-1-
in THE HIGH ccum' as KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 20"' DAY oa:+.,axPRIL.,;_' iitiicisyé-'.';,» "
BEFORE
ma HOIWBLE MR. JUSTI§EV_JAWAi?
EEEEEEI
1 AMAaAPPA_j I
S/0 KARfié;BA$fi1P?A-_SHfsiAN€«AUTfi.......§
AGED ¢.aouT~57 YEA.as.,
occ: 8:Js1';N'Ess'~
R/(3 HATALAGE_RI NAKA
m.:.::§'§E?€SIDN"'
* % I;aLus;Assn 13:57: exams
3 - k'%T k%c:éfi§$zaR;é;KAm'
A S{O;.fi\F*i£§?'{APPF\ SHIVANGUTTI
;5sGED "543-€}UT 36 YEARS
€3"Cf2% BUSIRESS
* u . R/G' H.€\TALfixGERI NAKA
" TALUK Abéti mgr: megs
" suazsn
SK') AMARAPPA SHNANGUTTI
AGED ABOUT 34 YEARS
GCC: BUSINESS
R/'O HATALAGERI NAKA
TALIJK AN!) DIST: GADAG
FRAKASH
SIG AMARAPPA SHIVANGUTTI
AGEE3 ABOUT 32 YEARS
OCC: BUSINESS
R/'Q HATALAGERI NAKA
TALUK AND DIST: GADAG
MANJUNATH
5/0 AMARAPPA SHIVANGUTIT V
AGED ABQUT 30 '(EARS .
GCC:BUSINESSW.. jj~ ;
Rm HATALAGERI mm _
TALUK AN9_e-151*: = '
si:«z?T3A3AvA=amEwwA
win vssaarekm i.v§ERAawA KARKSGUDAR
Aam gmsur 35 YEARS,
'rfacg: Busmess
F{;*Q:'CfG P§Si7§.N§ BAKERS
L V' * ._1:~12usTRIAz_ AREA
= . Hi-iGS?ET
§§S'?RICT: BELLARY, REP. BY G.P.A.Hf.3i.DER
i'-'ET'ITIOP4Ei-'1 $40.1, SR1.A.K.SHNANA$U'"f"TI.
349/
ii}.
11.
_ _5 '{$R.Cm£§fi NOT CLfis.ifiED).
EMT NEELAWWA
Wifi "TDTAPPA J01?
AGED A391}? 55 YEARS
GCC: HOUSEHOLD WORK
Rffi NEAR ARUNA TALKIES
P & T QUARTER$
DAVANAGERE
DIST: BELLARY
SM? GIRIEAWWA 1 v A_
W/D AMARAPFA SHIVANGUTTI ..
AGED ABOUT 58 YEARS' 4'
GCC: HOUSEHOLD WORK,
RIO HATALGERI NAKA
GADAG TALUK
MST: GAQAG
SM? Gf3URAMMA '
Wm mmaasapvszsmv teeumt
!:gGED-- ABc3m_ 'eo 'arghag %
occ: .f'§<3USEif§{JLiD;_WQ;.f{K
Ri0=.HATAi;GERI :s;A:~<A
1"ALUI<Z-.&"GISTR£CT:"G-AQAG
PETITIONERS
% as?' sa:%;'%%3.A€A:E~.Ai»:r§Ex.:<.
Pe*r*m:.:::s: comm; cm ma PRELIMINARY
% §f--;EAAR:re<a misssav, THE ccsusrr MADE THE mL:.ow:aaG:
~~:§rti:§e 226 of the Carzstitutifin af 211613 is invaked ta
' éfiéaii the éffiéi" Anjnexure-K dateé 18.9.20(3? gassed by
' fize triai Cmzrt in Exécistiofi Petitiem mizaizaaz.
P"
"am
2. ""£'i":e matter és iisted fer ccmsiderirzg the
awpiicatien rncrved by the respondents fer vacatin§.._bthe
mterim crder cf stay” granted.
3. Considering the rzarrew cameras; ‘ifi_i:th!j§uv.:§§%§ic§§<'j
fihe issué cauié be circumscribeé, 'Imfié've.
an merits.
4. Centextuai facts “:§v~&ai ffiat’ ‘thé: i2éfifiéfiers
herain and the respanfiarnts SVEé’Tekfié;§5V;§a._andA!sii’r:§é:p;°:a wire
were parties in 0.S.fi3a’.’i§.2Vi§;L§35?}V s_1::::_«L:V~.:?=1*-.f.a§e_c! in decree af
partitién ‘fire same was the subject
matter in”‘ap_;3evaiVV”ia_”4’R’FA.:’§ia;42Gi1994. As wisfiam dawned
i’i¥i’}v~fiTi.EIV”!’i,’, they éntvefgd into a cemgzrarnise ané in terms ef
..afi..r§_-em§fii,__tha aippeai was disposed of on 1??.2.3.99S.
;’é,rff:::?»z*raisVi’4.iai:.%?as*i’:::’iivs terms, one was, the paitianers harem
shafii péy E5″ the 1*’ respondent herein and one Ningappa
(:=es*-,.;«>’e:v?:Vsder:t $13.2) a sum sf Rupea ten fakhs each. That
1AA::§%fi?bramisé dame has reached finaiity, Te enferce fifié af
‘Ewe terms ef the decree Le. fer yayment of Rtmees tan
iakhs, we reswfidentsidacree héiders flied exatutier;
M/1
-3-
izroceeciifigs in Executiofi case :~ses.11oi2o92 1sa_m 2′,M:j.LkIt
was seriéusiy resisted by the saetitienerg.:’_:’i’fitér;—.:fiiif_
acrntefiéina tinat Saar: after ccmprerfiise was”‘ariierééi irfV:t¢’3;,” ‘~
they {wad in carnaziiance therete, :’i;fan 3fé-,§r§éx’i._.:6.ht*e”i3’§a’__V
fefififinfiéfit 10 mats of iané,fi:i*si;h a c’;e:d%fiirra=
eunuch ta meet the xfaiue o’f i¥..;j_;se§s iéjkhfig due try’
them. The 15′ resj:a;’::§_§i1;i§;né§ “holder in
Execution Nfi.11Q/’20DZ,~–FéS:§5téEfl&éZf1é«’S%i#§.ififntefiiififx of the
petitieners__Qr%: cf the 10 zaiots
given wfigv aii, he couid realise
Ruaeéfg sita, ieavina baiafice sf
Rupees Sevién vi:aidA’:?.§:«. E§§”‘– a:_§<"é'§:utian petiticr: was flied unciar
thagjnfizrszisiot;us"»af_C§i'déi' Ruie 11 cf CPC, fer recavery of
"a.;fg*2e3Lini':H.W Simiiariv, Nir:gap;:a–de<:ree hcvifier in
V5:-a¢fit'i'$i*:_..f§¢wA§';$8/92 aiso resisted the cbjettiens raised by
thé"–1pe%;it§s%§é%s herein whc: were judarnent debters in his
3 amtitioii; s
5. The petitianers/judgment debtars in reiteratian
of the said canterxtien, fliafi an amaiitatiarz under Séctierr
-7-
47 cf CFC, reeuatina the triad Court te receré fufi
satisfaction of the éecree er iii the aIterr:etive,__ ta
determine the vaiue of the piets, which accerdine fie’
was werth Rs.1,00,0G0;’– each. The triei C«:a’;;:jrtV:?§%e:j§.=§¥:tei:i_-é”
such cententier: by career dated ;iG’;’é«.–2£§6~%$,
the ccmtentior: of the detree ho.i1ée2?’,A.A_iis}hic}i _ §r:.
petiticm is marked as Ai%br:e§m§e~fi’ Varrd_T:the”‘L’
aispiication flied under;1–Szectifi:’i”‘*’:D?_;’*5?”-ihé Afifiévefi
as; it, the writ petitim’1 er*;e_e_’V-:ere;”V£:e§§§*Ve*§’§h2s cm: in Writ
Petiticwfi ?ée.73.33f2–9G6;:”
5;}. ‘e:fi{fisieerina the reasens assiened by
the triai iiiadgief-e..i=–ejé::tV’i§Lie amiriicatien flied Linear Sectier:
:3? ..heifi ffi’ai’Vne case was made ant ta interfere
ens? thus, the writ action faiiee by the
efée? Ceurt (fated 22.8.2666. Thereafier, the
exe::§’iieEu wee taken ta fiie and rsraceeded with.
7. The jueernent debters centinued to resist the
“””e’;c:eeufie”r; case. The Executing Ceurt, after hearing the
eraumeree Bfféfifi, eassm the impugned czrder cm
..g,
18.9.2867, rejecting aii contentiens of the j;§d§3iefit
debtfirs/netitieraers and has ordered iss’%_}ii’éfic57e:i «~:__;
attachment warrant against whi;h,__this1.w’rit Ii’§éi:ifio–n éisu ‘*~
flied.
8. Beth siées are’ no__t
arm enforcement af the c’;cmp:_’_{ih@i$e..;iefifeé; wfiich, one
cf the conditiens is uné’*e§€”exa$cu€i;i’c§§1′;~..j:
9. Be:=tf1.V.S;i’£.§e_s ;%aaiiai::[: *::f;at3J%%1§§.%.*»*.a-‘=4 V’ N0.-420/94 wa3
éisgacéaé –_ atceiatifia the terms of
CC)§’fi§i’m’fi’i’S§afii’éfi.*fii U»§§if1 l5Y the judamant debtcrs am’
fieirféé haideti~.._ Seve:rai terms have been agreed apcm
i::;&3:v%’n:(s¢e§i?::A..%:E’fuAeT«~..g;;;ar*:ive:s and ma cf it is at item 213.9 under
wi’§’§r,’;§'[:A “f’iA’:»’§;”§_’v_ii_’_Lit’:2V£.;{“:}ir’:..’!ei”:’!: debterss, ii’! consideration ef the ather
taffizs airéfivfzciiéitians cf the compromise, agreed to pay
V. x’1iz:g:g_ee§”‘1:.fie21 iakhs is each af the rwspandents in the appeai
‘{‘ d”ec%ee hoiders before the executing cccurt}. The 1″
“”‘?é5p¢ndentidacree haider has initiated execution
prtsceedinas ta récavér a sum sf Rupaas tar: iakhs from the
-9-
judcment debtars, anfércina the termg arm conditions
inccrpbrated at item ncnfi cf the compromise petition’.
16. L23 med cmmsei for 4′ _
zjetiticners/judgment ciebtcrs wouié carzte~*:rcfij:j.V, –«
ciients have corsmiied with the §’.’-A_v3if.’i -.t;3;’.’§’E”i(“.:i’§§fé.’v4?.’.!'”§fI’é’::Vfié%f1§’:’
transferred unto the 15* resp<ir:g_ient4de_§¢'i'ee iziefifs
cf iarzé vaiued at more than rL;bafés.:en "i'a–5~:_V}f:'s' ':(rtJ ;::e$ me
iakfi per pint). He ' §.2A'fé:':~.!jsjfs»,:.Az""«.%c_vf thé "land was
effected in E2t3¥'$;1_ai'tCE ta. %$f. tfféi.pvcfimnrcmise and
thereftgivfégjv éT&'§';*e¢ c:I1a.i.§ir*i" has fleet': fuiiy saiisfieé.
This isz"sqério£:s%y";:iiS£5{1t§;:i«.'by the 1" respondentfciecree
£*:cifie.:ri an §'fi'a_:§rafnisAé {fiat the vaiué $1' each fiifit is cniy
,.%_,gs;'3.fi,€3flfii:…andHéfi"'t?:Vat caicuiation, he cauici recfiver anly
i%L;_i$'éé$ "t,fir4.é$T.:viiégkhs, ieavinfi a baiarace cf Rupees seven
iéicfis and':ifg.£e}rest therecm. Thus, he justifies initiaticn cf
exectsiigfi preceeéirrafi ta recever the amount éetaiied in
'V'.A'ii*3£§' fé;}€E€i..¥'ti§f1i"l Detiiicn.
11. At this aiafie, it is neticed the triai court, an the
appficatian flied by the judmrfient debtcwra unéer Seciien
ékfiw
..1Q-
47, CFC, resisting the executicm on the ereund aforesaid,
heard both siees and by order eeted 10.4.2066,
the epeiicetien. The said enter was cheiietzaeé
court in W.P.?33?;’06, but tints ceurt rejected,:tie.e’ee:iti4e Ev: _
erder éetefi 22.8.2006. ‘Thus, thgerefliis’ee”.di’§;:e.te.ue§§the}
¥3C:ii’:’i that the erder teassed _I2y’_ thethtei
objeetiens teiew by the judqt:5’e§f:_t’debte}’e_ ifithettiexeeution V
preceedings has reachedfinréilttyifgi.Q§§;i;pite ttne saw erder,
jueqment eebtors cenAt_i:tued1.’ttseit-‘«~.tet–eetiess efiert and
Gitfie again seueéut’va:ff?.ertei§§ry”wtt§tfietetffnine the ‘value of
the seed t:*anete:tsfe.§mtiteititvhe’ decree homers.
_.:2, v.ieafi*:e7fi””‘u triei judge, censiderine the
“V”‘*v..ercéi.{i1tezéts’v«zeevet*zfie:i;V has: passed the tmeuaned Greer,
t§:f;§:”e.e§eV§’r§t”rej:e;tine aii ebjecticms. Therefere, it has te be
iieiettzet. ttteieresent writ petitien being an the same cause
of atttee, is mieeenceived and I do eat flee any tenabie
to eetertain this writ eetitien eaeitzet the imeuaeed
. eteer which is virtuaiiy of the same nature as was teetee
by this court in \+’v’.P. }’337;’G6. Ttse impugned etder eaesm
-11-
an 33.9.2802 therefcrre, canrmt suncaisfuily be qxsésfitgtiéazj
by thé judgment éabtars. flunsaquentiy, ti1e–~.4i:¢§irit..:;i:}§iit:a::é.1f:*’
must faii.
13. Hawevar, at this..st§ca,”‘it__ I§ not%ei’e;:? i;’f1at:i’;
Judame-.r:t debtcara haé fiied dfii .-faaasai of
RFAA20/94 requesti§;s_§’j~– f:”‘§E;_§ “{:n’ul”tH ts retard
adjustmefit;’fuii Asatisfac;tiV::§i3:..Vof Undaubtediy,
the saifi pr§€§3é§§;%z;£¢jsfiefv;’ “{ir’;§éfv.’§fie…;§g,3V;S;¢n3 5,: awe,-
XXE Ruia debtars, an their
awn t§§V”‘V§§_a’ve hfifvhdrawn the said petition
under ‘1i’Ir’:g”ii=r;r;:”:°a_.s’$.AA%L:a’:A:’:’b*-»”the came cauid be urged by
them §nLA.thée§§§ecfitioi*r zéfiirceeéinas imitated by the decree
hoVi'<£v5I§ré}§f "The 1% "" Pespondentidecree hoider dam not
;/§aw$;;i;iev:V'iia,§:sVf'a:a}tizai iacsitiarz.
'i' i1av& taken the View that in View cf finality
K fay-:;.né "beefi given ta the erfier gassed by the éxecutina
aaainsi the objezztierss ta tha execution nreceediraqs,
The present writ petiticm éces mt survive. But we carmet
igmre the reiief avaiiable tab the judgment debters uncier
gw
-12-
the ‘srovisicans cf Order XX: Ruie 2, CFC wfiich enviféézga
that “The judgment debtar (or any
fiecoma surety for the judgment x K
infamr the court of stick paymefit &é€iusirs§1.§eag$,;
appfir to the wart to tssm; av fieyfim L»
fioiafer to Show cause, an fa” the V’
cmirt, why such ‘Véfiljéffitntenfvgéfiélvuld not
be reearcied §.’5’g €’&i°iifi§§;:’ of such
native, fire !: §;12ldcgr:.i’aiisfi cause why the
fiayment {if “fiat be recorded as
T’ recarfi the same
”
h Frggfi ianfifi’afi§___9f:the previsian, it is dear that Ruie 2
» ;§éstu%avE£é$*:i.j5;:»¢_r”tunitv is the juéamerxt debtor to appiy ta
H has pamsefi the decreeiexecutim court ta
reefiirfi ficéjfigtment at first satisfactierz af tha decree. In the
i’r:sta;u’rst “‘case, the decree hcider dces net dispute that in
;§£#§izance ta the terms and cenditians cf carr:1:>rem£se
m i.méer executicm, he has received 10 mats cf sand. The
3%/’
-13-
unlit dispute is about its value. Judgment defitcars cqfitend
the vaiue cf each phat is sufficient ta discharge
of rupees ten {aims and there is no» reasar: K
be deprived tha opportunity
cimtefitierz.
15. Keepina t§1is§tj: ieglrrfiéhd far the
decree hcidar was aékég:5.ijjafié锑*éL’v’;_§tmoric statement
abcmt the va%uc;_GfV_[the isa’nz-§1.iL’;H’;e’ the value of
each pint wak:§%%s;$j;3a,a5j;:z§%§khd%%%}*;¢:Rs.1;9a,om;~ as urgeci
by B2_1{ EéV$ces net dispute that his
ciierm: *h iaveV of land swan after the
com;1r_umisé”zi_écreé, ‘fha9i”}11eans, as an the date cf filing af
~–v.,exé~:i£1ti.an ::gtiti§’fifth’é value cf the iané had escalated. Ir:
S’u’;éfi’ and circumstanca, a detailed enquiry’
=m;:a be’f:§::e«ssary, firstiy for ascertainment cf the value
at ti1&_ §a:’zfi which ceuid be dene way in a detaiied
“* ‘._cVr§fiAéefiifias €C!t’3t&mi3¥3?.&d under em: XXI R322 2, CFC.
‘ judgment déatara, even theuah initiated such action,
but apaeear ta have withdrawn the proceedinfi in Misc.
K»
V
-14.-
we and have iaraded themseiva into the
iaredicament. Be that 33 it may, if the vaiue
mere than Rs.3B,fi0G;’- err iess tha;f:».Rs_.41,0{:’,fii3€i’;I’_*j,fiétiiithtéj ”
decree haiders cannet avoid acce5:1;nt§1i*:g*t’fdr._t’h§”‘ v’ia5i;:2f’1tsf:
the iand which they have’ét:’ta_inet3t;t- Th_a:*é§1fd:jgg.,.VV;;1..’3
interest of justice, it gs necét”sj:a%rytt%»Lthét “:g’i’,1V.:’E! fizdament
débtéffi be given an the prcceediraas
an Misc.81’99 ta enabié tfsttztbstantiate their
ccmtenticen gait ‘ tiéférmine after natice
to 5 finding whether the
adjustment t’hvéii’c:iai*m cf the decree heiders and
that’: ta ta be the bat caursé that
cauitfit t3e.faiioxéi«a§iV:§Vt: ttfe circumstances at the cam.
the resuit, E saroceeé ta 93% the faiifiwina
.R–§§é§évi’s§sueé is fiisseived.
‘A ‘fie writ betitien is dismissed, but iiberty is given ta
“‘thFe”§udame::t debtcrs ta revive their Miscwaneeus Case
“”‘f¥it:.8/1999 and er: such appiiéatiets being: mated by the
judarrzerzt debter, tha ttiai Court is directeé ta issue rmtice
-15-
to the decree imiders ta respond to the armmds urged in
the apbiicatierx and after enquiry, as is centempiatw,
reccré the paymefit fir?’ adjustment am? certify the if
true. Tm such decision is taken, further ;3raf:ae$;;£:f’§jfis
Executian Petititm Na.11Gi20€v2 shaii stand st;a%ye7dfk;F%% ‘%s”i-uék
triai Cam is directed ts dispcsfé Wrifif’:: f*’§§§i:e§i1$t’:fiéii;’3._;figsé’
No.8i19?:9 as extaeéitieusiypas r§4é:ss i’%3ie arid%..ig’éithivfi- f’iké
cuter iimii: fif twe months fréF1′:.:fi*:e éafi-.’=.’::ét”AJé4;~”ecé”:§§VVV::af the V
cosy cf this easier.
Sd/_,_
_ . . Judge