Karnataka High Court
N Veerashekara vs H D Narayana Gowda on 16 December, 2009
T;.{i9i"OONsT*:TUT1ON OF INDIA, PRAYING TO QUASH THE ORDER
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE mm DAY OF DECEMBER. 2009
BEFORE:
THE I-ION'BLE MR. JUSTICE ANAND
Writ Petition No.6141 of 2008 {GM--CPQ3""'*J«' A'
BETWEEN:
N VEERASHEKARA
S/O M V NAGACHAR
AGED ABOUT 49 YEARS
OCC: GOLD SMITH
R/O PETE BEEDHI
PANDAVAPURA TALUK _ '_ *
MANDYA DIS'I'RIC'I'. . _ "vP1?:'1.T'T1ONER
{By Sri. V N'%Madha?.r2. Réddyéand
Sri Kencheguwdfa, Advsgfv __
1. H D NAFL'\YA1'«;IA_ _C:OWI}A' _ .
s/O DEVEGOWBAA V'
AGED ABOUT_50 YEARS ~-- A ;
R/OT'5~rH A "
PANDAVATDURA TOw1\r= . *
PANDAVAPURA~trALUK.__
MANDYA
2. MV NAGACI-{AR .
V, ._§.S/O LATE VEERACIIAR
- AGED ABOUT 8O----Y§:ARs
~ OCC; GOLD SMITH
' = R/'Q BEEDHI
P;mDAV*AP{IRA TALUK
"-MAND*.<;fA DISTRICT. RESPONDENIS
{By Sri B Roopesha and
Sri M K Sandeep, Advs. for R1]
'.4"I'I-iIS PETITEON IS FILED UNDER ARTICLES 226 81 227 OF
2
PASSED BY THE CIVIL JUDGE {JRDNJ AND JMFC PANDAVAPURA
IN EXECUTION PETITION NO. 107/07. DT. 24.03.2008. WHEREIN
AN ORDER HAS BEEN ISSUED FOR PROCLAMATION AND
SALEZWARRANT I.E., SPOT SALE BY 26.5.2008 AND COURT SALE
BY 28.5.2008, WHICH IS AT ANNEXURE - A AND ETC"
THIS PE'I'I'I'iON COMING ON FOR PRELIMINARY 'B'
GROUP, THIS DAY, THE COURT MADE THE FOLLOVVINGJ .0
ORDER Wedge
The present petition is filed by the
in execution proceedings.
2. This court, in the first instanced.
order of stay of further pro'ce"e'd.ings"' i_r_1"*the Stexteeution
petition subject to the the petitioner shall
deposit 50% of the amount has
been deposited'O'jp:s.nd.V:3._ by the
respondentszik . _ .. ._ .
3. the question to be
consic¥ered.__i”sipwhetiier :_th_e”‘éXecuting court had foilowed
the pgocedure prescrih’ed..1 under Order XXI Ruie 64 to 86
«Civii Ptocedure.
6