High Court Karnataka High Court

M/S Kamala Mareppa And Sons vs M/S Pavan Agencies Firm on 21 November, 2008

Karnataka High Court
M/S Kamala Mareppa And Sons vs M/S Pavan Agencies Firm on 21 November, 2008
Author: N.Kumar And Gowda
 "  Road, B€I}.?a'y.
 [flafieivéifiégaraja Adv.)

 and'?

IN '1'!-1:3 HIGH comrr or rmnzurrazm 

xrmmnwan    k A  
DATED nus mm 21» my  T 
THE HODPBLE nm.m$frI®  
THE HoH*m.E%;m.JUsT:cE comm
 of 2&4 (CFC:

Between:

 

M / s Samala1_M'am;>_pa 8s..S'c-.ns, j

By its Propricter_ '   

S. Ramacharldxa Redkdy _  '

S / o Samala i~*'--aIvathappa;  "

Aged 4;') 'years, Opp: 'Ray"adurga Bus Stand.

...Appd1ant

 

'M T  . '_ . 2  i  ., M /~s P.'avan Agencies

: AA  its Managing Partner,
 . _Sif.'. K. Prabhakar,
 Sfo Hanumantlxappa, major.

J  Sri K. Ravindra Babu,

S / 0 K. Hanumanthappa,
Aged 27 years,
Partner of M] s Pavan Agcncics.



K. Prabhakar, major,
S/() K. Hanumanthappa,

K. Mallikatjuna, aged: major, I
S/() K. Pampanna,

K. Raxnanjaneyulu,
Age: major,
S / 0 K. Nagappa,

N. Srinivasalu, ' $  'V '
Major, 8/0 Anéancyalu;   

Smt. N.  ~     V "" "
Age: major, KEV/>dVN".--SIfi I1TiVV¥§.SE%lu,"v.§ 

Resp:3nd61it.$._1 tci 7' area" .
Rcsidi_ng_ at VDCQ:-'..  193'}. I0;
Near Kanekai' Road _B't;t$" *Stand,
Bellary. " _   " 

 Peddééa Qfifayéxtaappa,

  --. S/La"Ci"1e1Ia..Kom1a"p'pa, major,
 » 126-$id::_11t%cIfF'sgtarapaHi Village,
' Rgdduiig fiiaamalam

Pen.akondaTa1uk, Ananfllapura District,
Am;_lhI"§i Pmdesh.

'"   P, Ramaidas, major
.. f u S/e..Ye1Ioji Rae,
'  Door No.182,

 Ward, Tank Band Road,

 Respondents

(By Sri Gods Nagaraj, Adv. )

This MFA is filed under Order 43 me ‘i{:;’}’~: dope

against the order dated 18.12.2003 passed-._oni};A Ne;zxz« ire,

o.s. No.:3o/2000 by the Ac1c11.i_oivji1″Judge”-(Sr. eesorzg _
Belflary anewing IA No. W 1i1edunde:»..os;der~ 2 1- 58 of ”
CFC to set aside the order “of ?_ioridiiio11″aI attachment ‘ ‘A

before judgment dated 15.’4._!2000’.=

This appeal comingd”e~..o”1’1 ford” this day,
N. KUMAR. J., dekivered the–foliowingz

This preferred against
H13 OM63′ an appiieation filed
by thdezz-‘¥.1’Ie§iV’ev1′” oreeezz Rule 53 of the Code of

Civil ” that the eiaimarzts property has

been attf*.;aehSed””dt’in the suit 0.8. No. 130/2000 on .

– t1%ie}*fi1eAV:of._tA!1e Adeaeenm Civil Judge (Sr. om, Bellaxy.

‘rfieea?§ope11ent/plagnee’ filed suit o.s. No.13o/2000

foi” of money in a sum of Rs.5,71,861.60

‘ the defendants who are respondents 1 to 7 herein.

dlifideddddfiled an application under Order 38 Rule 5 CPO

“praying for an order of attachment which was granted on

15.4.2000. Respondents 8 and 9 filed an application

la,/’

under Order 38 Rule 8 read with Order 21 A CPO

seeking raising of the attachment on the

are the owners of the property which is’

property has been wrongly J

objection contesting the ‘

3. The trial Cotiftiliéiftei. _,ihe both the parties
held that map Qrde?’ of gigs not been duly

served on :jriefend’a;1t.e” end. therefore it was not

afieeiivel cleiii:e_ant_s leave purchased the preperty
figliep “the proceedings, as on the day

they ” ‘lithe property it was not attached. The

ettachment is not effective. Aggrieved by the said

I filed Writ: petition before this Court 32.11

W’;’P.N.o..32f479/2004. The said writ petition came to be

Adeismissied on the gmmd that the pe¥:itioner/ plaintiff has

‘ ”Ifia’1tei’r1ative remedy by way of an appeal. It is thereafter the

id “”‘preseI1t appeal is filed. In the process there is a delay of

274» days in filing the appeal. Therefore an application is

iv

filed under Section 5 of the Limitatiori Ace

condonation of delay. Notice” –is e’..ri;-.wd

respondents are duly served }eep1ee$eI1t.ed ” A

respective counsel.

4». We have hearcV1″‘i;..1;e~ for the parties.

5. As the    a wrong Forum
by filing   of the same he
has *§>.:thi's'    the cause shown for

contlionafjoe constitute sufficient cause
and thefefore condoned.

order. passed by the trial Court raising

~a:t:tecfi:1″;eL::t,’A’e:=.is an order passed on an application filed

u3{€1er””VQr£ier 2 1 Rule 58 CFC. It is deemed to be 21 decree.

V’ V. Ea’ appeal is to be preferred against the said order

A’ §£§iI§{“1 I}.£}t a miscellaneous fJT’S’¥L appea} unéer Order 43 Rule

V’ m 1(q} CPO. However even the said regular appea} is to be

filed to this Court only. Having regard to the pendency of

u

the case for the last, decade we are of the View ‘*i.:ef.e1*{1er to

do cempiete justice between the pa11jes;- ‘be

proper to treat this as a reg1flar»Aappee1” of

same on merit.

7. When an e.pp1fieat;ig;Q_£5′-‘fj1ed_vLbe under
Order 21 Rule 58 -the Court to raise
attachmem étliievu by the
Court afi 41 Rule 58. Sub»
seceon — __’c:¢e1tegoriea1ly provides that all
questiofxe. question as to right, rifle and

i.1V’_.1£:.°:1’§.-.__:§t fl:e…__;)_mperty attached arising between the

‘ ‘proceeding or their representatives under this

f__@1eva11t to the adjudication of the claim or

ebiieeviieny, she}! be determined by the Couri dealing with

“IT claim or ebgeetion and not by 3 Separate suit.

}’i’herefo:’e in law the application filed by the ajpplieamt is te

be treatee as a plejnt in a suit and trial is to be conducted

and the dispute is to be adjudicated and the right of me

u’/._

parties afiected have to be determined. Unfqrt£i1iiat.e1y in
this case it was not done. No triai ‘A

opportunity is gven to the plaintiff to sheiv*:’€;i1s’;t;’ tine

of attachment was duly seIve<i1i:«é'i'Ié.'eref0re is "

not hit by the A"':'.I'I';e.re:fore
entire proceedings is vveoniraxy to the
mandatory requirerseiit' . S8 CPC and
therefore 'V Hence we
pass the '':-{'j'-: A'

i.app'eai"5s
ii order is hereby set aside.

frziiatter is remitted to the tria} Court for

aejfiéiesfion in accordance with law under Order 2 1 Ruie

‘* ‘T58 Both the parties are directed to appear before the

trial Court on 1511 December, 2008 vritheut waiting

h./

netice from the court below, and cooperate with the c:§{1t’t

in sgeeciy trial of the case.

%T; sd/:;L *

vb/- &&&&

}Tfldq§ §f fg 37