ms Tm. men COURT OF KARNATAKA AT BANGALORE
DATED ms um 25"' DAY OF MAY , 2009
BEFORE
'rm H()N'BLE MR JUSTICE I~i.N. NAGAMO}1AN_~I')As~-- if . .
WRIT PETITION No.10543f2{)07 T
BETWEEN:
Sri: Narayanaswamy
S50 Bachapga
Aged about 29 years
RfatKc>thapa11iVi1lage,
Murugamalla Hobli ._ u * ._
Chintamani Taluk. _ _
(By Smt.S.Sushee1a._;' 51.. .. '
"AND:
:_viVIm'ugazz3"a§!a fidbli
Sn' K.Naraya:nstpp3 _
Sin Baciaappa _ ,
Aged amut 44 years. 'V ._
R132 Ketlxapaiii Viliagc». A * '
..RESP()NDENT
sg;;:ma V %'5.<:i§,..)
w1rit.g¥eti;tion filed under Articles 226 & 227 of Constitution cf
"- .fj;f?:}V£iia prayizigvté quash Ann-»A (hnpugxed order) dt.6.6.2t}<)7, passed in
"§..:§.Peiitian Nd.18i03 on me file of the H-mfble Civil Judge (Jr.I)n) and
'--.]"b«/3§}F_A<Z'.:_:p:t as illegal.
This writ petition coming on for pre!im'mm'y hearing B goup this
T fits cmxrt passed the following;
ORDER
Petitioner is me judgment debtor and respondent is the decree
hoider wfore the executing Cami in execution No. 183003. In this order,
OW’
me judgnent debtor obtained a decree is not necessary in execution
1852003. The non-production of copy of Judgment and Decree in – .,
71f20i34 by the judgment debtor is not 3 gmtmd to pass .
order to arrest and detain him in civii «exéesgd-nt’m_g”is.}
required to examine independently the evidenceiavof iifd
out whether the judgment debtor has _the
passed ‘m ().S. No. 10Sf1999. The fiving
flxxding committed an megauzj haldhgg-.V§}dei”‘V£1;eL’judgrnent debtor
violated the decree. Thezfeiseh no on what
date, in what property the
judgment ifiaeeession of the decree
holder. the executing Court is
liablembequesiaeiieé ‘
” _ S::e__I:?’or;b_:1xAe 1t*.asons’s”tai’e:’;-«above, the foilowing;
0 R D E R d' i. is hereby afiowed.
” iinpugxed order dated 06.06.2907 in Execution petition
” V Aria. 1322093 passed by Civil Eudge {Junior Division) and
V _ JIvK*’C at Clfintamani, is hereby quashed.
The rrzatter is remmded to the executing Court for fresh
1 disposal in aecerdance with law.
egg-3.-j___
Tudge
LRS1’27052009