‘fha9i”}11eans, as an the date cf filing af

~–v.,exé~:i£1ti.an ::gtiti§’fifth’é value cf the iané had escalated. Ir:

S’u’;éfi’ and circumstanca, a detailed enquiry’

=m;:a be’f:§::e«ssary, firstiy for ascertainment cf the value

at ti1&_ §a:’zfi which ceuid be dene way in a detaiied

“* ‘._cVr§fiAéefiifias €C!t’3t&mi3¥3?.&d under em: XXI R322 2, CFC.

‘ judgment déatara, even theuah initiated such action,

but apaeear ta have withdrawn the proceedinfi in Misc.

V

-14.-

we and have iaraded themseiva into the

iaredicament. Be that 33 it may, if the vaiue

mere than Rs.3B,fi0G;’- err iess tha;f:».Rs_.41,0{:’,fii3€i’;I’_*j,fiétiiithtéj ”

decree haiders cannet avoid acce5:1;nt§1i*:g*t’fdr._t’h§”‘ v’ia5i;:2f’1tsf:

the iand which they have’ét:’ta_inet3t;t- Th_a:*é§1fd:jgg.,.VV;;1..’3

interest of justice, it gs necét”sj:a%rytt%»Lthét “:g’i’,1V.:’E! fizdament
débtéffi be given an the prcceediraas
an Misc.81’99 ta enabié tfsttztbstantiate their
ccmtenticen gait ‘ tiéférmine after natice
to 5 finding whether the
adjustment t’hvéii’c:iai*m cf the decree heiders and
that’: ta ta be the bat caursé that

cauitfit t3e.faiioxéi«a§iV:§Vt: ttfe circumstances at the cam.
the resuit, E saroceeé ta 93% the faiifiwina

.R–§§é§évi’s§sueé is fiisseived.

‘A ‘fie writ betitien is dismissed, but iiberty is given ta

“‘thFe”§udame::t debtcrs ta revive their Miscwaneeus Case

“”‘f¥it:.8/1999 and er: such appiiéatiets being: mated by the

judarrzerzt debter, tha ttiai Court is directeé ta issue rmtice

-15-

to the decree imiders ta respond to the armmds urged in
the apbiicatierx and after enquiry, as is centempiatw,

reccré the paymefit fir?’ adjustment am? certify the if

true. Tm such decision is taken, further ;3raf:ae$;;£:f’§jfis

Executian Petititm Na.11Gi20€v2 shaii stand st;a%ye7dfk;F%% ‘%s”i-uék

triai Cam is directed ts dispcsfé Wrifif’:: f*’§§§i:e§i1$t’:fiéii;’3._;figsé’

No.8i19?:9 as extaeéitieusiypas r§4é:ss i’%3ie arid%..ig’éithivfi- f’iké

cuter iimii: fif twe months fréF1′:.:fi*:e éafi-.’=.’::ét”AJé4;~”ecé”:§§VVV::af the V

cosy cf this easier.


            Sd/_,_
 _      . . Judge