1
IN "i'§iE HIGH COURT OF' KARHATAXAQH
cmcurr amen A1'
DATED TRIS THE 22% DAY 0? T' _
THE 1«mN*nLE MR. Naémoxgi'
c. R. P'. zj§';..1o3.i
BETWEEN: A' '
1. SERI BALL: 9./O i3ABU_N3AIv.WAE§Li, ' _
AGE58 YEARS, 0:30: ;_:xi(3Ifz1c:;;1,'m};>.§,'..
we AFti.iHA"iTI;"i'AI;:A'I"§vi5NI. V "
D1832
2. sHRi':30V'i:4ND.4s;*.Q RAMU NALWADE,
;$X.E:_,'=.
AGEEOYEARSEOCC:AGRIK:1ULT'URE,
R/O ARALIHA'lf"I'I,'f'AL: AMANI, * .. ~
DIST; BELGAUM.
9. SHRI ASHOK SXO U5.-XE*.§__Ai\I NALWR-DE,T.'V "
AGE:48 YEARS, OCC: 'A_C§E?[CULTU_RE,._ V
R/O ARALEHATFI, TAL: ATHANI, ' '
DiS'I'.: EBELGALJM. V'
10. SHRE, KESI-{AV "S-,,?'o sigma' i~iA :;w:A:>E,
AGE:45 YEARS, sac: £&GI3:ICiJ.L*1'E.3:i?%E;.\
R/O ARALIHATTi;v.T;XL: A7f"E:I_AI\II,E 4' " ~ "
::>1s'_r,:« -3_13:;.,c'sAiJM.§ PETITIONERS
(By 321- PV. V .'3;%,$§§BAR(§i',v--..AfiV.}
AND} 4' .
3.; -. T§iE._Assi';. c'0Mi§nss1oNER,
. . . . .
'A 22. -:?HE..AssIsTANT EXECUTIVE ENGINEER,
"_'M1':~:§3ir2.1RRzGAT:<3N, ATHANI,
A 9:*jaEéT1'EXEcUT:VE ENGINEER,
~ MHQOR zmmgmow, DHAK BUNGLOW,
" snampug, BELGAUM. RESPONDENTS
V " *..{BY S3R£ RX. Hxm, HCGP}
THES PETITION ZS FILED UNDER' SECTION 115 OF C.P,C.
AGAINST THE ORDER' DATED 24.C*E.20{)9 IN E? NO. 9472003
ON THE FILE OF THE CIVIL JUIDGE (SR. DN.) ATHANE,
RBZJECTING THE APPLECIATION FILED UNDER SECTION 1531
CPS.
3
TI-{ES PETITION COMING ON FOR ADMiSS£ON_7F__HIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
Petitioners filttd execution
against the respondents for fgcoveryjoi?>1:i1<mey':iwar:1eé£ in f
LAC No. 14195. Duxéng t_fie._v_"penden¢yA;V.' éigfcutfion
proceedings, the case was' was filed
on 23.09.2008 by fitffifibncm and the
same reads as under?' 'L I AA
" MEMO
the memo submitted by Advocate for
~E.}é:cV:ree Holder] 3 is as under:
__ In the above case, the DB1' receivcd
AV.t'~_£:-'zympensation amount, fuily satisfied. Hence, the
above Execution Petition may kindly be Cioseci, in the
intarest of justice and equity, "
H ' =12. 01:: the basis of the memo find, the Executing
tt V' closed the execuficm petition on the very same: day.
Subsequemtiy, the: pcéfioners flied an application under
x/\.J'-'
_,./
21
Section 151 sf CFC to recall the order dated 23.69.2308 on
the ground that the advocate. who has signed the memo was
110*: engageé by the petiiioners and he had m;~* -.right
and no aufhorisation. Behind the bac-kiof
without {heir knowledge and .:’Wi’£¥1Qut.”_” x
them, 3 fraud has been piaycgd J
Court passed the ..p:t1e1A”‘rc3’cs3_tii§gA ~ap};)iicatia::§x’1
filed by the petitiongrs on 1f__hE g1fo”:1,;1d has no
jurisdiction am} pox>i9&V1.;’«’ f£-3 {iatfid 23.09.2008.
Hegviiceg ‘ ‘ ~ ‘V
37 ‘ on both the siéc and perused
the })€titi§}Ii’
A4: ulqf-;.« ..Q.I.Iit:=1* ta put 33:1 and 1:0 the OC)I’1t!’GV€:I’Sy
V’ ” lgemééetajiarties, a dimcticn was issusd to the Govemmcnt
* “}?’l::2.,§Vcl’t;«_'”i?L:-. earlier occasion to find out whether the
hééfcfifizrandhsnts have paié and satisfieé the cIa1’m in the
” VTL–.t;;xe;’ii:tio21 petition. before the Executing Court. But the
Zéarned Gevernment Pieader faiied to plactz any material on
record showing that the mspondents have
maée in the Execution Petitien. A’ 3
5. Having regaxt1e’:§.f. the”n et’;ue ‘
by the petitioners in V. of the
applicaficm filed un(ie’;7_ §3_;E§5f.CPC };§:{ recaii the ozder
dated 23.09.2003, a ‘sezieus
consfiex’a§fioi.teg *r13§§_ fivitheut appiying its
mind tr} V made by the pefitioners
the application on the
Ltliat ihae 3:10 power ta) recall its cmder.
Therefefe-, fihe, order is Iiable to be $et aside.
For the reasons stateé above, the follerwing 2
ORDER
:i) The xeviegv petition is hereby allowed.
ii) The impugned order dated 24.03.2009 on
the appiicatien filed under Secticm 153. of
{1..P.C. by the petificnemto meal} the order
\;’\;’*-e
iv)
6
dated 23.09.2008 in E.P.N;}..9 4-[_2.Q03 is
hereby allowed.
The onder of the Executfi1gV’C.{)urt filuatgfl-.__A
23.09.2008 [is ‘ Ymcaumg ‘ The
EX€C{1{J:i’)I’§\ Pefifiegfi’ No.94 I’.t;:Sstv(?:)’I’Cd
on fiie. ‘ V V. ‘ V
. V Executing
1: memo dated
~~€1.§;(:#’,;i)II1iElI1CC with iaw after
3 opportunity to both the
Self’
Iudge