High Court Karnataka High Court

Shivashankarappa S/O Shivappa … vs Swastik Finance Corporation on 7 March, 2008

Karnataka High Court
Shivashankarappa S/O Shivappa … vs Swastik Finance Corporation on 7 March, 2008
Author: A.S.Pachhapure
I  Z ¥ #" 'Mun - mu"

IN THE HIGH comm' 01? Knmmralcn. Bmamxzmn
mmn 1!-us 'THE: am new or MARCH    % % 

,.......-q... .-«u-......_ um. «um «nu-vmnam: A i:s;:.r1::_r1-_-1'uu:V'~n5-1:-""V
J, 111.. _ 

 

    
fifo  , 

Bang    »  '  PE'lT1'IONEI-'2

1. Swautik cm-gioration.

V  nu. 'Wanna  I not
_. .. agutuurunu .. 'ggugg vu
% «h3r%ita Man-nor.
' ~..  Hm-asabu Vadonn!
'-  gfcutmn Market.

.u-,{I_.i......

   a Bhimsatna Misldn.

' CJ_r..'c.:upn'a'nn :%Bw|inuu,
 'iii 0 Crariag 'fiefia§ea"i.
P;B.'Raa.d_, Bauganri,

"E1115 nfld 1'" 'I'I"'l'!!I'! nfllilfl,
ul-[tenuous In-IIIIII -I--II-II--I-r-- -I-----2g

....R_ESPOHDEN'l'S

 



1:)" 5fi.S.P.K  fififififififfii

"H113 WZP. FILED UNDER ARTICLES   
CQHSTIILTTIQH OF LPLDM PRAIQG   
ORDER QHTED 01.09.2005   V'  .
rm.%;'~.;-5 Ffififififi 3*; 'I"'r-IE LEfiC:'t'n"E,L' i %?;n*;cma1~k%% wza. 
JUDGE  H] GADAC}, PROEKICEL3 I18  9"-=-F
ANDflLLOWTTiEI.A.N0.29   ' 

mm PE'I"I'I'ICl!l comnznitsn F"C}R: IV-*Rfi I§.lMnlARY
h'E.¢'s.R'LfiG afi  am}? 1323* r4:3;%»%1'n'a  '1uruJ""E

   

'I'M    the orders on

I.:'1..I{:i.'1?'£'z3*uu'¢*':..   tl-.9 pr-a*a'.='-"J.u...- d

Order 2I$'R:I11eV9  oftho Cadc of Civil Frocadum
   Xi P.W.D Engineer an 1 Court
 'comm    to  the property marine c'rs Ho.2l5 of

  

2.  mom mlevant for the purposes of this petition

~ '.1.':.-'..:-...-':-

_I___. ._._

The reapoauhrzt fiinci the suit and obtaineti a neuron"

E-macution Cane Hu.36[1996 seeking the enforcuurant of the

DC

 



decree and eeeueeuon ofthe amount. During the 
oft11e eeeeeeuen petition, en application eeme ee.
the Commissioner asIaIsi11g=fl_1_ e  of  
Rn.58.i0O.F-. The    tn the
CammiIInim'1er'n- Report    of the
¢fi1'*'*'"".='3i55"'i"v'-'91" $5 5-9%-"i. cram ea...
m.o2.2oos.Ve  ... e  fife  (Judgment
Debtor]  for appointment of
P.W.D..   £3-iuznminninnar again to auuu
flee e.-._m_:.@-:.  eeide the Commissioner':
     eee e..-e-eeeee
  20.02.2003. The u-1e1 Court atter taking
 the eeeeemieee 1-eieea bee rqiactad the

_ eee tho impugned order.

K «     I have heard the learned ooumol for the petltlnner

 



The thou ravual that the respondents obtahndytfitmey

in the gun: 1996 and in an-cuting

the arrru’-tit’ a.’*Lt..-m 199′. i.-.-.-., a

‘ . ;a
_ _Iu

reveal that on manzr oooaahns,

and it was aithuar axtnnded
othnr ransom and of the
p-.-.~1.’Lt.in_:n.-_a.r= was’ filed for

f’ t’..-5:: ta ’39.-;i.’§-:-ta the @4119:

I . {put for autctinni.

Artur assessing the mnrlaat
value atttt.5é,2cat::;%}, Court fixed the auction and
at fit.-at fllod the present

uppfiiirii t’l’.’1fi P.’t’u’.D. E:**”’-…-.-..’- ‘.’.’F. 2-.
on thy ground that the market wtiue
mum than Rl».260I- per uq.ft. and that he
loan inoauue if the property is sold. for at lnweer
VA ‘ta tau-*..-c-.-uae-..t’5: m m*..-.: t11-J: ‘t_h_a:1-gr will has flntctuatinn
” in the mm.-itaetvaftue oftha day ‘try %
arlitlumwillbelm and for the irlcalo if, am tn
the rise in the mm-last value of the property. an applioatitm/\

3C\

is to be mad for appointment of the Com1nisoinner,: ‘gInay
year. A1: the fir-at iI:IItnnca_, the assessment

Vfl.ll.£’l.ITI! W”

:’.m– 1.5- % ::am.–..-a=g.§,.—.a.-
Court in the year 2002 fit 1′
Ru.58,2DOf-. Ttnrmfinr an I1_§a t.’t:V§’ .
Commissioner’s Report. The 1-qiwted
1:.1:=.:.a r.:l_=_;it_-g_I:j_nrn.g Q Report by
fixed, and of’ the
the mm report and
1:: muck; It may ha true that the Court
…-.-..e me. I_nm.=t.m.c.1 Camjgnjggioner but it

Court has mm mm mmmemion the
by the petitioner and found that tho
filed only!» delay the exeuutinn ofthn decrae

fiat t’.’.=-um-e are 33.1: ”-‘~'”-“”–* in -.sw..1.-.i1~.g t1:-.-..-I 9.}:-3.-r..Iiz;f’tnmr1.___._.t

seonnci fiommiusionezr. I do not find ‘fio'””‘fiei

nndjunt grounds in making the ruliafln thntview oftha

matter, I am of’t1*1e-opinian that the petitioner has not made

I><

any auoh ground to warrant the interfimenoe. The
is devoid ucfmacribu and it in dismiuuod % %