High Court Karnataka High Court

Smt Manjula vs Sri Sreepala on 13 November, 2008

Karnataka High Court
Smt Manjula vs Sri Sreepala on 13 November, 2008
Author: A.S.Bopanna


“BURT OF KARNATAKA HIGH COURTOE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT

3:}? ‘i’I€£ RISE-I ESQERT €33? KAF.1~IATAK§1.,

BETEE EH15 ram 33″ may GE H9vExBs§~[2fi¢§J7.

BEFORE

THE E§N’BLE ER. avarzgs:_é¢s;3fi§Afi§a{Ofl_?

Q31? EEEITEQE Ne. iggss 53O2aov,{aak§9fi}”

E§’Z’?§’Efi<?

no-ununrnwnnnca&

1 am? mayavza _
WEE Efi§£§H&RI,__r. .,
fi£EE g2a§?_3a $Eags_>§._ «
Rfigfflgzwrfigagaaaézngxvizzaaa
E§§RNEfi$R”HQE$£,*EEEIE&PRTfiA

Exgaix nzszazar ‘.’V’ “” g
. ——– ». =. “ns.” “;u¢”EETETIGNER

§5y §zi:$:§$3K§Eé£O$g$;::§fi
33$. g?QAR%l§HfA3EQCIATE§j

*§m.A£a§? 48 Ezgas
an Ef$~fiIT?§EHEEE§SEL§ vzzzaaa

. ;On&§§§$§a Hfifiblg yaaxrayawxa
*T.EEEfiEE

E’€TT.E5.5§€’AHa£Z}I.%..E£

~”5f$ §&KVa?HA£fi%RI
Efifififi EERE E3 Lfifi

ia} SE1? Eifififfififi
E930 LATE E’E}…5’T@.$%EFaxfi@L{1E§fi.RI,

L

-r
n

ESE? .§s.Ef;’F’2.3’I’ $5 ,
§3f..s”§ HIZWEEEAGIEE VELLRGE?
§”‘ERI§é%?P:.T3′:IPa TREEK

.»-W,
$3’
mm:

ggr HAMAKEHQEMA »w–

wfa 5HI?ERRfiH£EI

fifififl ABQUT as $3233

35$ $3933 $:LLAsa,_t
?EEZ?APATR§ TALUx–_f,

ésigfif pggaanvnwgr ,
wgw fiaawnaasgxaaj 1.

afian %BGflT 35’£gaa5}g= _.

33% BELE§AEI VILLAGE ,'”

KfiNEH§E.HfiEL$, V*. _-;a_ :

&EEALfi¥3§¢?3§g:Ov Oa'”*–

3 sfizigszfigsfigtsfiéxff’
§m@3emm32§;as*

fi§fi’EATE.ERLLEfiEfi£EARE
Efi£¢§.R5%gHE?§EfiEBEAGEL¥
“”‘+.r..””$§.s’.E;..*~’4’E%Z;54’r’;’E’a,, “‘§EE.’If.’.’3:’13»’#5,E3§’I.i.’?’;*«*1}’s i’E%.L§i€;

“5.§3$§E£ 53.,”

Q}
~e..:.-

OV,’€§;C*$E:f3é3m

_. sfa_aa?$ Mazagsaaaaaaz

‘ fifigfififflifif §ETEEEEEEaGILU

4.’$:L;&$C ?ERE¥A?AT§fi ?ALUK,
~%3%$K$ %E§TREC?,

:1

“T’§&%.gR: AEHQKA

ZOURT OF KARNATAKA i’flGH COURi{ KARNATAKA H¥Gl-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COUR1

‘ 55% 223 fifi$LE3E§€flfiRI
fififijfi KEQE HITfiEfiEEBAGEL§
vxaiagg PEREY£?fi?fiR yansx,
mygmax gzsrazcz.

é :3E<'i;T£ :3E"§Z?ZK%§?¥é{IE§P1R§
233;' Cs ??;?*§"".§'§.S§:'é'.?*3..-'€z"%;€I-'§§'=sfi
T£=§A£%C%§. §.;'ii.'§E' §§'E¥EEEfi%IL§3 VILEAGE

in

s

E-""*.;'*f~i';§I'=;'fI".5i;E3i~E'I'%~1'A TALEEK
EZETREST .

.3 :5; kagaanaaz
. %§€%S§AEA$HRRE .w,C»ua_
§¢R 35%? §EEEEEEG1L3″¥I£L$G£”¢C

Z%fi?hT§A Tahfifi I i’–‘ ‘=’
KYSQRE axswazc?

3&3 5§REfiHAfiHARX ‘_”.

$53 ?§??.swAmAcHAR:*.C _ ha’ y
EAJQR R§§§ §ET§EBBR$ELfl ?ILLAGEn »
§ER2?A?A?fi Eaafixj ‘ “»
£33333 §I5TRICTg”

£3′:

OCO5¢§;vfiESPONflENTS

: gag a2:a;;=ag3;,;a;;¢ {mag R4, R5 and as
&E% aaEva%;.i ‘ *’ “O *

E2 ah;’andL§§};ar%_uawSéxvéd “”” 3

axzg §£”§:LE3*§fifiE§”§3?I:Lgs 225 Afifl 22? GE
$33 zmfigézésrzau Q? zxnza ?RA¥INE Ta QKASH THE

*-,_$a§§aO§:, 2§L8V23$? §A$EEE ax THE E£PLICATIDN
»:%_fifi;X$?F:fi Q.S.RE.2§9f2fi$2 3? TEE I£££NEfi

_ _% ;é7eE £32.35} EEREYAPEENEE A5 ?ER
a§§Eg§3Ef;’3 Afifl TEREEE Ta BLLGW THE

?§.§§Eg%3;:.,§TZ%:}f§ EELEEE 51′ ‘SHE E’E’Z’I’I’ID}’*3°EE.fEiEE’E}IB23;N’}T’

C;x§m;§ $5233 @3333 xv: gyms § as sass 93 cxvxm
*§§a§§§fi2£ ETS.

ZOURT OF KARNATAKA HIGH COURIEJ-‘E: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA IVIIGI-I COURT OF KARNATAKA I-HG?! COUR1

‘§«E.ZE-“H, IS flfififlfifi 8% FER PRELE*IIHAR’£
E”$?«£i.Ei*Ei?v $.25?’ ‘E’ T315 Eifisif; ‘I”§”£E§ EQEET HFEBE ‘Tfirfi

ZOURT OF KARNATAKA i-IIGH COiJR’/¥_.’£}i'”_; KARNATAKA H16!-I COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COURT OF l(ARNA’¥Ai(A HIGH COURT

0 Elifiig ii

The patitianer is tag 5″” defén§afitf1ifi_

:’:s,$. 25::-:~O.29§ :::f 2332. gzzhe .a’=.:.:in.ii[j¢§.*:5

institutefi far gartitienf-fanfi’»°sé§arate

yafififififiififi 95 the aui§’5chefiu2aV§§¢pé:ty,§ In_’

thfi aaifi suit, tbe §%§O&§f§nd&fitO flag? set-up

W’

itia ta aha aai§%§:mfi$£$% fig cgatending that
tha aw fiefagdgnt is §%éH§%fi§f§§£§rY undsr the
“iii fia§fi§l$é}§3%%§%gg;§3f ié in that regaxd,
ah Va”? §§%é$§g%§O:%fi’O@§g§irad ta prave tug
£iiExObaf%$$fj%h5OO§¢m:fi ts aucaead in tha
dafeamé’+pu§4§§i%kfi:%$§zein. It ‘was furthex

¢afi§$fifi§§.nO:§at V tfie said, fiili ha haan

»fi%§;fi§t§£O»y tha 6% defendant with the

*$§r@g&§:ifiaOEank§ Periyagatna Eranch ts secure

Egan an the aaié Qragarty. Since the aaid

‘z’£fiaaw#n: is alas sag af the dacumant dapcaitad
Oxifih tfie flank fie: tfie puxgese mi defisait Of

Rtitig figafis hg is n$t $3 a yasitian ta yrafiuca

tha game; as such a dixection has beau afiaght

*§’§iE:fig an applicatien finder firéar EVE Rule

i

o
n

$ ffifi §£&*§etia& at the said fiocumant fly tha

fiagagar af tha Eaxpfization Ban§:~[gg $he

apyiiaatian was a§§¢séfl by 3&9 plaififiiff}._Thé,4°

tziaé. flour? by ita midst §.§at§€:.r§.

fiismifisefi thé aaigT,a§§liéatian,;”whiah’Ewa5°;

xggiatgxad fifi E.R. 12. HT$§3Vdafafi@§ntflNc.6 is

kafmxa thia $uurfik f

2; fin hfigfiing %§§:$§$§n$§}$%un5el for the
getitiQm£&€pf”%g§éQ§§x§%§§ the Qrdez impugned
im.’$i£”§§%g%§$n.V E§éAfiréér is & aammcn arder
in réfiyfifitv5f§{$§%;U%§§iiaatian$. The caaa 3f
the §a%§$£@h§§ §aia§§a anly ta E.A. 12. in 39

“v, fgfkgg ZR 3%; ya trial smurf has acnsidereé

‘§fi% $a%% %§&% §&za 1% fif the Qzder. The mniy

xafififim b§ %hich the aaifi &§pliaatian has basn

q»£§§e$t€fi ky tba triai csuxt ia by ahaervimg

‘ “:§§: if tha flafandamt Ea.€ was ralying an tha

E332 ané if it i§ kmmwn ta the 5% dsfendant

ZOURT OF KARNATAKA HIGH COURTAAGE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIGH COURT OF KARNATAKA HIGH COUR1

that tfig fiaid will is a$ai;abla with the Bank,

§§thiag had §revented him frmm raaeivimg tha

3:

aamé %aei fire the bank amfi greduaimgiit in

:2-

9931:”

33 in my view, tha saié raaaflniag is hat, ”

auatainable far the rgamafi that}thé waxy ¢a$$

gut-mz~:h by $319 at” d.=.a§er:.c1,ss4k~:,;+:”~.::s ,:i:;§;t 2mf; kias’.

aémurafi tha lean firm fifié fiaépfifififigp Bank,
Faziyayatna EE&m%%2’a%§$h%m¥%fd§ d§§§sit cf
ézzitlea dead the €$;,;_3;_:..h§§_s: ‘»~i’..’:;:§7:gmsitad with
the Eankiflfififigg_i9fi$yi% §fi§Lh%Igefi; it wmuld
he wi:§,_fifi§;V§an§sf§gfif %$ such, the aaid
fis¢a§%n§ fi§a;%w§¢% §§.:%%uzned t0 the gaxty.
EinaQ ‘§$$ ‘bfi§$a$” §é$vi1y resta an tha 6″

éaismiani $@ §hava the Wiii; it is neefileaa ta

‘”m$fi%£§g’ffi§: tkg aaid daaument wsulfi have is

A”jb$ ‘%afia$a§g>§r$§ the Bank, befare aha Cmuzfi

3i&ca;”in’ any avant the saifi dsaument is

. >J’3é§§i%$d 3 tha Bank tili tha discharge cf the

‘ifiag Eaaae it w¢ui§ kg apyrsyriate ta diregt

‘»~fih& fianaggr af the fiaxgaratian fiank himself ta

ZOURT OF KARNATAKA HIGH COURI. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-i COUR1

§X¢§§$$ tha aamfi bsfaxe the Court and if th$y

fitiii ggad aha gaid daaamaxt, it wguid he gpan

is

far iha fiaurt ta xatain a ca§y at the $afi§F£cr

thfi fisgzt zecaréa aftax cempazissn ayfiwmafikfifig

anfiO return thg ariginai ta m,fiha7[fEank}.

fhereiwzag in tfie ¢iz¢um5tan¢§éO*a£5gthi$

m&tu:$f ths trig; magi: wa£,fiat fiastifiefi in°;

Eéjéfitifig the apglicatiéfig’

=32 Heme, stag:”:j.a;2:s§O%TVg%%e::%.O::=s.233′? in 3::
fax aa fiismis$£ngO3 IQEQ, ‘fl¢§l2, is mat

su2tainafi1é;VV*[_V?h%Ow_$am$ ,’ia accardingly;
q$asi§§;.Caa£%§aafit£y, {kg aaid apgliaatian is
a2l’wsfi;4’ThéOh:i&i¢£¢urt is fiirected ta iasue

an a§@z¢§zxate_éi:&£ti®n as pzayad ffii in tha

“=, a$i$._§p§Eic§t:fi3; kagping in.’wi9w’ the ahava

;%$$fiv&§i§sfi;Oa

‘AQitfi.’Oft§e abava abaarvatians anfi

%VO_&i3&mtia23g thia petitian atanfis dispaaed of.

“_fi$’arfiar aa :3 casta.

ZOURT OF KARNATAKA HIGH COURTA KARNATAKA I-!¥Gl-i COURT OF KARNATAKA Hit-‘vl-i COURT OF KARNATAKA H36!-I COURT OF KARNATAKA HIGH COUR1

Sd/*9
Judge

Ea”.-}fi”‘