High Court Karnataka High Court

Channa Keshava Reddy vs Bilisapur Chandra Reddy on 21 February, 2009

Karnataka High Court
Channa Keshava Reddy vs Bilisapur Chandra Reddy on 21 February, 2009
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BAN;};aL{)j'<fi"   *

DATES THIS THE 218T DAY 0F_;FiEEBRU£LRYv"'2<i3t)°9V""'   

BEFORE

THE HOWBLE MR.J{is':'[<:E iv-,A§mab;1:s;§gA   
WRIT PETFFION No.1456?,i2_§_}U5. (GM-Cm) 

BETWEEN:

Channa Kcshava Rctidy

Sfo. Basappa Ready' _ 1 V. 1 '  ~ 
Aged about 5? /o:;._Jaga-iVur"V!'oWi1= 
Davanagere  A_  ' '  ,   v

... Pefitioncr
(By Sni B.1y:,yzan3fiaé»._r;a, Al;1v§§£§zIa'ec}. VVV\' 

I.  Chand:ta;{"Rg:6dy_.
S] o. Rangappa  '
Aged abR;'.}1t"53 ycei_:s;,V'.4';gzic111t111'ist
F: 1" <3. _ Nehru Rom, Jagalur Town
Elavafigpre 

 

.. .;~Man£ia1T'an¢hayath
 Liagaliif;-« 
'~.I;}aV§-Iflgffrfffl District.

_   Shivaiingappa

 "  Shcttappa
u _ Aged about 55 years
R/o. Nehru Road, Jaga1urTown
Davangcre District.  Respondents

;{By M] s. M.Rambhat 85 Smepada Associates, Advocates for
‘ R1; R2 fir, R3 ~ Served)

This petition is filed under Articles 226 as _;?2[?< ojf.
Constitution of India, praying to quash the ordczi B5,: 1 V'
the learned Civil Judge (Jr.Dn.), Jagalur on. 'm "
Ex.N.8/2002 dated 05.02.2005 vide _Am1c4xt1r.e-D -étc.”

This petition comm’ g on for finial ma’ Tm’ g’JT~:hi:r,.:da§},A:’%th.é

Court made the follawing: _

oRDE§a

The dCCI’t’:€-hO1d6I’ aggrieved
by the order dat¢dv__0S.{3’2;2(}Vf{5V, “IA No.16 in
Ex.No.8/

2. :ie{§£éé¥i1oldcr had filqd
O.S.No.3′;*] (respondents
herein). ‘I’heVVV’s33itvvt&%.;«:1$.’ nciicf of declaration of title,

..~ possscssion. The suit was decreed

‘:’I;:1’ zjéispcctv .9i’~f§)l1§§-‘tiring pxopcrty: –

“SCHEDULE

Khata No.1039/1068, assessment

Vvéitc No.2, measuring East-West 28′ and North-

Bi)’, situated in Jagalur Town and is bounded by»

VT 1 4′ Municipal space and beyond that Davangcre-

chanakcze mad. T
M

West : Water pipe line
North : Road and _
South : Conservancy.” I

3. The decree was soughfi “£9. be
No.8/2002. The judgment-dcbfiér-V’.V:’mgafdc” for
appointment of that he is the
owner of adjoining No. 13, floor
No.491/491-A/3__3’1 ,f;,@g§v;–x;x-ig;g”: 45′, situate at
Challakerc The executing
Court byivfiiifiéf the appfication.

Again, »madc vidc I.A.No.XVI. The

.trial _t’?z1cA’4=:1;V)A1′;i.}.Vicatiox1 and appointed ADLR,

” id¢1§iiif32″””;ti§e suit schedule property of the

pci:it:iVd’1m;’ iiiccatc the boundaries of suit schedule

* V pm15m.’i;.v?a1:vxd a report along with a sketch.

AA 4. }§s._a§lrcady stated, emit was decreed in rcspcct of the

pmpcrty=-

W _DW%¢L,K

A site hearing Khata No.1£)39}’106i3, .;a§§ggss§:;;e§:t

r~zo.1397, site No.2, mcasurm’ g Easf~VVe-s§1:A.’28’ ‘v;§.1.1é1».

South 30′, situated in Jagalur

East : 4′ spaeeV.anel: hej%o1;d tI1et’i’)av£.:cngeIe-

Challakere vre~_aV:rl."   V  * 

West : Wamr pipe    '

North : Road A 

South :   

5. :’e’Ei}e13e..:iif ag anfaiscm’ pancy relating to
descripti<5n_ ..eIv;ecuti0n petition, the learned

Judge of t11eV'e'2:.ecutin'g proceed to execute decree

as mentioned in the dmree.

‘-E._I1’ execution. if it is found that the property

desiirribed is not in ejdstenee and the decree

ealmoebe the leaxzaed Judge of the executing Couxt

‘A a finding that the decree is not executable.

Tifhereéfter, decree-holder can take further course of action

:3:-3″‘i£; available £0 him by Law. Therefoze, there was no need

n for the executing Court to” appoint a Commissioner to

RF g/£/-L_..\__ .1591. L ‘~- .»

idcnfiijr the suit schedule property, more pa.ri:icu1_.giriy'”

simflar’ Itiicf was already ztjectcd vidc oIt1crs.__(§fi». b

dated 04.06.2004.


6. In View ofthc above, 1 pass    

The pctititm is   is set
aside. However, it    executed
oniy in respect 01+"    in the light of

observations ' iriadcx    with law.

Sd/-
Judge

 SNN