High Court Karnataka High Court

Smt Papamma W/O Late Thimma vs Venkatesh on 28 January, 2010

Karnataka High Court
Smt Papamma W/O Late Thimma vs Venkatesh on 28 January, 2010
Author: Anand Byrareddy
 ' E.' Vr€fikfiE3$f1:7.,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED Tms THE 28"" DAY OF }ANUAR'i:f3Q'i'5 f.T "vv.,

BEFORE:

THE I~£ON'BLE MR. JUSTICE. ;g:$i}aNDT%§s.YRAgEp1§T*ij; 

WRIT P1::Tm0N NQ;13863"O F'20O7 "  %
BETWEEN:   Z V M V 

Smt. Papamma,

W/0. Late Thimma, ._

Aged about 24 years,   _ j

Coolie, Hindu,.vB'ho'§«--i C::s_E0r1__y,...'

Hosamane Read  _  _   V

Bhadravathf.  feS'i€ii:}"g-fgjavt. "  : 

Koogaajiahzlfli" 'T}ia'I1'.--Id:a,_ fI(§'1;.n_aEE"i Ta1.11.3{,

Davange-re 1;)'is:::c;.        PETITEONER

(B y ShrAi'.'I?, H. _V ifz:;§ai{§s'E: 'Rd vocate)

' - "SEQ."vDExida:Kariyappa,

N 3 'I\..'J

._  }xge'(i flout  years,
' Hindu,'Rfa'Mai1.iganahai1i Village,
P1016-h0r'::it1r Hobli,
Bhiadfiavathi Taluk.

V._?\éf}fi.uruga alias Murugan.

1 8/0. Subbaraya,
 Aged about 28 years,

5



f\.J

Hindu, Driver,
R./a Arabilachi Camp,
Bhadravathi Taluk.

3. Divisional Manager,
National Insurance Company Limited,
Shimoga.
4. Siddamma, 
W/o. Venkatesh,
Agricuiturist,
Aged about 34 years, _
R/a Mailigenahalli Village.  "   
Bhadravathi Taiuk.    RESPONDENTS

(By Shri.M.U.Poonaiha,   no.3,
Shri S.V.Prakash,VAdvoca.te_for i'espg>ndent'n'g../i)

This W'Vrit_Pet7i1.tiioaiis,.._f'i1e(i under Articiezs 226 and 227 of
the Cohystittitioni of-~E.ticl»i,2t"piféi'3Iiiig to quash the imptigned order
vide Ariitexuife   i4.04.2(')O7 iii I.A.No.3 in EX.
No.18/2006~passed byi'f.hie'~.iearned Civil Judge (Senior Division)
and yifxdditionai'-Motor Accident Ciaims Tribunal. Bhadravathi.

 This _Wr._it Petition coming on for preliminary hearing in

   the Court made the foiiowing: --

ORDER
 T. i    Heard the counsel for the parties.

{>



2. The petitioner had instituted a claim under the Motor

Vehicle Act. E988. seeking compensation in respecit*’.ot7VT:ithe

death of her husband. The Motor Accident Claiinsfi”ribi.;:nailiiiiz-id

allowed the claim and awarded c()iIipeinsatioi«i of

with interest thereon against the respondeiiit nos. E:ganid”2″lie’rei’n.ii ‘-

3. The fourth respondentis. to b’e._the r\.i»’:1it’e”r)f the first i

respondent. The petitioi:1eri_ llélffli tiilpedi.._a.ti”eXecutioin”petition to
enforce the award and tAhev”decre_e fparised’~:lj;y -the Tribunal for

realisation of The–petitioner had sought

for at?V:acli1nientiVof i”pi9ope1=ty in the execution proceedings in
respect or s’ui’ve’y..V_iioff’30f§.___ine’asuring 1 acre of Malligenahalli,

Bhadiaxxeatlii ‘T-21’lnl<,li which was said to belong to the first

respciiideiit faiid an order of attachrnent was granted.

ii';iii""Hi_o-vifever, it is contended that the fourth respondent,

who i3.~.tl1ie'vwif€ of the first respondent, in order to thwart the

exiecputioiin proceedings and the property being proceeded

had filed an application under Order XXI Rule 58 of

§