High Court Karnataka High Court

B Nandini vs Bhushanam on 26 September, 2008

Karnataka High Court
B Nandini vs Bhushanam on 26 September, 2008
Author: N.Ananda
IN THE HIGH COURT op' KARNATAKA AT B,A1'$§«3AL::RL'g T'

DATES THIS THE 25TH my off"éE':§f1a3M.BE;R--T2:s.6337/2005 is flied under Order 43 R1116 Hr} rfw

M  A 204 CE"-'C, against the order dated I1.()'?.2005, passed on EA No.5
 'i'I1"C}.S.ND.15179f20C33, on the file of XIII Add}. City Civil Judge,
 Mayo Hail Unit, Bangalore, akiawing {A No.5 filed undér Order 39

" RQA CPC for attachment of properties am} to ward compensatfion

for breach of order cf ad interim temporary injunction dated
£?.09.2003 85 etc.



IN M.F'.A.N0.6439I 2005

BETWEEN :

1.

(By M] :5. ACC 
B. R . Kantha1'aju,'--Adrzocat:e§)M

AND:
1.

V. Chandrashekar
S] 0. Late Rvenkataswanly
Aged about 45 years
R/a; No.25, 'B' Cross,
Nafija Raddy Colony, HA
Bangalore» 1?.

L Post .__  A.

V.Va1a1akshmi 
W] 0. V.Chandrash{:ikar 
Aged about 43  '_
R/a: 110.25, 'B' Cross    ._
Nanja Raddy Colony,}éIA.L 1 _os:t 
Baflgalorc:-41:7.v.. " 9 ' '~ A  

 .--  Chandrashckar :31.

Miss' B}:1ush a';ag m - 
DI  Muniswamy _

 "  .Aged"ahc.ut'v~--'7n8 years """ "
 . I06[T:£}, V], 1% Cross, 11*?' Main, Mailfiswaram
 ___ l~341Jgalg'r§_%56Q 

S'z3a,f."% 

4'  _Aged aitxjut 46 years
  P'€o.L§,  S1:rf:6'£, 3" Cross, Ulsoor
BaI1g:_alore--56{) 008.

__   I~3.Gm1ashekar
 ....s;/o. Late M.Ba1an

u Ag:-xi about 41 years

Rla: No.52/1, 295* Cross,
Yellamma Koil Street, Uisoor
Bangalore-560 008.



4. B.Kuma:r
S10. Lats Mfialan
Aged about 44 years    _  
R/as 340.913, 4"' Cross, Gupta Layout uzsoa;  L"
BaI1gaiore--56{) G08.  a "  = ~ {Ta 

5. M.Gopi
S/0. Late Madhavan
Agad about 50 years
R/a: No.6, HI Cross,
Car Street, Ulsoor  _ "  
Ba11ga}0rt:--8.  _  -    Respondents

{By Sri S.J.A:rist0t1e, Adv{$(:a§ej "  

MFA No.64:3'9/ 2005 "is7jr;1§a..'j';1;1a¢r,f:%;éc:ion 104 r/W

Order 43"R'u1ej'::(r)  "ag}g-ans:  5:-der dated 1 1.07.2005,
passed 1(3)} IA  C»:S:}§§';---]6179/ 2003, on the file of XIII
Add]. any Civfl J:«%dg:§"eg£"'A (2130, tc; attach the properties of

 résp§11d_€:1its.Q,'«-to 5 herein and also to awartl compensation

Ifof order of ad interim mmperaty injunction

da'ts:§;'%17.V_e9;;*{3G'3 3:. etc,

'kink

 , " rm twa appeals Coming on for final hearing this
  (1'ajr,'~t}:c Court cialivered the following:



J U D G M E N T

These two agpeais are filed against the oxtler passed

by the learned trial Judge on IA No.V in O.S.No. 16;.7§’« 3

013. the file of xm Add}. City Civil Judge at ..a…….g;;….m;…«.,

Bangaiore.

2. In these appeals, 1′.)811.fi€_’S
array before the trial Court. 0 V. V V. S

3. The suit was o1″Vv’M1:>et1nanent

i11ju11ct:i<on. _i23st:ituted. an application for
grant of A'tempor¢::jr" was filed. The tria} Court

granted .311 otéet of injunction on 17.09.2003. On

iiéefexatééiiitsv i to H1 appeared through their

Atiifiefendant filed objections to IA No.1 on

ad interim order of temporary izljunotion

V0"-,.,_0'oon.tinueet'1ti]1 07.02.2004. 011 07.02.2004, trial Clotzrt: heand

» By order dated 09.02.2004, order of temporary

_._.j'V0"'i13j§§1nctio11 was extended till the next ciate of hearing. 03

uu:=22.0'?.2{}04, neither Counsel for plainfiff nor ylaintifi was

present. No application was filed for extension of interim

2

orcier. At the first instance, the iearned trial Judge has

a note in the order sheet that IA filed for extensiQfi.:«ef .

allowed. Later, realising the mistake s11eIr1’a:1~-eippiieafio1:_ u ” ” 2

had not been flied, the order was ceSe:”e’a;ae;_:«
posted to 13.08.2004.

and 13.08.2004, defendantsl to sale
deed in favour of or1e<_ f'5f wife
Gfslaxaiakshmi. The under Order

39 Rule 2A defendants for

disobedience. o§.e i;e11;po1'ary ixqjunction granted on

17.O9.20O3.V_2–ind to time.

5-1,» The” Judge heard the gaxfies. The

_ V. §;i&§V’\’J1i€i§e held even if an order of tefilpmalfi’

;3u_Vot:’eXtene¥eé, it wiii not lapse automatieaiiy on

its own. T§,1e_ Said order does net cease to operate on its own

by eflluficef time. Therefore, the learned trial Judge was of

‘fj}€’ Qxeieion “unless ex pa1″s;:e order of temporary injunction is

V. firaciated by a censidered onier, it was in force though it was

., got extended on the relevant date. N. C>Q’/x____fivw”C,L I

5. The leamed trial Judge has relied on a dedsion

reported in AIR 2001 ALLAHABAD 155 (in the 3

Butt Sharma and etc. Vs. Regional J0irzt””‘Direci:r§vi*

Education, Agra and etc), wherein

has dealt with Rule 14 of the Anahafiad

6. The learncjsd tria} has n0t _ ‘ t;hc

provisions of Order 39 RMQBA rea;E1é”fl1’1i;r.:-

“3A. Court £6 $¢f:_i’s37’a’¢’x–s:é*:::of_:§ii%Q2§.§§ation for

injunctigm iiiithiiu f_t1nrty”~va1ays — Wham an
ifij;;nctiei:%’%%%;:a§”~ ..g:finted without giving
noticx: tx_3 thc the Court shall
make a11V ‘cn.d’c,aVo1ir” Vto finally dispose of the
‘~§’::1p}:):iica;tioi1AAi;vifj1i11.» thirty days from the date on

wliintih injunction was gmnted; and when: it

an ax parts: order of temporary injunction. Afier

‘ u is to do, it shall record its reasons for
V A ‘such

::;1.__{he case on hand, the ieamed trial Judge had

4._…..–*

‘ apiofiarancc of defendants, intmrim order was extended from

to time. The learned trial Judge after appcaranoc of

defendants shouid have heart! the objections of defendants
W K I’M

and should have endeavouzed to finally dispoiee’ ‘

application. The ieamed tnlal Judge on ” ‘A V.

application and objections on merife, f

ex parte order absolute or vacated tviheex ae

warranted by the situation. touthi S,’- trial
Judge has extended on the
applications made by Judge has
not held enqui;y”§eVZ’ iatega that there was

willful disobeeiie_@IieeV. by defendants I to

H1. The “also yroceeded against one

V.Chandre§h_ek:-1: éxéeife G.Vara1akshmi, who axe

state¢i}l 1:.oe’.be pineiiasefs of suit schedule property fiom

V. under a registered sale deed.

H 2 ‘ES’-tleediess to state, consequences of disobedience

-V or order is primitive in natuie. The party

H ‘ ofbzeach of injunction could be impxtisoned. The

trial Judge should have held an enqugiry before

VT V’ paesing the impugned order. The learned tria} Judge has

” committed an error in placing reliance on a decision reportefi

in AIR 2001 ALLAHABAD 155 (in the case of

Sharma, and etc Vs. Regional Joint Director of .

Agra and etc), wherein the High of ‘hag: .4 ‘*

dealt with the provisions of Rule 1%; of A31éhah;§ciV;H§ 1:, 7

Court Rules. Therefore, i théi ;§:{iI1sid€:if§{i_A
impugned order cannot be susta;1;’13VL’L’e_ci. _ — V ‘ 1

8. In the result, I

,9RbER “‘%

Tiic impugned cmicr is set
aside. The ;n’a1:tcr the learned trial Judge for

Ieconsiderafién _i:1vt1ie “of observations made herein and

‘~ ‘V In

Judge