I Z ¥ #" 'Mun - mu"
IN THE HIGH comm' 01? Knmmralcn. Bmamxzmn
mmn 1!-us 'THE: am new or MARCH % %
,.......-q... .-«u-......_ um. «um «nu-vmnam: A i:s;:.r1::_r1-_-1'uu:V'~n5-1:-""V
J, 111.. _
fifo ,
Bang » ' PE'lT1'IONEI-'2
1. Swautik cm-gioration.
V nu. 'Wanna I not
_. .. agutuurunu .. 'ggugg vu
% «h3r%ita Man-nor.
' ~.. Hm-asabu Vadonn!
'- gfcutmn Market.
.u-,{I_.i......
a Bhimsatna Misldn.
' CJ_r..'c.:upn'a'nn :%Bw|inuu,
'iii 0 Crariag 'fiefia§ea"i.
P;B.'Raa.d_, Bauganri,
"E1115 nfld 1'" 'I'I"'l'!!I'! nfllilfl,
ul-[tenuous In-IIIIII -I--II-II--I-r-- -I-----2g
....R_ESPOHDEN'l'S
1:)" 5fi.S.P.K fififififififfii
"H113 WZP. FILED UNDER ARTICLES
CQHSTIILTTIQH OF LPLDM PRAIQG
ORDER QHTED 01.09.2005 V' .
rm.%;'~.;-5 Ffififififi 3*; 'I"'r-IE LEfiC:'t'n"E,L' i %?;n*;cma1~k%% wza.
JUDGE H] GADAC}, PROEKICEL3 I18 9"-=-F
ANDflLLOWTTiEI.A.N0.29 '
mm PE'I"I'I'ICl!l comnznitsn F"C}R: IV-*Rfi I§.lMnlARY
h'E.¢'s.R'LfiG afi am}? 1323* r4:3;%»%1'n'a '1uruJ""E
'I'M the orders on
I.:'1..I{:i.'1?'£'z3*uu'¢*':.. tl-.9 pr-a*a'.='-"J.u...- d
Order 2I$'R:I11eV9 oftho Cadc of Civil Frocadum
Xi P.W.D Engineer an 1 Court
'comm to the property marine c'rs Ho.2l5 of
2. mom mlevant for the purposes of this petition
~ '.1.':.-'..:-...-':-
_I___. ._._
The reapoauhrzt fiinci the suit and obtaineti a neuron"
E-macution Cane Hu.36[1996 seeking the enforcuurant of the
DC
decree and eeeueeuon ofthe amount. During the
oft11e eeeeeeuen petition, en application eeme ee.
the Commissioner asIaIsi11g=fl_1_ e of
Rn.58.i0O.F-. The tn the
CammiIInim'1er'n- Report of the
¢fi1'*'*'"".='3i55"'i"v'-'91" $5 5-9%-"i. cram ea...
m.o2.2oos.Ve ... e fife (Judgment
Debtor] for appointment of
P.W.D.. £3-iuznminninnar again to auuu
flee e.-._m_:.@-:. eeide the Commissioner':
eee e..-e-eeeee
20.02.2003. The u-1e1 Court atter taking
the eeeeemieee 1-eieea bee rqiactad the
_ eee tho impugned order.
K « I have heard the learned ooumol for the petltlnner
The thou ravual that the respondents obtahndytfitmey
in the gun: 1996 and in an-cuting
the arrru’-tit’ a.’*Lt..-m 199′. i.-.-.-., a
‘ . ;a
_ _Iu
reveal that on manzr oooaahns,
and it was aithuar axtnnded
othnr ransom and of the
p-.-.~1.’Lt.in_:n.-_a.r= was’ filed for
f’ t’..-5:: ta ’39.-;i.’§-:-ta the @4119:
I . {put for autctinni.
Artur assessing the mnrlaat
value atttt.5é,2cat::;%}, Court fixed the auction and
at fit.-at fllod the present
uppfiiirii t’l’.’1fi P.’t’u’.D. E:**”’-…-.-..’- ‘.’.’F. 2-.
on thy ground that the market wtiue
mum than Rl».260I- per uq.ft. and that he
loan inoauue if the property is sold. for at lnweer
VA ‘ta tau-*..-c-.-uae-..t’5: m m*..-.: t11-J: ‘t_h_a:1-gr will has flntctuatinn
” in the mm.-itaetvaftue oftha day ‘try %
arlitlumwillbelm and for the irlcalo if, am tn
the rise in the mm-last value of the property. an applioatitm/\
3C\
is to be mad for appointment of the Com1nisoinner,: ‘gInay
year. A1: the fir-at iI:IItnnca_, the assessment
Vfl.ll.£’l.ITI! W”
:’.m– 1.5- % ::am.–..-a=g.§,.—.a.-
Court in the year 2002 fit 1′
Ru.58,2DOf-. Ttnrmfinr an I1_§a t.’t:V§’ .
Commissioner’s Report. The 1-qiwted
1:.1:=.:.a r.:l_=_;it_-g_I:j_nrn.g Q Report by
fixed, and of’ the
the mm report and
1:: muck; It may ha true that the Court
…-.-..e me. I_nm.=t.m.c.1 Camjgnjggioner but it
Court has mm mm mmmemion the
by the petitioner and found that tho
filed only!» delay the exeuutinn ofthn decrae
fiat t’.’.=-um-e are 33.1: ”-‘~'”-“”–* in -.sw..1.-.i1~.g t1:-.-..-I 9.}:-3.-r..Iiz;f’tnmr1.___._.t
seonnci fiommiusionezr. I do not find ‘fio'””‘fiei
nndjunt grounds in making the ruliafln thntview oftha
matter, I am of’t1*1e-opinian that the petitioner has not made
I><
any auoh ground to warrant the interfimenoe. The
is devoid ucfmacribu and it in dismiuuod % %