High Court Karnataka High Court

Hanumappa S/O Late Somegowda vs Byraiah S/O Late Boraiah on 9 September, 2010

Karnataka High Court
Hanumappa S/O Late Somegowda vs Byraiah S/O Late Boraiah on 9 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 9"' DAY OF SEPTEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE A.N. v_E.NUGOPA"LA "  'V

WRIT PETITION NO.65835,{20:IEOA.fiemgcpje)  
BETWEEN: % " 2 

Hanumappa __

S/o. iate Somegowda,' 
Aged about 63 years,  ~
R/at Shanubhoganahally,
Haranahaliy Hobii, "
Periyapatna Tai'IIT.k»A;'*  ._
Mysore Dist:-ict;.  'T '

Q   O    PETITIONER
(By M/s.'*'M...S';j:KajVé:2dra.Prasad"'&»VA'ssociates, Advs.)
AND: ¥.,_    4' 4' ' '

1. Byraiéh," . V' E 
S,"--O._ late Boraiah, "
._"'f3s9¢_L61Vvears.«... ..... 

 ' _2'." ..SrT=:,t;'~Go.v§ira_mma,

" . 'Ag e '38; -jyea rs.

 W/.O';'«w..l.atef~Sa~n naia h,

 3. 441'Si.d'Elaiah,

x T S/Oflate Boraiah,
'L"«Age 58 years.

 Hputtaiah,

S/o. late Boraiah,
Age 41 years.



5. Swamaiah,
S/o. late Boraiah,
Age 38 years.

Respondents 1 to 5 are Majors,

R/at Doddakamaravaliy,
Haranahally Hobli,

Periyapatna Taiuk,

Mysore District.

(By Sri S.V.Giridhar & co., Advs. for Rita its”) f

.’ – .,;’.”liE’sif{oi\i’DEii\:i<s " "

This writ petition is filed unde'r"Article 2261 and 227?"oi:"o.
the Constitution of India, pray.iv,ng,_Ato quash the otdeiiidated "

20.1.2010, passed in F.D.P.N0;.8/3.997 on,_Ath'e file of the
Civil Judge (Jr.Dn.) &JMFC.,0–Peri'ya'p-atna, M'y.s0.re District
and allow in accordance v.:ith.,iiia_n.d'a«tory provisions of
Order XXXIV of Code of _C*iv'il._Fitocedure,' which is as per
Annexure –A. V V V

This pietivtlio'fii::,c0n'ili,n'gVon"for.preliminary hearing in 'B'
groupthis day,_–vtl3€§'v.CotiVrt~«njade the following:

5'Respondents'instituted suit against the petitioner, to

.fi"execute"in their faiioluér, the sale deed in respect of the suit

the consideration of Rs.4,000/-

deposited the court and to deliver the possession of the

suit plriaperty and for an enquiry into mesne profit under

A 20 Rule 10 CPC. After contest the suit was decreed

ii

//4

an

3
on 13.11.1989. Challenge made to the decree, in R.A

No.4/1990 failed.

2. An application has been filed to drai.’~.1_”l’.i_Vnal

decree pursuant to the preliminary decree ai_’_Ld”‘C-;ii_=:f.irrri_ed«%

in the appeal. I.A No.18 was filed under Q.r–dejr:i~34–l.:Ru.lAe ..

read with Section 151 CPC to deposit..CdSt”‘of{t.he.

subsequent to the decree.to.___theV’extent

comprising of Rs.15,000/– 8ilx°Rs.2Q,OO’C)/-._VV:respectively in
conducting the case lin_._”FDP–‘_VAat§V–Rs;2_;ijO0/~ per visit for 10
visits of the counsel friend E5an._qalor’e’.to’:Vv-‘Periyapattana and

misceiiiaineolus? Rs”.’2G,’OOO/- to conduct the final
decree’_pr0ceedVinQs. application was rejected on

29.0’6.20xO4,. * order was questioned by the

p€.tji’tioE;nlei’.Vp_in iVi.’I5\vv—-!\.i–o«.’I5/2004 filed under Order 43 CPC.

The.ma:_iiil;ai»iriability of the appeal was questioned. The

appe|late’.V’VlCou’rt by its order dated 27.03.2008 held that,

thelorder challenged before it is liable to be set–aside and

A rerrranded the matter for fresh consideration. Said order

Vidias questioned by the respondegts herein in W.P

/7

No.3.7560/2005. The petition was aiiowed and the
impugned order dated 27.10.2004 was set~aside.

However, it was observed that, the petitioner is

held entitled to work out his remedy in accotd’a”nce..:

law.

3. In the finai decree pr”oc_eedAEngs,”_a ‘ine~mo[“wa’s._VV

filed on 2o.o1.2o1o seeking?’delivery.p’of,j’thetTscheduie’V’

property. The triai court or’derVed’V”‘th.e isisueo of delivery
warrant. The said order fbeein,i’_’oue_stioned in this

petition.

–. Prasad, iearned senior
advocate”V–apipeaVrin§AVfo*r,:’t_he petitioner contended that, the

trialicourt ou§ht..to_ have foiiowed the procedure under Rule

.0 $o«.a:m:I,,0 ‘3.A.or~..order 34 cpc. He further contended that,

withouvt”Rj~,–._pifoyiding any opportunity to the

deten.da:nt/’petitioner, acting on the memo, the impugned

” ‘order has been passed E.e., to issue deiivery warrant,

‘March is iliegai. E.

/J

5. Sri S.V.Giridhar, iearned advocate appearing

for the respondents, on the other hand submitte:d.,:’_:th_at,

pursuant to the order dated 20.01.2010, impu.g:n’ed~w’.hsf§:5::j_}’

the delivery warrant was issued, possessio-rtwas».taker1_and’*~ V

has been handed over to the de»cre£:-hoider’.-A.’Herirje,

impugned order is not iiable___V to tab-eh’set–a’si’d,g.,,.,tearned.ii;

counsel submitted that, the:’w:ri’t.._petition_i’has? become
infructuous.

6. Ijhaive .periu§ed .:’t’h .petift’ion pa pers.

7. _VTh:eg_procee’d’iinos’v:~pending before the court
below, is fitiriaiud_ecree.:”p.roce_edings and not a case of
execution of 0the”iv.,’fina’i–..’:”decree. The court, after the

conci’usi.on of’-t.h_’e”1end’uiry, has to pass the judgment and

decr

8.’ 3f’j_’§’.he court beiow without noticing the nature of

proceedingvs before it and the scope thereof, has iilegaily

A ailtowred the memo dated 20.01.2010 and has ordered for

‘ issue of delivery warrant. The impugned order passed in

%\.

/”

t”‘

the final decree proceedings is one without jurisdiction,

irrational and is also illegal.

In the result, I pass the following:

ORDER)

i. Writ petition is allowed. V4’Ih9ips_ugned,.”_order

quashed.

ii. The court conclude
the final a period of
acopy of this order is

iii. ‘extend ready co~operation to
of the final decree

‘*Vw,QMocogs
_ V Sd/fl
Judge