High Court Karnataka High Court

Shiddappa Channabasappa Hallad vs Chintusa Tejanasa Rangaraj on 20 October, 2008

Karnataka High Court
Shiddappa Channabasappa Hallad vs Chintusa Tejanasa Rangaraj on 20 October, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH COURT or KAHNATHKA

CIRCUIT BENCH AT H h

Dated this the 20th day of OCto.bC£f--2998  % T L

BEFQRE"mfl;

mm Hoiwmzgz; ma JIIS'£'_ICl3  

Writ Petition No 30933 of 2GQ8 H;C;%;sai&:izi>"Cf7 

Bfiflfiflfiflfifl

.f35xD' ' 
 RON"r'<3_V ' _ 
~._GAI3AG"   » 

PRAKASH  .

S/O SANGAPPA HALLAD - _
occ BUSINESf'.:S,~A_(3E MAJOR *
R/Qu'C.'1AJE V;J?%;A(3AD 
z2o:~;T.;sANCaAiD:>A PIALLAD

'  ~ _ BUSENES, AGE MAJOR'
 'R>,:g;> {EAJENDRAGAD
  'FQ
 CADAG:



12

13 .V  
 v  s/0 FAKIRASA RANGAREJ
 V 'sec: BUs1:s;Ess,V.AG3_ MAJOR
::R/.L.ADwA- om: HALLAD KER:
. ..3Ek9.«RIEi.AR 

'~ «V ,   I   i4- ~ ._

9 CHINNAM MA
W / O SHANKA RAPPA

occ HOUSEHOLD WORK, AGEMAJOR __ ..  

R/0 KAMPLK 
HOSPET TQ I
BELLARY

1 0 BA SAVVA

w/0 AMARAPPA HALL1NAL "'V--%, V.  . '  _ 
occ HOUSEHOLD WORK, AGEMAJOR' 4;

R] O HITNAL   
KOPPAL TQ V  -

11 CHANDRABAI  f '  
W/O FABKRASA RA'NG:-.u§2EJ..«"»L.. 1 ., »
occ Hf3Ui~'~,EHOI;D V»§'Oi?K,"«AGE'MAJ{)R
R/G ,z._.1~a 2630 GOK'L¥L«ROA_13 fg 
GAIx¥DHI.f%A(3RRb   " 

HUBL;  :1, 4. '

YALLUSA   V   
S/O FAKIRASA RANGAREJ *   '
occ BUSINESS, AGE MAJOR " , »--
R/O LEG 200 GOKUE.;'~R(1e%.D 
CBXNDHINAGAR  '- .__ '

     ..... 

§~iA1~i1«:A”R._- * V’

“\*:iS;1–:z43’usA.

‘ ‘.’3ie~m1<;RAsA RANGAREJ

OCCEVUSINESS, AGE MAJOR

' R/QLADWA om HALLAD KBRI
AHARIHAR

15 SI-IARANAPPA
s/o MAHADEVAPPA HALLAD
occ AGRECULTURE, AGE MAJOR
R/O GAJENDRAGAD
RONTQ ._ H
GADAG f,.."RESPDN–DE{N'TfS j

(By Sri M I Pam im?sx~1 S S.–'Peti1; Amoo "
for 124 85 3; R425'-5_& 13 ar'e_Vse1fvc§i)'-~ – e

THIS WRIT PETITIEIN Is.wi4*1LEo'IJNoeR AR'f'IC'LE 226 op' THE
ceNs*m'm'1oN op' :No:–A,Vo"Pm.YIr;e *I'o_'oUAsH 'me ORDER DATED
25-7-£2008 PASSED ow IA–'{I' ENE?' No'6*3,0F 2000 BY THE own,
JUDGE [.152 Km} RON, VIDE_ANNié1XLIRE4'E Am) arc.

THIS PE'iT'i'}'0:-.3' <:o2ym~:G~oN"z~?oI§i.oR1:)1§;Rs THIS DAY, THE comm"
MADE me _

judgment debtor, who is

I1e;i1€iher.abidi;11gVVb'3I the terms of the compromise decree nor

decree to m executed in terms of the

Writ petition by such a judgment debtor is

ago 'r1st iansue of delivery warant by the executing

"eouurt f'or breaking open the lock of the suit premises, in

the decree holders and the jcitwent debtor are

u H "entitled; for 2/3"' and 1/ 3"! share respectively.

so far. Ne mere proof is required to i11cii,:(§ate_AT.V,: pf

the petitioner! I do not

the impugned order.

5. This wm petition is c1:%s§::1»sis.e;:.