High Court Karnataka High Court

Smt Mangalamma vs Smt Puttathayamma on 26 June, 2008

Karnataka High Court
Smt Mangalamma vs Smt Puttathayamma on 26 June, 2008
Author: A.N.Venugopala Gowda
" " " ? '-{;"33- xs;--.i ; {Z}v.FfEDAVYASACHAi£, ADV.)

IN 'I'I~i'E3 HIGH mum' up i{ARNA'1'A§{A AT BANG»A;.Q':;:§§'  ~ K

DATED THIS THE 26TH DAY OF JUNE, 2(}c;;%{" V 2 

BEFORE V t A? V V
THE HONBLE MR.JUS'l"'i{'3E A.N.vEi§u<3'{§PALA'

w.P. NO.12E294/2G{}€s'~{f_;}M~CP{_§} V    

BETWEEN ;

1 SMT MAN GALAfviIviA  '

AGED 52 waxes  ._

W/O. LATE NAN_Ji;'N1:sA;=i'2;x ' . _ . 
R/<3. MARCHA3}-;NA=aAE,i;.r~"   
KOLAI.A.§:{i}B{;I_,.*--'. ' ._ _ '  

 '  

:2 sM*1?VvRAi*NA1vmA"%» '  .
9.3311: 32 YEAR:::'~*, '    
D/C). LME NANJ'L:N9A;éPA 85
W / 0. NA%1.3mmAP'¥e_A ' '  "

::j3M'Ii qAPA

MARCHARANAHALLI
KOLALA HOBLI



In.)

KOREYIEGERE TALUK
TUMKUR DIST.

(By Sri ; P NP£l'ARAdAN, ADV.)

    u

miss wy. FILED UNDER As'~r'i'1:;r,E':5_ ?226>aQz~:37~. 

'1'}-IE; C;()N$~3'}'E"i'U'I'l0N mi' mma PK-%..Yli\E{}Hfifgj"¢;':ALi.;'P"€.}i€_"i'HE
RECORDS mom THE (3(3Ui€'i' =;s;5:a:s,:.>%.Iv' EN ' :a;><§::N
3/2003 UN '}"fii:3 i~<"l1,t3 09' 'i'i~ii:'; fviUNi:3iir<'ir*' AT ';+;€_}RA*;'At;'n::RE
Arm QUASH THF1 0Rm1:R.- 1f:»Ass;;:=:r~, ..v';sv 'mp: Mt:r:~::=:1.F-P AT
KOE€A'l'ECiERE 1:»: Exi::cU'§j%i'<;«~N 1'r4<;;,.23)2;;s;:3«.%uN i..i's.(a mu
27,10.2o0:-3 WEE ANNEXA. 'BY'SL¥_I'?A'BLY-.MQ'{)}F'YING« 'I'HIZ§
ORDER. V __ , V '*.*4;~

*r1»m_~:. wp {_:;z)rvr;;5r¢G C:-.N  P§§Ei;r§si¥.f%ARY HEAi€iN(}
IN  G»ie0U__E«* '*£'?_H;~.§s.g'. DA_&'.,_ --?I'H§:: V..'«::oL:;-2? NIADE '1'HE
F'(')LL(}WIN(}: ' '     

43'{¥":R..¢fi§gE..ffi; VVVV' %
T113 V }_«it§[Li~i.i(V}I1f;fI.'§5: L.R5. of {he jtidgllltillt

d€b[0I' in  §3t.:1Viii:i11g on [116 file of £3.15 Civil

t1d.g¢V'»'%{-L3:i'_:,,iZ1;12'}..¢aI1dV J1'Vi'i5(3, KuI'ai.ag{~:3t:. "}'h1=::: I'£3Sp{)Iifl£:Ili,

i1£::.reiz.1-is  hukimr in E316: said ease.

 12. 'i-'-1__1e  faazts 91' the  11:30:-:5sa1'_y for

" " "  c_£}i1§idc:Iai.é.U"11 and tiisposai 0%" this writ pctiiijx;-I1 are:

   I'ti':§p()Il£}61l£ had fiiczd (}.S.N<}.4'2/98 agai::m£.

VT : S*~;*i..---N'a;uju3;1daypa S/0. Naixjmniaiail, wi1t~:I't~:iI1 a mum-:y

"v. "'da*:L:11:<: was pahitstid, 11);' the }'€:'(:(}'Vf;iI'jy-' v\{'a sum 91.'

/



la»)

R:s.15,00(}/-. To Its:-dist: the dc<:1't:t: amouxli}, tilt")

}'CSp()Il(it:I1i. has fiit-xi i:Ix.Nu.8/03 in Llm i0w'e;* 

against the pt:Li_l;ionc:1*:s r;i11<;1--: Naxgjumiappa has  A *

away. The pci.iLiont~:1's have flied (")_.»'¢3..'N;).   

decree of dt:c1a1a£i011 ihisli, Lhtry a1'c"'14§}1t§ _' _ic)i31i ':)'ée:r_1:t:n5, »v£ )£i °V.A

the pmpt:3:i,y and use bi':  
agaiI15t. by the 1t:spu11dm:;i. fur  the "a;3..1.uui1[, in
tezins of 1111-; dt:CI'tt€  /98. The

peLil.i0:1¢:rs luave fi1(§d'--Q§)_§fi:(:£i§§§I§i tg}"i~.i'1r:_§xe§::;1;iijoI; pctiiioll

filed by {$16 _ :i§§s.j.:t.21a;_:1:'r31;i'4'«.ft31;.i:11:(}.i1x.g {.ha{., {I11-: dt:'(:I'€:f::

passtsd agaizisi late"-'N'zi;: ;} z.;11'ida1.3pa was a ptzisonai t,i<~:<:1*t:z;~:

_a11ai i:s"tj;){{:t;'..1I,ea.i)it% agiijllsi Lin-: L.R$., u:1¥_v L0 Cut: extmxl of

  G§ 'i;i1t: Lie-3ceast:d--judg1m:I;l. (if3bl.()1' in tin:

11a1"1{ii§ -Q?  and 1;oLhing II.l()I't"3. C§{. DC Iieid 1'esp0I1sibite for the E:1IIl(}L£11i.

 Ville pciitiozlt-:1's have filed i.A.Nu.E3 in

  to stay' the {3)£(3{:L1¥.i{)Il pmceecii.11g:s Lil} Lht:

 '   sf €).S.No. 3. 19/ O4. 'T136 statcmczxzi. of UbjtJCU()I1$

was filed by Liiti ciecxme. heltier to tilt:  appiicaiiun.
/.

5



_ . 111:: s::a:1€§ u;"E__ilAm of {)€fi§;'I~3<.j}'_1\:_I''§:/£iréi» '4

peixdéng an its iiie, by diI'e<:U11g i:_}1z~:. 5 

judglnent debtor to fi1I'1li:5i1' i;)%3:I1k "gs;£11'a11t;§{-i [35, HU_ 1<:

sccuxéiy fur the ciaizxx aigxouni,V_j§'iil.:;j;-;V_v_v15  the
date of the ouicx'.  i§r';§§;:';§c:-§i§3.o:1e1's i'i£t:d
M'i5<;.N0. 3/ 05 L0 ;'t~:11z5izie}."a£joI1, tin:
MiSCCiiw;$E)i3S  tiismissed, by an o:~fit:}*

dated }it3.3.i2'€}§} f";a._  p4::Li!i.un is di1'<~:(:i.<3d agaizgsi.

8; V  ii:-2vx?f:V...:i'1c:z.£.1'IfL*.:*' Sri. \r't:davyasa<:liar k~:a111t:d cuuxxzscl

 ibr L115 pc,__i.v.iti-:)iie1's. 'j{'hc:rc is In; 1'€pI'("3S(iIl1£:1[i{)Il {hr the

H A "   '1*t:$5}J(JVIL1deI1i...

   Sri. Vcdavyasa<_:i1a1* lctaxmmci COLiI1S-til 1'92' Lhcs

  __§»::tiLio11e1'5 cuxliszzltieci that, the m;11diLion ilxlposcd in {he

o:'dr::x' passed an l.A.N{;.6 is 011c~:1'{)us and ii; p<:Lil.iont~:1'5

/I"



L)":

iii} not Ilave Liltz' capaciiy Lo fu;m:i:sh bank gua1'aIiL§§(:..

Lcarimd counstzi sublnitted that {.116 p<:1i{io11eIf$"\&'iIi_~

an aflidavit u11de1_*iakiz1g not to alicilaie or ¢;21i:;L1i;1bt":z£{ the  '4

pzvperiy w.i1icl1 is the subject u1at.ttE':1' fur ja;£;11si.Ci<:i*aif1t}j)1-..i1rA: A

0.330.119

/04 an the said is %i3z1e;;1y :51: A

Leanlcd (}()LiIlt3til suimxitmd aw
villageres and do 1101, ._.i”;.111;ish hi-111};
gua.1m1i.t:<: and LE,-ai. s:.1_{fi.<:it:11't
sscurity for 'tggiééjljiifill ptiijN.§(}Il.

LC£i}’Il(:£i acm2:g£;%:i’_-51;§i1;1ii..i:;§ti__£i1a_i. {he irial court, wiijlmxt)

110%.§:Ci11g U.jC__i1 1c_iig’tiz1i, ‘:§o:;d’iLi(}x} 01.13.16 pt:[i1,ioz1t:I*s and iht:

fatzi {ii§1L”U.1fl zieczfrée’ I :ui{3_e:1′ had advanzzed tin: Inuney on

._Vl1V1i::«:s;<;*ii;:1J4"1'i.Vy _<ii'.__1,l1e vczryr proptaliy izstilf, has pass:-:<_i {he

in MiS{3.N(}.3/'05 without pmper

V :_;u11sid3':1a2id11 and ht-:;n<:::, r<:qu:i1'e.ts i11£eri't:1'c:11<:<::.

. Cfcilzsidexixag Lhc: sul}111is:si011:s made by {he ittarxiecz

—.¢on:i3ei 3116 on ptzxusizlg me xtzcortis, .i am of mm: View

L}1::1€, iilr: cumiiiiuil impn:,>:se(i 1:1 Lise o1″tic~:1′ dated

/..

27.18.2005 is rt:qL,:j1’t:d in be Izmdified. The 1′<:spu1;git':1::1$;..V

had Inade t§1_<~: ciaixix. in (§).S.No.42£/98 an the ;. '4

consideiaiioil a:mou:ui; in teams 01' ulffiv ag1't:e1'Ixer2..i{.*'.15-stf~1I

b¢:tw*:~:en ht:rst:i§' and late: Na11jm1':,ia}:'§p;a§' 1as{.i–;~a{i f:.)_I':3

stzckillg spcciiit: p<~:1.'£'or:11a11{:;é_ ' '=£}zi' c:g;j1{j'€§£§§;,../
oiaimeci Lf.1:.–: aii.t:1'I1a.t:.~: 'i'i2ta
:i't::spu11<it:11.£ havillg z:tdvé"1"ic:;:.1_2. .: i£'<:1'_;)2..n'<:i1a_:~st: mi"
me: p1'uperE.y, 'V i":-;f":ii" ::ji"i.'1J*m:£i11g Lht:

p<;'LiiiU1H:':l'S 11;-A' fig _'LL}'-.'t:1é;:1,11;»1l)t:1' the p1*0pc1'ig;,

til} the /'-34 filed by i.i1t:m in iftm

iuwttl' court. It: be {he proper st-:t:u1'ii.y for

__ihe /03. The Lriai court inzstciad

'(of §ii1*_e:ci._ii1;g, £'u1"ni.:-shillg mi" imlnovabie p1*(;pt:1*(._xs as

:st::;uA1"Ji…i;v,»=,V:t1:i§_;- .Li'i:'t3i:£.t:a.i Lu fumish hank gua1'a11i.¢':t:, which

'is a an 1611315" (301 xii £3011.

._ 5;’ _ “{;’;?:.}11:-s’i?<it:1'i11g the: E'at:%,s Idlid £:i}'{:i.l1I15u:11;(It3S of me

..__ i.:a:g3, iht: trial cuuri; has not p1'upt:rl_x5 €:)£(:I'{:iS€i{i. U1':

~ fju1'i5dictio11 vc-_:::;Le(i in ii. in :i1z1p<).~siI1g the aaaizi cmldiiioxl,

5./.

ihough it ilas 1-siayed the exe(;ui.itm pt-2LiLi(}ll ljij

dispusal ($0.8. No.11′)/()4. Hentze, Lht: i3I11}1.:g1_;;3(i’ H

1’equ3’1’t::s L1) be Izxmiilititi.

7. }?'{>1′ Lh=t~: ibiugoing rtzasol 15, pa’:;s:~5′ ihz: A’3i)’ii.!JW:i}’igVV:’3]A

(31’dt:1*:

The wrii. gxaiiijun a1low.<§§i.._a:.;d fiupixgxxed
Ufdtil' its modilied. The iioiztii Lht: oI°ti<::t1'

dated 2?. 10.20i)5- pe_;5$§'dV' {)1;::£.2§.'N;u_.V6 vi:;:..V'E§§;.Nu.8]O3 to

{hit t:iTeL:ifL..R:;s, '—i)1' il'ir"'j 1;:ig1ncI1L dtibiol' are
diI'{3"(:i(3(i ix.) 'ft.;1'JV:t.i&siV1 .'1)a–1V1'iiLu1£_wiLi_1ii1 .c1zgyS’~._£’1’£}3e’i1 the tialflc of this uI’dt:1*”‘ shaii

a1iLi”‘i;1′”i.§.s piace it its (}I.'(.if:5I’t3(_i Lhai, “Una

bl’ :L’3..ge»jn§.ig,+::11(-:13E, (if1bi£}I’ art: Lii1’e..L:Led to 131:: an

aiiisiayrit. :,.z:.r.1(i”<f:_1'ia king not to ajicixxalxi or in aI.1_~; way

§Vi';I'l{JiMIII1b.:€375i',A:£V!:–il(3 :s;,1i1. :~s(:ht:tiulc: pI'0pt§I'[_\;' in O.S.N0.},19/04

Liisposal of {).S.No.119/U-'4 and such

j% u_11r_§<~:1'La}§i11g/ afiidavit shail be fiititi in the: 1mm tzourt

" " "within a ptifiod of mo Inunilzs 1113121 Loday.

\

/,1

Tht: pb'Li[i(}I1f:}'%5 sixafl aiso citzpusit in ¥J};é: A *

trzmxri the tint: d_t:t:d:s, ifalxy, in ii1ei1?'cu~.si.t}<Ai'_y

in the suii p1'ope1'£y and mt: samt: ;~:.i1z§.!.iT"rtzzxiaijj-.i1;._

(:us{.ody of the lower O.VS;N€z,1:

dispostid 01′. O}'(it3I'(“1{1 ac;:u;fdi11gl}?’; – V’

3* sd/N.