High Court Karnataka High Court

Basanagouda Patil S/O … vs Syndicate Bank on 13 March, 2008

Karnataka High Court
Basanagouda Patil S/O … vs Syndicate Bank on 13 March, 2008
Author: A.N.Venugopala Gowda
'  T.  %_m; 341$-Dam, DIST. BELGAUM.

fit

Ill THE men mum at mnmtmm  " 4
mu-my mm mm 13" amt as    L

KmrdR§ *

'ran: :-:9.-:*.I::.As ......-2.. -.!u..r:-.2; i.r_;4 ;s;Qm;l;I:A"aownA%% %

""""'i' 'r'E':'i'iTE€:':'€ }v'€3a'19é'-'35§{_2{-'vw" 

 i

1-. BAsAnmc::;JDA:séA'rIL,.'«  . ..
s/0 FARfiSkNAGOU§m,.~'PA'l'lL;'  .,
MAJ.0R.1'~'.iGED 42.v1:«m?s._¢. ~ 
Rm UGARG-'SAL,   '~

lrvii'

 mg,    - 

 " 
' W.-*0 PA:%SILNAGOU.DA.PATlL, .
2 MAJQR, 5339 6; ".\',F_;A'RE_I,
" R/0 UGARGQL.   ,
TQ5 a,gunaA1fm,»«p 'gxr, ammaum. » 

4;_3  SHANAKRGOUDA,
'   we PARFLSANAGOUDA PATIL,
 ' AGED ABOUT 28 YEARS,
'«.RfO"UGARGOL. %

 PETITIONERS

4"is.v"*Sa1215'i$RABHu_L1uG K NAVADGI, ADVJ

'A 1 SYN_DlCA'l'E BANK,
BY rrs  
AT SAUNDATFI
REF BY ITS 

SAUNDATTI .

Q RAJ KUMAR.
P.A..R.A.S;A.!\!.P;G_C_)lJ_ A PATIL,



M...'-

, 1 1 In A
RIC': uu:'\R\JrGL.

TQ. SAUNDATTI, DIST. BELGAUEM.
3 RENAWWA,  ._

WILD PARASANAGOUDA PA'l'IL,

AGED ABOUT 63 YRS.  
R_/O HALAKUSAGAL.  
'l'Q. NAVALGUNIIJ, Dl8'P.V..'J»!-.i4ARWAD_. 

4 PARVATAWWA,  
mo SHIVABABAPPA Muiamu, 
AGEBABCDUT  - 
AT 3. POST: GABBUH V
TQ. rauau, 3131'.  ;

IJAIJAIIHUA  ..
ununw vI;1.,

w/o YALlA'PPAG.OU[ )fi;' 

C-1

.»-.r.31a_t1_"§;¢mI.rr 39'--YR§, ' _ 
R/_O'UGAi2(_3C'!L,"   -- '

 s,A_:u1~;1:m'1*n, I§ia§fr,"B2nL§:aA'L§M.~ '
 ""    A"  RESPONDENPS
(BY '$RI:. 3 -R1)
'?;*.14 1.99 wim' 'P Q; :s" FILED UNDER ARTICLES -226 AND 227

GF' s'.'.:c'.;'|i'vL'i"J"i"E"i'i.i"""iI'..".'r'Ei C55' iiiflhi FHA' NC': 'I"\3 QUAPv-H THE
IMPUGNEDVORDER VIBE ANNEKURE-C. DATED. 15.3.3005 PASSED BY
THE £3'-GU11'?  CEVEL AND .4.S3lS'l':'.l*.*'!' SESSEQNS' JUDGE AT

- SfiUr§I)AT!lf1 IN E.P;i€G.'125/1993.

 - 9'  _  pulitioll having been msewed, the Court
"  "-'1;;acie"*:.t;ewfbiiowi11g:

% mags
 Respondem No. 1 had am o.s.No.63/1939

V' "'aj"gai11a.l the pczlilioners and respondents '2 la 5 on the

"In our Hub, I1;-§ng__sj_1ml C3 ' .

"W \-ll HIJIJ J III-In can ---u--

- -- 4 ,.,I 3 -1"-

of Rs."7"7, 86.40, mgeiimr with uuuri. waw--all nilwxia;-3i..
Q

3/



'1

2._

the dczcrelal amoum of Rs.77,48(§.40_«'Wiifl:i;1§£i§'¢aL  

costs, Execution Petition No. inks' i:j't:¢'::i§Ii'i'é.lo;§'ti.jAi11 .

which the decree 11uldc1;V.1Vii:+,gl  _.()zi1e1? 

RI_:_L 48 1 4:14.! wiu;  1.14;:  01' JD

1. The     
passing mack'.-5, eilhé1'~fi.o_   311" 11:11:36 the mlitzl'

sougl1L€i'0i*" the al.I.aclm1c:nL of

 1;, V!1a.':4{»ie§Suedv~.»sa}le warrant for. the sale of

lI1Li"i9fl..;ged

_ C9u1'L while ordering issue of eauergcnl. notice
_ Ll1_¢':."i:':§.gt_s}.[;:it)11£i¢:11L:s, had ordered inuxrim stay, subject to

H  R:'s.1,SE'.0,0(")()/'- witiniu four weeks, faiiing which fut:

inIc.rim order granted shall sumd  Pelitziom-arts
have cumplicd with the said ouudilzion and have

deposited the amount of Rs. 1.20.1300] -. Decree holder

Z

(



n-.. 4 .:.-1 11---..'.-- ' ..':«,..

uficci. u c trmu 

I." ,1 l'£I.,_I _-_. __.___.I..---_J.!-_._- d._'- .11 ..-.-
nau Luau an appncuu 1: uu _ __

payment of Rs. 1,120,000 /- in dgzpogil,  

towards the debt due by the  .

of the deuce holder. tile.  iazlxrolflted;

.

1. avg wl.-. -H; -‘

‘Rs.1,2fi,i3fit’)/’~– %i§:b_h:1′, ’tilt: })i’i:ly€i’ in
the said the Em.-m;i:.g
Court I’~§’eV_vV..l,iZ(),0()0/– in term
11:23:16} hank, l’o1°ti period or 2

zunina ‘AM: ’13.; uh”-5-I ‘ 7
‘u¢:I.l|_.), nu my 4}””I|L}””‘

–.

H

nu manual 5%} 1 ant}; n_ mg»

‘I-IV-4-l Ia!!!’

SI
winner

5

per ..u1’¢ic.r._ ‘””hus the amount

lcnn deposit, with the dtacree holder

%

Q ‘~ “I’..IA;¢n-nu’ “IF: ‘H ‘III ‘ _
as V =i.ID¢1.I\.I L111 .l.l1’.l.I..I.I.JI.|u.|1 Ix. Jvnvqualg svussnuu \..r\rI.|a.IIwuIJ

H x the pel.’iliU11(‘3l’S and Sri’ Klislnmswlllay, learned

Counsel for the respondent’ 1 and perused the: writ,

petitiun. I

/

.4 l’.-.–_..-..-‘.I r-I …….. -.| 0.–, 41… …..;:¢.: …. __;._:”‘_~_,’;;.4.L.:..-1l;_:nA
‘I’. 1.1631115” KJCJUIJUGI IUI [lulu Wl1uUIlGE.§

that the (:ou1’t ‘below is 11ot._

impugned outer. Lc:a1’n¢-zd .

decree sought to be wszei t§«.)_1fi’ “inf like

I .1 it was. .!!£-..l..Gi.I.f_–‘-!!.V’:’..L.l!? i;;.,g:I.L :1 A J
faiies in pay ‘I116. same was in be
I’6t..’tJVt:l’cd Brandy kept. in
Re:nu_ka,- and illlcatifl the

salt-. u.eau.m;iat found to bu imauflicien-I,

Ihufn, niulu ‘1nIu’-Ia ‘i..i[T=a~u’n, Iii–avwbnfl unuinu nfi-htlflnl ca ” 1

‘ C-‘ufiullsfll contended that the Executing

‘ iii’ iiaeisixig the inipugucd ()l’tlt3i’, has actcd beyond

which is not permissible. Imniied Cuuimcl

I I ul I 0-» I3a’\u-n I1-nu (“gnu-I nu nnilnnllh-Ill”
\J”‘d$’4&&§ MW ‘-9’ ‘Kill ‘A. I\l J-J-“XV-J\J ‘LII-I6 ‘-11′ BL’ Ia JJMIU ‘II-MJIIIICIV-II!’-l\I

. _»_iti_1’ie:tiictio11al e1-ml’, ilitzgtaflity and mate:-iai i11fegula1;i-ty.

pursuant Lo the dccusc passed by the

No.63/1989 dated 1.o3.1990,uuu.mc:

drawn in Form No.V under

«.!__=1’c~_u_*. wu, __1′ 33.11: and yatie-:.\y ul’

fllfi %,ai;°i. 3.91::

impugned order. he} ‘% suinniauiuns

in support 91′ .1§’.:v)i°a§I_’.x ‘

9. j”‘.;’.’J;’.I’:’:*.».’;’#.’1…1l”1::;é;?;’ ‘L:!£.1«£5- conutmljous and after

oi’ Vi.E.it5’ii»;«;:x’iii;”‘uA::i; fiiie writ w&.’i””3i, flit: paint fur
¢,’u1_n_side1ié1!i031.ig§:

— ..:W,!1el.l1er l.l1t:’l’e is any illegality, lxsautrial

amounting to jurisdictional error.
cr.;_.=.L’.-j_z,.1’uiI.|.r.:¢.! by I..1;¢: E-)$t_5(_!L.!LLi.1lg Court, in passing the
impugzrlcd order?

n * While dccmueiug O.S. No.63/1989 by judgment.

dated 1.8.1990, it was ordcnzd by the trial Cuurt as

follows: ‘

\/

Z.

£,11′.1.’.-_.n -1″:-…_.a–_-: :.- -::_.__-_.u-_-1 a.’ m’;;;«#,;’_~-….I’,I.;i:_,
rxrul. ucusuuuul. 1:5 uuucuzu _w_ pay,

plaint.ifl’ a sum of Rs.’77.,486.40 ps.”‘Tog¢tl1¢r Witli
court. costs and cll!1’6I1l_il.Ils_t:l’68E.’ 111%: {if _
Lhr.-. suit till 1’r:a1in_aLi¢.m 4.21′ um d.r’.’~A,..’z’«1′-.Li.:=.2,1_’ ‘an,-::;éL2’:1!.’7a!. 2

12% p.a. and the same a§!.;aLU3¢e zewvcaixxl. ~ ‘””~~I1’fi1’est.
defendant faiis pay ti1c”w.saIncv–“.t.t:’I.1€: ‘sa.m6 ‘be
recovered by sale ‘ czfagtxackess of inundy’
kept in Renuka Peg Bar; Ugarg«:>l_ ta1i_1ka,Saundatti.
11: ¢:.s.a.s+-..- the 1.-:’¢2r..’=e..-.*..:gi.”‘!.-.::—-…!.!.te .1-.u”.-‘e:!.I’-91:» is Pawn! to
be i11sufi1cicn_t:’*~thcn ,to ‘proceed against
dcfclldalni N034? in l1§t:£)tteI’3tVui’ ‘the ‘balance of
the suit claim the; sails offatsscts of dcccascd
Pm’asm1gpud{;–Bas:fl1agtn.;da l~?ar:ijl in the hands of
deft’.-z3;d.=:-;.’7′;~.11:I*Ie$«. Qtté ‘.7.” .

1 -ifgjgaw2″:Jpjiiiaiiiiniilaifylitztntae, aa abuve.”

I ‘1 ‘ ‘P:i. ” -s-:v’nn|’Llu”‘ Hun uorhi rlnnmnu h’\.n.uun “us
.1. 4-,. :_u’ ‘ uusuyu ‘ _ uuu uwulu u ‘ Aunt.-I

Fe-mio:1tt1%2s;1″9za has been med. Decree Holder had

No. Order 21 Rule 48% mad with Section

V the salary of the judglnent debtor–1,

* as a driver in K RTC Saundatgi Depot fur

‘ I tn :1 ml :11 Ill’! In ‘\l.’llL’I’I nun nnr I]-in nluovuugl 0:’ LI! u -n II :1
Id.’ us uutaluusuusa I.lu.Icn11\_4~\.o uuxal nu:-I Ialu I.I.ll|n

v._>_(:f}§;a:1sidtz1i11g the submission made- by the learned

Counsel for judgmu:ut. debtor 1 and no objectiuu from

him to alienate the property, the Exccutixlg Clumt

%wit11outnut.ici1g the opc:1’at1’ng portion of the judglntmt

J

L .

/

passed on the originai side, has ti-eated the ;_t-t
mortgage suit, holding that, ii”; ‘
mortgaged property when falls’-«.4 sl£_o1′!.:’ ot’,_’th’e- tiet;*1jt:t:,é.l.’

&noI.;!.-.., then only the ” Isolde!’ ‘

against the attaelsoent ot’=..of J15-»1,_ postponing

the attachment. of oi’ 1;” .1.’ Lens
of sale wa1_jmnt,_ fo;_1’9m the p1’ope1’i.y. u ‘.

Exeeutixngtt jnstelial iI’reguta1*ity

and tiy, is ap1:s.1’e:1t. on the face of the ?

ilupogneti oasis; t.-..- i1..pngned order, it has

acted tbeyolid. passed or: the o1″:g,*.1.-..~zl sine:

A Itfom’-et11eAjudé1neiit’ on the original side, it is eieur that,

.15? i.e. 2″” respondent herein was directed to

t.e.;e.t.t;I.-_.>.,: Rs.”f7,486.4() together with costs and
AA Tilxtezest and ‘reeov’-iy was so-.sz1.L11ulv directed. It is
” -maily on his failure to pay the amount deoi’e’-‘ft, :–.-:eo-.*m;\,I

% by sale of stocks kept in Renuka Peg Bar was ortiereti.

In case the sale proceeds of the auction i.e. sale of

kept in Ren1_1_ktt Peg Bar fall short of the amount

/’
K

ordelul to be ret..’ove:red, plai11t.iIl’/decree V’

pcuuittcd to unwed against de.t’eiida:t1t:s’.rA2

_II. 1 .1I.ini1;g Lin: *
miisiiieraiioii fofiilai
order has been *!tV’_t’1t1:$;”t1′:’¢.«3tvI_V”tj4:. ei’ro1’a11d
Illcgality. The impugned
order has in “that, it has

‘1 1a|11’n1’5,«-“f,| =”‘«~I1-r_¥”–5.’jt::1’*;«:.:,;s “HI” L.-.2 data’-*»….A -.1I.:..-.2?

‘.0’! \: J

cxccui:1b11.tV ” i*Eé23..1ce7’§.: ‘i.i;t5’«…’_iu1pu§V§i’1e¢i order cannot be

sustnilxtad, ” %

_ “V”t£1115″:At11e..”;’cs|jlt;\r1it petition is allowed and the

depusitxgai’ the petsitionurs with the 1″ respo11deuI’.,

K ‘u{l1vol1t1e–i)uuI1 kept the same in term deposit, in tclfms uf

t._’t1_ie–:>zi1lc1′ dalml 01.02.2006, shall continue to keep the

” -winomzt in deposit for a fLu’lhe1’ period of 37 Inouths.

c.

‘-“P
5
2,
C
2::

‘E!

8.,
E.

E.

3

E11

28
E
E
9
E.

E
E-..

9.
:5…

9:

10

21 “Hie ‘8 read with Section; 151

salary of JD-1, working as u ¢11?iv<_:1' in' L.

Depot stands allowed. The

salauy attachment wa111§fié;l}}""e1§ pIiiy.t__ui to'

….–.;.m' L44: '.15.:-.°r.:!._a! azxww-:.':'iL.v.–. 4.1:: me aiemc-iai
amount cannot JD-1 i.c., 2""

ruspundeng execute the
dtzurec ifxi porljuu uf judgment

dated 0;.’3-.i53/ 1989. No coals.

ibl-«. %