THE I-iON'BLE MR.JUST1CE v1f»:9HAx"3HAxTANAe«{>U1§AR, » ''
WP NGKBE »'i35529{}S
IN THE HIGH comm' or KARNATAKA
cmctm BENCH AT Di-IARWAE) _
DATED THIS THE 1111»: ms? 05* AUGUST;----3§()9~ ,[.: .
BEFORE I
wan' PETITION No.31¥1%3£g[g008 ('@3349-:S.1v; } H
Between:
3.
THE LIQUE DATQR
MARATM. C'O--OPERA'I'lVE
§4I.$aRA'i'HA GALL-1v
§«:uBL1--20. I
'ia." V __
KER. 33' §<A.L2Em,AHr.i_E'D_ S*;41;::_';_:;m
AG-ED ABQLTT 54 i2*§;AR:3,é '- '
{f}€)'.,C:AS'S'I' R§;<::r$'I";2A§'e _
<:;P.C:3'--{':*2»:3_'.T*{
§§Qi3i¥Z'>A"T<i}R'E.iARe§,THA.*~C{;-'OPERATEVEZ mmsz LTEE
HUBEJ} :';"_=8£')0Z30." '
mtzgrag. s::,0PERA*::*:vE BANK LIMlTE$
'~':Ȣa,RATHa Ganmfl %%%%% .. .
HUESLI-$33..'
" ?;1'_E!E?*'~,_E':{,, 1N;::2~:A.;2G£; GENERAL zvzabzaaaa
$"§<:c::.b:C:»_m1%431:$3é§2£}€}8
1%.}
2. BHIMARAO
S/C} JYC)'i'ifit'5t. SHINDE
£§.GE'.54 YEARS,
C3CC:GOV'i'. SERVICE
RIO OPP. T9 KC» PARK,
DHARWAD.
3. THE DESTRECT CONSUMER DISFUTES RE;9:2Es5$ALvté:31é£;MV'
VEDYAGERE 1 ~ « * = ' V
DHARWAED.
my Sri.Prnful1a smug, Adv for R2,
121, 3 «:3
This petition is fllfiiiilildtii'---~9:rfiC1ES%A 226 227 of the
Constitution of India prayirig to fstri_1{é' d_c~.w'n thc sub-sect.i0I1 (2)
and (3) of Sc(:.27n of "i.;'€1er~- C.;:::;.si11Iic3L1f .,F'1=::_stect:ion Act as
unconstitutional and void and :=_:t<:. ' ' ' --
"I'his__p§tifi9 n 'fa: hearing, this day,
the Courfé madc3..t21¢ f0;'§ic}W_i11gé'
1.
Pgtifiofiérs ba=§.re: _ for striking dawn sub scctions (2)
iiificficruitxi ‘2?…«0f the Consumer Pmtectieu Act as
–;}.’I::v:;t¢::$ji.;$”E;it2_;1Vitz:mzalE”‘a=e11ci void and 3330 hava sought for quashiug
thé’ zifréstv issued agaiust ihezm dataé 3G.10.2OQ8 in
4 ‘,gxec§¥§gn”‘r;gs§ 1’*«ia.498{2Gfl’?.
. “f*}’1c3 records rsveai that mspczndent No.2 hemrixz has
.__ “E:1é:§§:+$ited certain sums of maney in petitionmkfiank, Ever:
V.aft,er mamrity, the amounis with interest were not Itpaié ta
respendent $20.3 hertzink Thus, respondcni $40.2 had files}
1′ E
x’-/\
EV? 3\f<}31436i '2(}€38
U3
Qamplaint before: District Ccmsumer Disputes Redxfééai' _
Dharwaéi, in complaint No.399;:200?.w jrhe sai:i"cvc§ii1p:1é5i1t was ~ 'V
allewed and petitioners were diIfé'Qv"[:t(;1_…,tA.r;'i "a gef
Rs.3,89,984/– with intctrtzst a:»T'z;% p.a,_i:i1i
from compensation and costs. %§zidV"(}i¥}':VEf:rv':}1e1: s§§ attained
finality. As the pefiuégigxs thg éfixount in
pursuance to thgorder -'i:1.}v1v§:'AA*».:'_{g':'<)§fi";'sumer Forum,
respcmcient Ne_;'2"'j:;jTf3§§:d yu/s 27 of the
Consumcr fiat, €1;%e"sé:id Execution Petition,
arrest petitioners, Themafter,
this 'Q h
3. isms c:<:~;1:it'-:::."~.;;1;é" case of M/S.SHANTINIE{ETA1'~§
I-T '"§~;QU§3{N<:;~.Pmumagfrspé vs. BRI'G.{RE'I"D) J.N.DEVAIAH in
"«?{ and czoxmectzd matters dispossfi 0f on
upheid the vaiidity 0f sub sections {2} and {3}
Secfifizd 2'? of ihfi Consumer ?10iecti0n Act, 1986.
'€:¢~.t;2_s§é;;_ue11£iy, this first §:"a}e*er mastic in {$516 writ pstitian (1063
K 21923 smvim:-. in View ef the aferxmaid erder. This court
rsspectiveiy agrecg with the jusigment rendarcd in
w.mqg.ma; 2698,
3
Kmfi
WE’ :\é’€:.31~435:’2(}{}S
4. In the aforementioneé judgment, it is also rule:;i,;t}:_:1’a1;»_i£i1e
pmvisisns of Code: of Crizninal Procedure should’.’:5§§”¢¢:1;–gj:e::;i_f .
with while issuing arrfist war1’aJ:1?:._HM SiIlCE.””fI1-Ei::”‘£)IV'(‘2′(:€:ti1].z’T_t:’_
catmtempiated under the Code of
followed in those cases, the msgémfive f£3l_’|i111.S s£».é;t*:;~’:’VV&dVi;fectg§:ci to u a
follow the pIUCC{}.L11″€ prescribed the; of }C1imi1:1a}
Procedure whiie issuing fi1!£*3. E”1IT€j,S’:t
I3. Lcarnsd CQU.%TKSfiI relying upcm the
said portion gaf ihg ;¥$1r._’r1-_er’ fur fizmitfing the matter to the
Consuméz’ ‘£7or:.1£}:£’V’ii§–.f§3.e’ pF()Cf3d1.1l”l°3 under the Code of
Srimilial PItc¢c§:;:é}’ S11bII}.iSSiOI1 canmet be accepted
inas31=..§;c}1*.as iI2 :’;},ff;is matter, the proceeiure prescribed lllldftl’
.§:1é:11jnaI Proceaiure is followed The ordershest
notice W33 issued in ‘tha Execution Pefifion
V V’ _ :9 t§ié—-§ud_gme§it debtorsg Q12, 2238,2008 judgmfint debtcxr N::>.1
I L’ eafiteféé agpearamce through his advacate namely
§};R;%~.?E3 adI*e. Ha has filfid the meme: alang with one document
01:1; that flay’ The matter was afiljomned to 85.09.2008 far
fflfihfil’ hearing. O11 (}S.09:Q(}(}8, no payment was made: by the
judgmant debtflrs and arrest Warrant was issuaci against
W’
W’? N€s.3143€S:’2()(}8
jufigment debtcszs. Even afier four adjouI*mments§;:«..fh§:V_’ _
warrants were not served on the judgnlpnt dsbtii-;*$;:<.'I'h%§1'cfor§§4
the matter was adjcnlrned from
writ petition is filed.
6. From thr: above, c1¢a1″‘*%1;1e debtors
wens: given adequate u “~h¢a;rd before the
Executing Cou1.i,. said that the
pmceéum of contained in
the Codgvof arrest Warrant was
nct fen-iwed. ‘secom gmund also fails.
73 _}~F¥;:>x§z€:vLE1*, to the fact that the Bank is
V’ b¢:A.}iq1:£idai€:’€;-;fi”‘4’T;Vf¥#f1{’31’i$. ‘(v;§§:’1f5..T:i:r10rs oppfirtunity of bitiiilg hetaxri. Accordingly,
fi.hE fc$fi9£;?i;1g erdfir is made:
” ; ~..The wrii: petition is dispgseé eff. Petitianers ghali be
one mare: epptsrtuzxity of being heave} befs:-re the
u hhéfiéecufing Court The pefiiioners $1133} apgaar before the 3″‘
msponéeut–I~?’0mm on 14.09.2009 at 1 1 am. No fmsh noticas
\V«*\
W? NQ3143652008
(’71
need be issueei to the petitiancrs. 4’ .
proceedings sh-all {aka place in accordagqcgj witi1’Vla\»’%:
BC ceercive steps Shall be taken againé: the’ ‘