IN THE HIGH COURT OF KAR.N.A.'i'A.l{A
(XRCUIT BENCH A1' DHARWAD
BATEI} THIS THE 25TH DAY 01:' mARc1~1_,--
mm Horrsnrz MR. JUSTICE H§._N. !;¥AA£§A£xbH$fi"mg"=
WRIT PETITION N0. .52opeIL23t)9 {a:5}t:1§=v€;)VV :3
BETWEEN: '% " " '
Y§%LLAPPAGOUQA ; .
HANUMANTGGUDA BELADADI '
AGED ABOUT 5a YEARS _ - ~
om: SERVICE, me}... H(§LEAl;UR4
NOW AT KAMAE{§PI}j'fl"' 'POL,-{GEE "é3*rA"r£_o':~: =
HSBLI, jr{§';"TH:.if3:,:,§;§:',s:':f§'~1i§I~iA;2i§ézfi;I§'
._ -- -- . PEl'£'I"FIGNER
(m SR1. V, (3., BHA'I',. g%Ij'R?§§'t"3.A'¥ES}
éLU..3f..=. _
% * «SMT~%i&'$:AN.®,Wa « %%%%% 14 .
Wm. 'YAL;;;@P;"J§_.G0L;DA BELADADI
..££G.E}i} .ABQ'U'I"-52 ---YEARS
" TQ: :::4_0rs:,__v1;;=:;s;*:;='=; GADAG
(Egg;-1Hcz,:3g E<!f('}{;D
R] C), 'Haws: --§~£mrAGAL:
§EESPC£.§§§EN'I'S
_ ' .'?HIS PET1'I'iON IS $1133 i§N£}£1.29{;9 AT AE€§*«;'EXUREi~83;.
THEE PETETIQE GZEMH'-§{} {H33 FQR PRLY. EEARENS '?E§§S
Sffif', ?E'Ei.§1i C€}L¥RT EWRDE THE FGLLGWING:
aw"
ORBER.
ii}. this writ. gaeiitien the petitiozlér has prayqéd v§'V':T;:r"vv*'s§':zA*iTi V'
the rzatum cf ceriioraxé £0 quash T}16'§1"'§€f«(;3i;i€(i:'§.:§I:}:;.:2{}{}5Hi11 b
E.x&cuti0:'1 Wztitiaxz £49.18] 2996 gasfiéfl €116
311) at R011 dimcfing 131$ QI.ié:m*ri:'1g.V éf
patiiienm" to attach a sum of E?-5*;3.{§}€){§'f_j para 'mamié from the
salary' cf the pefifionar. '
2. The pe.:i:i¢s:.3m~ a§ ::i*e_.::;~¢9e zzgfis NQ,§3f~%j20Q4
fisnfirmiérgi by (Baum: in RA §'*é'a.Q§;' 2866 313$
this Cauzi §.:a;: EESA The fiecme in qussiimg is; far
pajgmsrzi (A:-f m&i.?.:§éfi§nCfi to £119 respondent who is the wifa (sf
31:3 S3i.i1c€:m£hc: pafitiamfir has: :19? gaid ‘£235 <§€cmta}
'VAem;V.:é_:;:::1&t bvzgéfgpfifszzéezlt fleé Eixsczitien §*eti'£§m1 .§'~é»:3'. }.U;i2iI'3§6.
'E"hé =-i_ m_pv:.:g;t1é€i crazier is passed 11: this Eixacmrion Patitian
1'*-€aA.1§Gj2€.7};{}§5€§§ 9;: the tima Bf fiiittxg tbs Executien Patiiiorx
§
jV"§~ég3'.V},§§:fi«'2§G6, thsre is accumuiafian of §s§83§@Q§;'– iawarés
: 9f maimfizzanca graniad in the dacraea Neva zméfir {ha
.".imp1:g:m§. mfiar, aha Exacuting Ccsufi has mxiy giirercies-xi :0
recaver 3 sum azaf Rs.3,{)£}*'3/« per merith fmm €116 aaiary cf £113
g:yf,?;£i.\*y?*'v'fi""
w’£31£:i::;11er, Eiémitiediy, {ha petitioner is drawing 2;’ “z3§g9:i%;i;E§r
salary of Rs.8,{}GG/ ~ plus,
3. E11 tbs? £’i1’Ci1InSf{–,1I1C€t, €116 }3;;;t3 s5€§§Eh
the Executing Court is neithmfT.arbit1′<33j§?"§30r 1*<£<V::'~';§;:évr::'1V';.«.V
the petitiaxmr is at iiberty to §i¢p1é$j£it"~§h& fi;a§.:i1"ie11a:;ceVV
and {(3 move film E}xec'u3:§:1,g' Conif f<;3?;;1':'I'fV'Vi'v':3«.'7)§.Z§I3g éhe "attachment
order. If $110}: an appiicafiaziis' "£§é"Ii_' Execméng Caurt
shall cansider '£;1,'1c':'«$3_;;::s.e 3:C(f€é§'{iaf1L5§:'~X§?i'€1§:'}a£§'.
F01" t11e~ab ms:'L€;°;Vrfié$0–I£S;x."iEi1§i£?I'i€§pétition is hemby rejécteé
WitE}9uiTv:ref$réiii:-a Viz; Véike '3TE§:§}v_0Z3fi§iI1'§.
Sd/-
JUDGE
ga?i!'”*’»’* V