High Court Karnataka High Court

C N Shankarappa S/O Late Naganna … vs H C Vijayendra S/O Chinnaiah Gowda on 2 June, 2009

Karnataka High Court
C N Shankarappa S/O Late Naganna … vs H C Vijayendra S/O Chinnaiah Gowda on 2 June, 2009
Author: V.Jagannathan


IN THE’. HIGH CCEURT C)?’ KARNATAKA AT BANGALORE

Dated: This the 23% day sf Jtme 12009 H

BEFORE

THE I~§€.T>N’BLE MR.JUS’£’I(.?iE v.JAc;ANNjA’rH§§:€”

C3.R.P.N0. 100/120109 .; «% I

BE’1’WE’;ENT:

C N SHANKARAPPA .

S/Q LATE NAGANNA .waA’VV

3:3 YEARS ‘ ‘ ‘ _

KUSHAVA’F’H}_ _ .L ;

THIR’mAHALL1(90}-T- V *

me: 57′? 4.32 ” 1 .V
EEFETIONER

(83; Sri 3%: iE€A!-;%fE_$.3i~§.,’::’&3iii5e{,V jj ‘

H “‘%5IJAYEr§:3RA«.__ ”

313.. _c:2v1:NNA1AH*G«i3w:)A
‘ ~ MA&£AFfi1_’Ar€AM5.NE
_Hii’~DDU¥3″‘{~P§):. »
°T’HIR’IfHAHALLI TQ,

‘” ” –v.Si-iE3a§Ck{3A DISTRECT

A€_’B__§r an }§:1 fisi*€AND, ADV.)

RESFQNDENT

” $911.33 L;/S 11:3 cps AGAENST THE ORQER

A :j2:s:?E::3;16,3’2G:::9 PASSED was E}{.i’~E€).8}2{}():2 ms THE
_ “-§*1LE 0? THE cm; JGBGE (JR.DN.) 5?, amps,
…’1*H;m;~:AHAm, ALL{)W}’?~§G “i’H.iZ EXECUTEON p::’r:’rm~s

ANE.) E3N’FI’T”L-INS: ‘§’H;El if)ECRE2E HOLDEZR THEREEN FQR
RS.’2{},;G{3{}f~ WETH fN’i’ERE{§’T’ AT 10′?/o Pwéx. FE€{}?x23

7iE:3.,’i.2;(}{}’2 TELL ‘THE? 3%??? C3?’ REALESA’§”EQN¢

hi)

THIS PE’I’ITiON CGMiNi3 ON PG}? A[}M§SSi{.}N ‘E”H§$
BAY, THE C1(‘J’UF:”I’ MARIE-Z THE’; FGLLOWSNG:

OREER

Hearfi leazned Caunsei fQ1″» the.'”pa;*;?i:;:=:$”‘».xs;*if.12,L_

regaresl to the pfititifiil flies:-d by the

Q.E§,Ne:>. 103/94.

2. ‘T116: gflevatgée ;r:}f”ti”;~Vé;{i’¢*£§}tio:1efV”:’$’fizati the
Executiilg Court, while petitiozl flied

‘9}: the re§3p:5:1§?Eeni:.g-pi;aifi%itiff ,_._§§§&cuti0I1 of tha

ci€t:1*;:~V:’t;=’:,%’–V€§:’*1″s§<Vi¥_v 1-';1:':'_§?.€':'1*isst at 18% pa: 23:: tile
aizzotmt (1:13 ':_L};;'z_i§=:'-._§i1<ign1e:1t', (Ishtar to the dfiilfiiffi
hoirzifiz' i. 3: "a,._:$':;:.:.3§: :3§".;R:§,::if},0GQ/ *2.

' i-,3. "'i.,ea:*:1§t§'i§""CAot1313€1 fer the pfititianer mferring

su§):ni£;tezi that afi that 'aha cziezctrers:

£3:;.¢11t§:313$}'i:s ma: the dficrea hoider is; entitieti ta

_ r§et:éixzt:" §€sx2{),i}{}0,f- frag: 'rim petitimmer $11 :31" taefars

A' 1-5,:"1.E§}{§2 @1153 £311 pa;-='I:1%:;":t. {Bf fix: saiti 32116132? by thzf

p€tifi(;s:1t:*:r, E316 fitxtréfi Eaaifiei' ia {he piajiitiff skzaii

;:3@:i’£:§.c31′;<3r ':0 mznove the 'CiEI};§Z}'€II

$5'

3

‘1’%2<::'»€:fm:::;=:, it is argu.£:{i that in tbs: ab-s~:.=$:1Ce {ref afiy

i:zf1t6i':”1€:«:”i in t.E’1a decltte, the: Exec;1t%;E7:g

7:m::*1:, rzmiki 1:19? havs awardeci 1Ci’>/o i:{1.3;e1’€:stT §;;’.’a:._f _.__ A’ V

4. 011 thesi: 03153″ hand, E€3I’I1€dV”Qu{}’31I1EA§§?}”fi3*é’ ‘

file: I’€Sp{)fi{i€iI1i7 —- decrafi E1::t1{}.r3:’_A I’=€;§'<%3r1"3iiA1g._:

1'easGn$ assignsci by the VP;T};¢c1,14iii:1.%"–(30u1ff
t}'1.:«1t. t'r1<)ugh the ametznt 011
or bafare 133. V.;fi S fiat paid
and the {iecgjee }1<;)V1_<:_i:¢:v.VV tr) seek
€X€{',I:T£'I'i'§('"f?}}.£',T : took the éafaizit
c01n::fii:t é:{:1 into a<:<::::1T1:"1'f; and has

Qtisfifiraai '£131; 111:3: pg-:t}L:i{m€1' has 3_13fi1IiS€(1 the QIIEGEIEZI.

'V V' __ E:«1';":%.§§%j53.;,.2i),,€;}{}();' 'a';:1'::71'VL'i1€:1T'$f:3r€4t ha is Bahia ti} paj; 111$

;§§::::;:i:2:3;1:_*§=":,I;iEl1 19% intemst, pa, 'FE3€:I'€:f(:£*::, 3.10

réigfijsi' C31' j_–E;:T€ fr:;u:1d in the erder 0:" {ha Executmg

V {3<:»uf°::.7 3

23. Having {E213 httarzgi be-th siciss ané on

__g(:i:’:g ‘ihrezggh the Qfiifif G? ihe Eixecuting £13113′: ass

wifli a3 £213 e:’£ecrc:e Copy, wliich is pmc;’iuc€:d at

A:}.I1exz.1r6–A, it is 63331’ Elba: the ‘;3et’i_f.:i0316r was;

4
diI’€’:CEfi€1 to pay the afimunt Gf Rs.20,{}0{L)/-« to the

gziaizatiff an or hefora 15.1.2002 and though 4§.iTf52V”:’1s’;’Efi€*?V_{1

Counsel far the petificzxzler sought t0__§’_:’t§fi’t:1~v:. _

expizmatiozz by Way Gf su’b111it§i11g t§::’:’a’;i; — ‘–‘gh€_ ‘4

petiticmer went ‘£10 Iifl the timbfir, 1:123-i’tii2i:b€I5″wé:%”=~1:1C3i;_’

found, yet tha mid s11¥3mi§s5iQ;1 <»:i",§91§:.t§~::t::«;t.:.?£gr'g3 as –. "

havmg sufiicierit fezice :36'; Com":

has abserved tk1Vs1’i: ‘ V {ha Caurt
COfl}IDiSSiOI1€§’ ‘ gags of timber
wars lying./fig} {finder the said
fihat the judgment debtor
had I1e:§”tL.V:’:;:}:1’fi!: 3’I,fé(1′._v ” timbez’ after nlaking the
j:i:a fliififiifi hoider.

_ .816 light 3f the afesresajixgi 1’e3.s@r:s, I am

“€136 §§it§§éf_ ihat the iI}£€:I’€Si”. muitj have bean fixésd at –

6% g;”:.vV’%aA;:. in View Of the fii?i€§£}g of the Execfiténg Cmiri

Vthsiii ithere was :15: cenfiaci betweszl tha pariifis 33

regarrzis gaajaziimxt: caf i:’1f:.e:*f:s:. To tile f:):1::fi’11%3?¢:tc:{iss*:’. _

bfiing :*t::iu«::e<;E 'ire 69:6 pa, thig pet,i'z';;i€:i1'1- }i_;:'~, ';:a:'f€1'§-°.?.

aliawéfid.

Dvr; H