High Court Karnataka High Court

Sri A K Channappa vs The Kolar District Co-Op Central … on 9 June, 2009

Karnataka High Court
Sri A K Channappa vs The Kolar District Co-Op Central … on 9 June, 2009
Author: H N Das
IN THE HIGH cou RT 0? KARNATAKA AT BAb:éALDrf§é'  

DATED THIS THE 99"' DA.YAQF_JU¥\|_.E,"2G;Cii91.  '
BEFOREZ'-._ ' 4' "    

THE HUMBLE MR. JUSTEDE._H.N;"f4.AGAMC1§4T;5;Viaiiagégsfi; A

W.P.No.3248I2£)i06x(:(Efi§-C$5C', 1% " 1
BETWEEN  'V  

SRIAKCHANNAPPA_" _ z   I 
AGE: 72 YEARS s;DDsR=T;A.K KiJP?USWAMY' » 
RIOGOWRIBIDANUR4  ~ *    .
DISTRICT KDLAH ;

V _ V % V    PETITIONER
(By Sri ; s w ARDATTI. 'Af1\{)-  
AND: "   % 4% 

 . THE if.OLAR4D.!STRlCT COOPERATIVE
  "QENTRAL SANK, LTD
T ~RER«BY zTfsar;§Tr~3AeTN<5 DIRECTOR
K{,)__LAR_.  -

1   A  MAMDDDLJ seavzce CO--0PERATiVE soonew

  «  .N¥A_RA{.;'U RU. GOWFHBIDANUR TALUK
 New AMALGAMATED WITH F-IAMAPURA VYAVASAYA
sE\:A SAHAKAR! SANGHA NIYAMITH
RAMAPURA. GOWRIBIDANUR TALUK
TD  ---REP BY rrs SECRETARY

sra: R v SURYANARAYANA RAG

S¥NCE DEAD BY LRS
0'\~'T"""'



3(a)

30))

3(c)

3(5)

y%3

SR3 3.3. NAGARAJA

s/o R.V. SURYANARAYANA RAG 
MAJOR  » '_ 
RIAT KALLUEDI GOWREBIDANUR TALLIK T . 

SR! 8 s GOPAL  

s/o snn n.v. SURYANARAYANAv.RAO
MAJOR  _ *
wonxme AS CLERK AT .TAPC.!vE'$ --.  
Gowalamuun ' 2 5  % j ~  

SFRBSPATTABWRAM RQA _ kk  
szo SRIR.V.SURYANA§%AYANA.RAC§V_ ~ ~
MAJOR      

R/AT PRov:ssoN;.mRE_€-K "  .. 
B3-1 ROADA-1Q§gV'R%B|DA§éU[R.   

SF<IlB:,SADlSLS.HA'3.'  M

3:0 59: RN. sur~é€r'AraAHA ANARAO
MAJQR'  ~    ~
R/AT KALLIJM Qownasmnua TALUK

SRIB S AMANDA' V

'  . SIC} $8.}-Ry, SURYXWAVRAYANA mo

. MAJOR . -- "

in./ATT%KALL:%IB:h' 

X  .GO}¥RiBIfl,.§Nf§3R" TALUK

KALLU¥3i'S.§F§V%CE CO-OPERATIVE socnew
KALLUD2, GOWRSEIDANUR TALUK NOW

 AMALAGAMATED WITH KALLUD: VYAVASAYA SEVA
 SAMGHA MYAMITHA KALLUOE, GOWRIBIDANUR
= TAi..UK REP BY :13 SECRETARY

V  $8! K L GANGADHAHAIAH

EX PA?!) SECRETARY
KALUDI SERVICE CO-OPEFIATIVE
SOCIETY KALLUBL GOWFHBIDANUR TALUK

1...»?



6 GOTAKANAPUF-IA SERVICE CO-OPEFIATIVE SOCIETY'.   V' 
GOTAKANAPURA. GOWFiiBiDANUR TALUK  «   L" '
NOW AMALGAMATED WITH KALLUDI
VYAVASAYA SEVA SANG HA NIYAMITHA

KALLUDL GOWRIBIDANUFI TALUK :  
REP ev rrs SECRETARY 
:7 SRICANNAW-i

EX PRESIDENT A   A ,  
KAi.ue: SERVICE CO-OPERATi'v'E_SOCiET'{.__    
KALLUDI   

GOWRIBEDANURTALUK'~~.__   _
M   A   ,.g iR'ee'PcweENTs

(By Sri : G cHANeaee'§-i:£ieAe;§iAHfroaéiij; x V' 
sri:i¢:.RAMAM_O4 AND
EX.PET.N{}.--3!2004 moi ETC,  "

 V'  Th'ie.'{pe.tition Apomi%V1§'<5h'for preliminary hearing this day. the court
made the §ei:ewi.r);;:_ ' *~- . __

ORDER

in This writ petition the petitioner has prayed for a writ in the nature

i :e4f’ee¥*iEereri teefzesh the order dated 22.10.2095 in Ex.No.’i!2004; 212904

a’:1::%”312ez.m}’ passed by the Civii Judge (30) at Chikkabaiiapur issuing

“ie:tiee.he°;ent of movabie warrant against the judgment debtorfpetétioner.

The first respondent is the decree holder, pexitioner and respondents 2 to

E’ are the judgment debtors before the executing court. in this erder for

gg\\/g\_/.!’\.,

é

corwenienee the parties are referred to their status before the exécgting

coun.

2. The decree holder med o.s.7/z97Va–,j%s/1973–a;noiV 91~ik9;%é%a%_:ai;1et x

the judgment debtom for recovery of n3one3}’«an:éi_’ Tthge

decreed. This Judgment and Decree ‘C39ur!_§h -tf§é:..§éti1eve: suits” V L’

came to be reversed in F%.A.43l§989, and 77.’!$98.9M. ‘AF-“V-¥Jr1her this
court in RSA 75511995, ‘I56/3995 :::i’r:d SE55-;s’:e.t aside the order of the

Lower Appellate couz-mg R.A;ai1ii’a93,.’A.”»42}i’99$’fine; 77/4993 and

confirmed thy; ggggm f;m»%%%’r.éia: 0.3211973, 3/2973 and
922978. Furt¥;e.rV’ihis’ in RSA.755, ?56 and ’75?f1995 as

under: A % V A S
A ca:”i’be”c:a*3iy one condition, in the method of recovery
magj%s;z§§;a,¢p: execuiion. Under the bond mferred to above,
clause which says that the Bank must first
I pra§§ ee.d§_a Qééover me money from the Society and only when it is
‘V V’ V. to recover Em same, from D? — scciety, then they are
2 ag:’:£b;§.=ny #0 proceed againsf 31! me defendants for recovery thereof.
Confirming 32:3 ccsndition as part of the judgment, aif the thrae

secrond appeals are allowed, setting asi-ab the decnees sf the

«ykw

apperrate court and modiij/ing the decrees of r,r;sriscd;r:,’

decr1eet’ngfl1esur’twithcosts.” M

3. The iudgmont of this court in RSA 15911995;-?56/’toss

757/1995 has attained finaiity. Thereafter. thdfirsr éri_i;tiauted::”s.

execution proceedings in Ex.P.N0.1/Ztffistir’ 212064′-s’nd’V’:&l2iQ04. The
executing court issued notice Evon before the
service of notice on some of tho the executing court
under the impugned” dated =i§2.’t’0:;2t)t)5….issued attachrsent of
movabie warrdnt a§jé1’ir§s_–tV no.1. Henw this writ petition.

4. Heard argdments..itss,”‘s%ide of the gudgment debtors and
oerused thsf ‘t4tt’§t.papfem. V”

5;.,i=ro{rt ithsviorder sheet of the executing court it is manifest that

eveni”‘hsfo_{oiA i’t§1é’_~v.,se:n;iioé of notice on at} the judgment do-btors the

‘.VV¥?sougned””ordo’?’of’:”é1t£achrnent of movabie warrant came to be issued

‘ dfiaénst. the judgrrtent debtor no.1, This order of the executing court is

rdsotztrary’ re the order passed by this court in RSA 75521995, “rssnsss and

On this ground, the impugned orders are tiabis to be quashed.

“oer the observation of this court as stated aiwve, the decree holder

‘°rr:t:st first proceed and to recover the money from the respondents –

:7»/”k

societies and only when it is not possibie to recover_the fifigmi

said societies then the decree holder to .Jpteeeed_–‘agai.'{st,’ti3ev”othe4r” V

judgment debtors. The executing court withdu; ccgrepiyifig _.the”ordéf’-pf “:2f;if~.$

court in RSA 75512995, vsenees and=75TrT{‘199S-:;e::s:nitted’%’a§1:i}¥§9e3itjinfl .

passing the impugned order and the iiebie to be
quashed” _ _
For the reasons stated abe¥e:;_thei.feiiewi’fi§;’§ ;A ..

i) Writ A

ii) da£ed”2e.1o.2oo5 in Ex.No.1/2004,
by the Civii Judge (SE3) at
_ . _Chii(i{abe’|iapL:r quashed.

iii)’-:_j egeceii§tg*–teen shaii proceed with the matter strictly in
_ with the iudgmedt passed by this court in SSA
i ” ‘756/3995 and 75?/1995.

iv) 2 ..C)r.devred accordingly.

saie

.. BKBI Ifiagé