High Court Karnataka High Court

Mr Adiraj vs Mr B V Subramanya on 15 January, 2009

Karnataka High Court
Mr Adiraj vs Mr B V Subramanya on 15 January, 2009
Author: Dr.K.Bhakthavatsala
j b;}até'L"Ve1i'kat.%1 .Ra0,

 "~1.=».,ae1tha'ngady V'.I'.a_1i;k. ...R"i§SPC}NDEN'¥'

 vf1'{*;3_1s*c£tu__1:io1i"' of India, playing tcr quash the order dt.23.9.2008
 passed by the Court of Civil Judga ('..}r.D::1), Belthangady,

 ' dismissisjg the memo of calculafion 5:. thereby closing the
 _E}3r:écu§;ion Case No.24] 'Z000 which was produced as A13nex11n=:--C 45:.

  V[   .£§OI18€fq1i€3}1tiy, allevw this writ petition by aflewing memo of

'  Caicuiation 3:. tztxemby, restore the Executien Case No.24] 2000.

V' day, the (1ou.rt made the fo]1::>Wix1g:--

W' ENG. 14989/2008

in 'I'm:: mzm ('1(}U¥'~2"§"'(}§¥'KA§€NA'"I'A§{A AT BA~<;A1,o3séE_
DATED THIS THE 15112 DAY cw JANUARY  ~
BEFORE  V V 
THE HCBNBLE Dr. JUSFICEE K.   
WR'i'I'}'I:Z'§'I'I'I(}N No.14989/'E2()O§'§ f{}M;CI§C} '_   

BETWEEN:

I3/§I'.A(iii'£'lj, ' * V 1
S] 0. late. Gummanna.' 1«n:ira, 
Aged about 43 ycaxts, 5;"  ~ 3
Near Jain Temple,  V 
Dharznastaia viilagé; 1f;_ . _ v '- ~ _ 
Be1t1';angad.3.*"}'é1E'u1§; "fl:    ...PB'¥'I'I.'lONER

(By Szfi. . Sfiasi} ~V ).

AND:

'Mr. B.   . _' """ H ;

Aged §ii}QLli..?'?E').'}'f§3iS«,
Margjuaghri' Mugse LIE, V 
Dharxnasfaia village 8:. Post,

This"\}Vi:it Petition is filed under Articies 226 :55 22'? of the

This Writ P-stitien coming on far preiimjlzaxjy hearing, {I113



\.

W.P.N<:). 1498E_?f2{}O8

ORDER

The pstifioner/};)}.ai11t:ifl” in «::-.s.No.5g/ 1998.–ané§;a¢i:§c4§;o:;j’¢:~’v >

in Execution {Ease No.24] 2000 on the:=__ f1l.¢::~0ff?(?:iv.rfi

Division) at Belthaxxgady, is beforé {his {3:fi1j’t to ;

.rc:spo:ni::le11i: is liable to pay interest _f1.1a_ ‘c2rf: 1(i:”/o on the

ciecreeta} amount. fmm the d.::ieV:”c17V{1s:;:jI:%1i;1t”fi5j{

2. Leanagd submits that the
petiticanerf of Rs.8f;,3f:§{}/~ and
casts. ‘Fha:f.. ?xu.it~ ificzfbzv: the Lok Acialath c:>fTa1uk
Legal 1;>.1<. Acmxdmg to the

compromjsé Lxiecrfzé; . cléfendant agzteed ta pay Rs.45,0()()/» in

Ei"ii&s:t;1i11;1ez1ts on or before 30.06.2000, 31.12.2000 and

committed default in payment of the

x" amount—.._'as 3211:: terms of the compromise. '1'hcreforc:, the

" ij';gr,_Vti'ti{)n<er execution petificn in Execution Case No.24] 2000.

to the petitionm", he cajcuiated 18% interest liwom flifi

'Ci 1!§:V§J€ QT defauii 011 {he amouni: payable by the resspexgéent. He filed

a n:1c:rm0 of caictzlaiion. The Thai Court I'(::'}BCtE:(i the prayer of the

gmi:itio12e1' for interest. £.43art1<2c¥. counsel far the pefiiioner submits

Lam?

W.P.N'<:r. z4f3:<i§;T2o8

that since the mspendcnt has met paid the j-Ehé

cozczzpromisa, the petitiorxer is eixtitied f(L§I>'”H3;_I1t{?IV(3(5§'(V ‘f0r::fl1é”Vdc:£ay”.L_in’v.

payment.

3. As per the compromise, t’£L1::;: ‘}2a¢?iti4c$1t11s:r] d§:<ivj:"eV£%~+:1it}Iti§§r ha?s"

no right? to ciann intarest. , §~is:_nc€,'¥i1(: C,'our'€"'h'aV§.s Ifightly
ztjficted the: pram: of the I3'f:'1:Vi:£:i'<:$t1:%:r.. :' 'T730 ;i]1e@1':1Y or
infinnity in the imp1_1gn::£{i'_- o1'd}:r. _, '

4. in th: résui:t,V;”¢;heV”;}ct’ifii:n_ the same is hémby

dismissed.

Sd/–»
Judge

bnv””‘-