High Court Karnataka High Court

Chandrakanth S/O Sharanappa … vs Devindrappa S/O Basanna Pujari on 16 February, 2010

Karnataka High Court
Chandrakanth S/O Sharanappa … vs Devindrappa S/O Basanna Pujari on 16 February, 2010
Author: Ajit J Gunjal


IN THE HIGH C(f){..§RT C)?” Kz’\.I-{NA’l’AI{A.

CIRCUIT BENCTIT1 AT (“E{..§I.,.BA.R{3-A.

E)A’1’EI)’I’H1S ‘_1’_m:: 1. (W 13m-‘ (M: §’3’EBRU’ARY.

B HF C) R E}:

THE HONBLE MR. ..II_..5.’_u”i’i(“TEi%3 ~m.,:1’j1” «V

WRIT PETITION NO. 83127 %0Fé ob9TT

BETWEEN:

Chandrakanth S/0 S1’1,e’=:.1’2;-11’1.-:1p-;;>:+,Chigg.11’1″1aI’1i’
Age: Major about 40 y’Lj2i:<.<;. 5 ~
Occ: Transport b'usiness'M cm-'1"):-j1f':'»<;vE' Ma.X*;r;.21b.
R/0 Station ArCa~ . ht ' ' '
Yadgir town, '{'c;.:: yadgij'
Yadgir. "


b b j L _  P(°?U{i()11€}'
(By Sri.,   
Devind1*e115p;a  /    < I '1.1_j;:1'i

Age: 45 yea1’s…,O(:cvi’ Agrim1111.m~. j.abcn:r
R/0: Kowioor viI1e1ge_,__3T;;: Y2=1(1gi1’_

‘run

A’ “”PrVéS’enf{y 1’é;;§di11g 1163211′
‘Bvh’&iVVa13.1:T(%11}§)’}(3, N21E’1d1I1’V’i1§£-1g_§<:'
Tq: 3!) 15%.; "Q'i.11E5~e,:.rge1.

… RCS}’)€)11(i€I1iS

iAnasm11e1dh21*s**’i1. 112111 ‘_}1.11’is(“§i<:1.i~:.m to (local with the

e__'rf;a._ttieI'T.V"«1h {hf-_é Y;_1dgir Comm 11'1<-~. rc'x<_%p()11<hie1:1t fileci 21 memo

f1"esh"p.e+;'i1:ioI1. Libmtzy mu; gr;-1nt.«.=;é(.1. '_i'he s;~1i('1 Execution

This W"1'it' Peti':i01: is filed m11″ A:’i.i(f1«:s:s 22€;3_.__and
227 of the Cc)1’1stin1ti(‘>1′: 01′ 11’1(:1ia., })1’2’1yi1’1g,§ for (1j1v4s.;§’:sI£ii~:1g
the impL1g3’1ed order 21.3 per ;”\1’21:ex:.u*e»~C3
passed by the court of Civil ..I:1ci;.>_;c-‘ [.’51*.I__)11.)H

MACE’ N0.X at Yac1g.;i1* in E.E”?T€(>.€§7″OE)’2.I=1′:(‘1″_<e1.€'..– b.

This petiticm x’i:1;.;>,’:’._ ‘

The respo11de11t.e” ‘£”‘;.i.c-tei’ in MV C
N0.321/-‘éOO4__ ;a]§ v:.t.i1e;:A’Vi;iVi;{*’ Eg5:”h.;:iff;%§;;;k§iirfifiga cm Judge
(Sr.Dn.) arid claim petition

was (91%: “1 ‘7”.’–1_E*.-2(){‘)’E3;~~–‘5 f”{osp01e1c1ent’ initiated

EXecutfi01i ._Pi'(>ce’e’Ci«1E_1v’1’hg__§s§°*E;}ei}>1′(:> IV-‘I.A(“,T’1’. ‘}1.11ba.rge1. The

said Exetittjiiiovlez.P{‘o(:.–eeL:§i1;;{>:; are ‘i1′;ms5:i’e1f1e(:’: in Yadgir

see.§§ingV.c%1’0§:Lire of the ;)1′(‘3(.’€jfc%(.1i11,gs w:’t.h liberty to file a

i ‘ibefcrié i?:UjSVV”C()L£}’f.. “”” ‘

ibeen i:1–itiat.<ed at G1.]1'Ii)£'1.1'__£1'£..1 1'1'1{.:c’l_i11gs are 3

Petition was c1c)se(‘i. T1″1;::I”1.c;r:_* tzliicr 1’t>ss})()11(ie111_…_has

initiated fresh £3x<-'r(.:ut:é_('111 i"'1'm~vc(iiz1;.2; in I£.i'~'.N<_)_,6/'i3_CQ9
for exectiticin of the a.\.x-'e_m:'1 in a\r'I'\:'C Nc:n}32VE.,['2iO(34_L'1 V'
Petitioner who is _iE,.1d§{l}1('1]I “:”‘-o1”:1_€:rs_..z-ip’;’ica-i:”aif:cée–.
and files objeciimis i:1t’m* ulizi cm1é.~:;1:1’1I:i_i1.’ig§ Ilml. “izlic

Where the Execution 13r(‘_)(%vc§_ 1’1*e11’1si’C1’1’ed to the

jurisdiVétioIie11.if»C()iiifii .i’c)1~.,,A (%>;c<~a.nVi<_)r1. '§"his <)I3jectin did
not fi1’1’c’lV favouif I’C..\1:(‘::ti1″L2; Ctmri and has

r’ejeCt—ad thé’ gsanle 2′-{’55 £i}_{e;”1ii’2>s1 wEii<'l'1 the ;.)ci"i11i0ne3' is

"3.,:v '1:.;€'cll'i'i.CCi c.:(:)L.11'1ssC} for ilw }:)c'rt..E.'i.i<)1'1c1' s_~;11b1i1it'.s that

ind'-fled _t.~iie: §<3<-écoiicl Exec1.it_i<)1: E"-'1"<)(tc*c=r<ii11,<gs tmgiit to have

required to be 1.1'2»11s1si'c1'1'(2(i in Y;u_i;;'i1* (j?oa..11*t for exe.v11t:i()1a.
Aecorclillg to him it. a mm: of 011:' of 1a1<~11’i1’11é;e–1fex1t.

_j’urisdicI’i0n.

4. I have pe1’L1sc<:1 I'h&- i11:;)a.1__;2,s11<-=d (,)I'dL'l'._~'A}):5'£Ii~f§:~}Titi}T_:' .

the omy obje(:i.i01'1 1'2-1iso<i }I')"_'_r..-"_ 'i'}f}(' poijti'.i:;a1:i(:1*A_}1jtcigfiment

debtor is that: EZxe,cu1i<3;~'1__ P1*u<_-V{}§'€;:c'1'fi.:i'};fis" =;:)_t'.1gh€« 'tV.V()' I'fl1\~'_I’_” W3 pay the
compensations’ “x7-xx.-r§’1′;j:’i1…jVisé;’V.’1*c_:<:1w1::1i1*c?ci '£0 be looked
into is the ,zixy§1'i%{i. 'E1l'1<;* MACT g,{1'anting
c0rI1Pensati,Cs?»'1~;;i;t(§;'fl1<'2 1*:.rJ,;-'}*'§"J.1-£6taut.is in be (?,><c'C.1.1tsed. It is
also bi"QLi'gh1: hthzxé s<'pa1'z;1t't' cii.st'.1"i(:E, of
Yadgil" is'b_eir1g 'fQfr1ittn

PrOC’3€fdi_”§~§S Var’? ‘t’.()’1bcV’iI’1itie11<'(1 110w. that would be done

'*[_2{dg;Ai-ssf C'o111't O'1"1'Ey'. Pfavi1'1g said so. I 2-1111 of tho View

'ih2i't-.the_ C11 t&.=vsfi_.:’1 of in.’t.1’micfc (:.1(‘:>1. 2’211*.is<:*.

I

'F1'1e1"e is no 11'1(31"i1 in Llsv xvrét pe1i£in. HC1’1(‘_t.’_ the

writ: petit1’o1’1_ re_§e<"'f'cc'i. 0 1 I .V .

53″” — –.:

swk