_ 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20TH DAY 01:-' OCTOBER, 2003
BEFORE jj
THE I-iON'BLE MRJUSTICE RAVI MALIhi{;TI'fi: V:.
CIVIL REVISION PETYFION
BETWEEN : % x x
Gmyiappa, S/o Late Gundala Gangappa, '
Age: 56 years, R/o Doddaullarthy
Thalak Hobii, Challakcre Taiuk. A -
'. FETFPIONER
%%(BYk %sr<}.k33,kL.:{U§aA12;Agm/ocA'rE.)
AND: A 2 %
1. '
S / 0 Late .,GundaI_u Gr' ppa,
Age: " .
S/0' fizanttxatépa,
V Age': .34~years;~%_
% Nixlgazirna; "' 4'
' " " *0. Hanumantflappa,
' gage; 3i~..yea;:s;
Aarc ékgicultuiists,
T R/0- Doddaullarthy Village,
'V V Hobli, Challakere Taluk.
. . . . RESPONDENTS
M4,»,
-2-
This CRP is filed under Section 1 15 of CPC aginst the
order dated 28.03.2008 passed in Ex..No. 10/2007 on the tile of
the Civil Judge (Jr.Dn.) & JMFC, Molakalmuru, dismissing the
petition filed under Order 21 Rule 1 1 of CPC and etc.
This CRP coming on for admission this
made the folIowing:– ._
Feeling awieved by the order by
the learned. Civil Judge (Jr.Dn.)”‘-of iii
Ex.No.10/2007, this epet:tiog;iiihia.§«f.beene:’ ..i[i.:’;1e;i. M
2. Heard the petitioner.
3. It A’ oi’ t1t§’e.._pe.ti-tioner that he is the decree
holder. His was decreed on 5.6.2006.
Thereafierg as the debtors have violsited the said
the Hfiixecution Petition. The triai Court, by
virme M1… order, dismissed the petition filed by the
hoider. fieflce this petition.
= Court, while perusing the Execution Petition,
that no cause of action has been made out by the
‘ to entertain the petition. Except filing the judgment
Q3″…
.. 3 ..
and decree, there is not even a mention by the decree holder as
to when the order has been violated. More-over, ‘dime
been let in and no documents are marked in
his case.
5. I do not find any irxfmnity
calls for ix1te1’I’erence. The learned very
fairly admitted that even in this petition, to
when the judwent debtors by
the trial Court.
For the aforesaid being devoid of
merits, is accordingly dismissed. ” _
5:1!-,
“judge