High Court Karnataka High Court

Sri Gange Gowda @ Sri Gangayya vs Smt Gangamma on 30 March, 2009

Karnataka High Court
Sri Gange Gowda @ Sri Gangayya vs Smt Gangamma on 30 March, 2009
Author: A.S.Pachhapure
§N THE HIGH COURT 0? KARNATAKA AT BANGAL{§_R§
DATED THIS THE 30TH DAY OF' MARCH " %
BEFORE " ' H  % T 1
THE HON'BLE MR.JUsT1c£§§)§J%

wnrr 92:':-may no.;.79o6i2.§'e6 temaércx V   %

BETWEEN

1 SR1 G-ANGE Gow:>A@s:::mA':§ Pa'!?s'A _'  

@KENCHE GOWDA -- V  1  

s/0, YAJMAN cnsmmxmi . 

AGED ABOL}'I'--59"YEAE§S ,  _  :

RIAT BEEF'gAGFg}\§A¥IAL'!Ji 3 ' '  * 

YE?)1YU}?:4'£?OBLl.,_...';'. ' ._;  "   .

KUNEGAL TALUK,  .      PETHEQNER

(Sri ViNA":f'AKA --B.;1r:r>vT $3352 i«;«:;f<.:=;--.- A$H'o;{V--HARANAHALL1 ASSOCIATES)
AND V VV ' é '

w/<3. GANGE Gowm @'S'RI c:;ANGAiA:~£
Ai.Z}EID ABOEIT 49 'YEARS
.» rR,IA'{" D0DDAm.i:;URE; VILLAGE
 ._ '- YEEHYUR AHOBLE """ "
' . 3 }sIUN1'G1~'.L *s.gLUK  RESPONEBENF

A€R:E:3.PC) PaD'E:1*-K?' SER1}'ED§

A n,__'§'I-£}Z_S WIMTPETITION 1:3 FELED UNDER AR'I'I{3LES 226 AND 227 OF

 'frag ::c3;~;s*i*1.%i*1i':'1r~: OF INEDIA PRAYING TO CALL ma THE RECORDS IN
 _E"xEcUT10rws'PET1*r1oN N612,/06 1N OS,N£}.316/198 VEDE ANN-A 99: THE
  "£«*':_;,E,_0P{.'rHE cum, JUBGE (JR.DN),-JMFC5 KUNEGAL ANI} E'£'C.,

THIS WRIT' PETITION COMING ON FOR PRELIMINARY

 "--4 :ré:'3iA£«2:NG IN B GROUP, THES DAY, THE ceum' MADE THE
"  FOLLOWING:



ORDER

This petition has beef: filed challenging

the Civi} Judge, Junior Divisien, i1:{‘~___

Q.S.NO.316/1998 issuing the v’aga::;§i’e the

pefitioner in the execution pefifietz by Vthe’iee.sepoi:;f:1e£1£.

2. The facts re1evfa3é1;tI”or ef’ $1113 pctiticm are as
under: _ H n . t. ‘V

The VV 5}’; the respondent who
ins?;itute€i__ decree for maintenance.
The -‘decree in the suii on 19.10.2005
awarding znentlily. of Rs.120()/- to the plainfifi’ i.e.,

the I’t”T;Sp0_I.1dcIa1t’-. the charge of the right of the

was on the properties of the petiticxner.

V”.e~xtesponde;1t filed Execution Petition No.2] 2006

Z ancl the execution petition, she sought for arrest and

” i§’ ‘«._ é;e1A;e}:1,1:.ic3i1v.V<_i:»«.:t" the petitioner ami also sought for attachment of sale

mexgahle and immovable property. in pursuarzce of the netice

' iggeied, the petifioner appeared before the Trial Ceurt and fileti

khis objecfions. The Tria}. Court heard the counsel for both paxfies

axtzé wide oréer dateé 1?.'?.2€3G6 ever ruied the objecfions and

3

directed the petitioner to make the payment of

one Week from the date of the said order writ}; the

respondent herein to take legal £61′ ..v:{e;:o*%.7ei;’sff Said L

amount. Thereafter, the matter wee. A ijoeted. ~ “of
process fee and the Trial Court as tide
amount directed was nei;.._ The
process fee was paici the next éate, the
Presiding Ofifice. the case was
cafied. out sewed, the judgment
d3bt01″/ therefoxe, the Trial Court
passeé eke Warrazxi: against; the judgment

debtor] petifiefier SV’Vl’It.§}§VE3A(\3’v1Lb'”fV€3::,”~’:hVll}I1€.f iaayment of the process fee. It is

. flxis _o£~;ie:__j£w*i;ich.’hae.bee33 {challenged by the petiticmer befoze thie

the learned counsel for the petitioner. The

–VI’espe’i1:!1ei:iA1§ iiieugh served has not pa’: in his appearance. The

;gtoi;1e£..?_;haf”aIise for my consideration is:

“Whether the order dated 26.1{}.2006
issuitlg the arrest Warrant is illegal and requires
any interference ?” :