High Court Karnataka High Court

M/S Computek India Ltd vs J & G Electronics Pvt Ltd on 21 July, 2009

Karnataka High Court
M/S Computek India Ltd vs J & G Electronics Pvt Ltd on 21 July, 2009
Author: N.Ananda
2:4 THE HEGH COURT OF KARNATAKA AT BAb§{;£Al:..:C§1§E"Vé  *

DATES THIS THE 238* DAY.OF_JUL?f'; éo§g;A4    

BEFOREV'---_ % % é  
THE HGMBLE MFL'Jt}Sf¥'IG;E'N;ANAN'[§AAV.i"~._.  

 

RP.No.4;§i2Q63V_»
BETWEEN: '    %%

Mmcompuiekindia Ltd.,    '
No.28.K.H.F¥oa<:f_     .4   
Nanjappa Man3;;bn,'}Ei.V-Fleet;   "   
Bangaiore-22"   "   V"   »
Rep. by its authegiseci sigmtciy. A  
Mr.Jeet     HPETITIONER
{By Sri ésatish s%;R%a%a;;ajr,k_. % %

AND: " %   % V  

1.

J {SL6 E-:Iect1x’or;icS”F’5vi l_ id.,

= lnco’rj:’}:>rz§fied .under'{h&—-Enflian Companies

A51, $956, jr24;.L;dyog Vihar Phase

“v’,». Ga.srga9n”, ffiaryana.

*R.ep;._ by irsffijrefitnrg

1 (A;-r_._»V’o Ziv~.l:a1i§§’.V’%?§har,
¥-aipat Edgar.

‘flew Beéhi_ 4- 110 624.

Computek Bangalore Ltd.,
. No.29; K.H.Road,

Naéniappa Mansion Bangalore-2?’,

VJ ‘ -Rep. by its rssrector. maspowmmvs

V ‘ (By Sri Afliranian Kumar, Adv.)

This civis Reviskm Petition flied under Sec$i€>n.§’fi”£’5″‘¢§’§’
against the cadet datad 13.1.2009 passed in EX.Nf}..926/33903 <35'

the file of the X¥)( Addifiity CM! Judge, 8§ngaIore– :'3§ty.i:~.. b « _

This petition coming on for orders '£2613:

the fofiawing;

o R

Heard learned coz–m.-*s.§’i fc’r”tfie’~ grfirezéjptancients
regarding maintainabiiity or Section 115 of
CPC against application flied
under Order fa?” :1′ ‘

é;_ §t is ‘:*:A%é’rivf:f£r_.r:r:thfirnvpugzéed order that petitioner namely
Mfs.Compr£J¥e:r§ ma i:.*§£*i..;A’r*:V;ai§£’-.:.;.<rr§rr.tendaed that it is not bound by the

aecgega made i;r10..$ .N¢.5fE:5/1995 on fine file of Adamastrict Judge.

'%V}vm§aierAr§i'i 'Ass a¥so Quended that the judgment debtor naraely

.A'.r'V-Bréingaéore Lid. and the Obfiector nameiy

MIé;C,om gutg§r§.~'lr$dia Ltd, are we éiiffeyent entities and therefore, the

3""*.__ '*d§¢ree"mriée againsi PvEis.Co::':pui;ak Baregaivore Ltd. cannei be

"'V§xe<::.}{%;e5 against the Objector.

3. The Triai Caurt after conducting a detailed enquiry

V’ has overruled the ebjections raised by the ebiecter. The impugned

order squareiy fafis under the provisions of Order 21 Ryie 58 CPC.

Therefore, in terms of Grater 2? Ruie 58(4) CPO the order meee by

the executing court shall be construed as a decree.

4. The learned counsel for petitioner that: _ V’

the objector had not made an appticatieii’ :Jrs§3er”–«O:e;e:r:V:2″1.

CFC before the executing cogrt; if”1’t%je’~.e§<ec:jififi;;"»ceut9tm hed'~.VV

accepted the objection raised 'V

before the execufion courmeutd Aheve. £_e–rfifii-nated.é" '

5. tn crde: to apereeiatee-..t§1e atfibetéeevtsztbreissions, it is

eecesea’r*y’tb’refe:V te Ruieéié’ which reads thus:
“Aajiudtieetieh eieims to, or abjections to
attachment efitprepefifif ”

; ‘g”t}t.t1Vhe:e»e{1y’eiai}:2s prefened to, er any objection is made
etteehrrteht of, any pmperly attached in execution
._ –. at on the gmund that such property is not iiabfe
” ” ~ éflachment the court shaft pmaeed to aqicmtcate
_ claim or objection in accordance me’: the
% .0 guevisfions herein contained:

” . “_PF.’OV!D£fl ma: no such ciaim or objeefion she}! be

V ‘ ‘ .._ ef?terfairwc$~

{a} Where, before the ciwlm is preferred or abjeciien is made,
the pmpeity attacked has eimdy been eoid; or

5\fi,C”.

(:3) Where the cow! considers that the ciaim or
designedly or unnecessarily deiayed. ‘ –

(2) Au qaestions (incmmg questions reiafirrg-»£:§3jag:tio!?,” =.s~;hTayVbe= by »

the com mam war the claim or ai1d_r)’c>t–£2y éfieparafe
(3; Upon the dereri§§1n’g:i¢:;%_%;;’f’}he’L’¢g:e,§£ms referred to fr:

sub-ru1e~(2), the cogfi snag v.};m.. determination,-

(£3) %:;»;.-a >or%§b,ieg;§an and reiease the properfy from
aftaschme§it’§§£i?1émé%:¢:éy 9:’ to such extent as it thinks fit;

If [ ‘%%’:A{b;1.%d;sa{:owA£isem2m or objection; or

V {c):V’£?o;}ri:ii§e-:’t}2e aflachmenr subjwt to any mortgage, charge
V $1′ :c§*.ér interest in favour of any person; or

such Order as in {he circeimsfances of the case it

deems fit. Q;

N’ ~\-.,5″»v ‘ «,

abiections of the petitioner who had set up independent iiiieiiti ‘

property. Therefore, the impugned otderséqaareiy

mm@mmnmmmmmwmRmRm&m@@M%

‘order is a decree. Therefore, ‘fhé’–~._Civi| A’vRev-Esiori ‘Pé.a_iiifi.r:>:1 9&3

dismissed as not mairztainabia. Howgifiiii_§?:e»_vpefiiicné{._is iiberty

:0 fiie an aypeai as is pe:’mi$5§5I=’;a _by:._|avg; ”

S*~il-

Judge