High Court Karnataka High Court

Smt Puttabasamma … vs Sri L Ananda S/O.Lingegowda on 23 September, 2010

Karnataka High Court
Smt Puttabasamma … vs Sri L Ananda S/O.Lingegowda on 23 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23"? DAY OF SEPTEMBER, 2010

BEFORE

THE HON'BLE MR. JUSTICE A.N. VENUGOPALA   

WRIT PETITION NOS.4777--4779/2010    H

BETWEEN:

Smt. Puttabasamma
W/o.veerabhadrappa
Aged about 43 years
R/at Chikkahosur Village
Harnahalii Hobli 
Periyapatna Taluk .. _ --_  ;
Mysore District -- 571 107.. V  "

Represented' by her A 
Generai' A'Po-vvyer of ?1}%.'tto'rn,e\; HoFd'er"
Sn' B.B.Basava.ih...V_   '
S/o.Ba"3_avaia'h_ A    
Aged about 62 years . 

Giruguru V"i~!..|age '_ A

Harg1a"haE|i Hobli 

 Pe._rjyap.atn..a Ta|uk~-- ----- 
V' Mysore' Lgisétrigzt -- 571 107

._    PETITIONER
(B:(__Sri'A.,_Lo.u'rdu Mariyappa, Adv.)

 Ai\|D:" 

  Ananda

:3/o}DLingegowda
Aged about 63 years

  R/at Chikkahosur Village



Harnahalli Hobli
Periyapatna Taluk
Mysore District -~ 571 107.
:RESPOI_\3_DE|\iT

(By Smt. Nirmala, Adv. for IVE/s.My|araiah Associa-tes.)f"p:4._:"._

These writ petitions are fiied under 4_
227 of the Constitution of India, praying-.?0__"'caii--.Vfo.r the, "

records in Exec.No.54/2007 onv.th'e-file5_of_pHioI.ri'b'|e--.iCiW
Judge (Jr. Divn) Periyapatna, Mysore.c[§ist_rict;'-quash the
impugned order sheet dated '05.1_2".2009_V% pas.sed'«._on.

E.A.No.6 to 8 filed by.*,_the "'pe'titioner-therein 

Exec.No.S4/2007 at Annexure.,..,"~"B.

These petitions comings-on."for"p_re|imiiina-ryhearing in
'B' group this day, the..Court-'_madVe*'t_ihe_ following:

 0 00
Respon_der}t»i'.i_nst:i'tuted'x 0j.'S.jvNVo';1--6i/1996 against the
petitioner for't'ii:e.._:re.|i_ef.»_ofv--.permanent injunction in respect
of the Asu.i_tiisched'£i.iAe.--'property. The suit was decreed.

Depcteesi.ho|de'.'A.._V_fiIedViexecution petition and prayed for

 attVach_Vn:.AentA'a._nd sale of movable & immovable properties of

3'_u'dgpm"e.nu'L_~v_..V__de:;b"tor and arrest & detention of judgment

de"b'torv--..'in 'c"ivi| prison. LA No.1 was filed to extend police

"he|__p for due implementation of the decree put in

7e>'<'e'cution. Said appiication was allowed on 01.04.2009.

0' " "The petitioner, represented by the special power of

I/.

r



attorney holder Sri Basavaiah, filed I.As No. 6, 7 & 8. I.A

No.6 was for directing the decree holder to put the

judgment debtor in possession of the landsgV.i'iie'g.aliy

encroached, pursuant to the order dated 01_.;U4.'2.G-i)_97%_

the executing court. LA No.7 was for app~o--i.nth1_e'nt of the». 

Assistant Director of Agriculturefito 

crop caused by the dec_r'ee__ hold.e_r'.   

appiication to appoint the'V'Vi4i'E:.).Vepi,iVty of Land
Records--cum--Technicail._._"':'-   Deputy
Commissioner, to inyegstigatteiithéeugfence&'i':Vi'E.le'gaily put by the
decree holder the   "po'Eice i.e., to find out
whether  beionging to the Judgment
debtor iiénvfiuryeyi  26/2, 26/3 of Giraguru

Viiiafge e-and  the reports. In the affidavit in

su.piportVA.of_i't--he said application, it was stated that, the

 decree"h'o_vlde~r"'b.y causing notice to the wrong address got

the" ju'dgm'ent debtor exparte, obtained poiice help

 pursuant to the order passed on I.A No.3. on 01.04.2009

'Vand"i§taking the police heip, the decree holder aiong with

V' "henchman rushed to the spot, which though protested, got

K"

4:



4

surveyed the land with the heip of a surveyor by name
Srinivasa and with the support of the police, destroyed the

barbed wire fence, which existed around the ianvdpfvgthe

judgment debtor with the help of }CB and 

fencing in a haphazard manner covering more, .acres, 

of land beionging to the judgrnents,dfebtor,_'a--n'd*».inthe

process, the standing crops-,_worth,V_a'bout,»Fi-sV.A4,_VdO,t)O'O;'--:'s.

were destroyed on account  of   further
aiieged that, decree   loss and
damages to the._judgm,ent_  'if/mfibbjections filed,
the averments in the affidavit in
support of" ,a'p»_p:|'ivc.ations were denied and it was
contencie'd,:_'_'that,"  »«a:p'pV'|4i4cations are not tenable. The

execution co'ur.t:: upon hearing the applications and

.A co.n:sid_ering:the written arguments has passed the orders

 appiications. Aggrieved, the judgment

deb'tor"----has fiied these writ petitions.

   Learned counsei appearing for the petitioner

 Zwouiid contend that, I.A.No.6 to 8 have not been

/7.



considered in the correct perspective and the impugned
order is irrational and iilegai. Learned counsel contended

that, there is non~appiication of mind to theVV.rei_e'vant

aspects and the order is not a considered a_n'd"«r.eesio7n_ed.e

order.

3. On the other hand, ie:arne-d,afidvoca.te-appearing

for the respondent would submit th"at_,"'I.As  g8v_.an_ji;1 

objections filed thereto hiia’-we _VVbeen~,_VV:c’dnsi’dered in
accordance with iaw—-._._a;nd 7_V_th€;7§ infirmity in the

impugned order, in vie.w..,of».whi,c.h no ivntderference is calied

for. !,’.Vea’Vrn’edf’.cou’:i?is’e3:”‘r’nV,ade s_’uVb’missions in support of the
findings. and theAjco_nc.i_u’s.i.o..r1 arrived at in the impugned
order,

zAt the~”ti’me the writ petition was fiied, the

produced, which contained the operative

p’o_rtdionv_r’eoi’atii:ng to the consideration and disposai of the

I.As”€iA’:.to 8. Along with Misc.W No.6833/2010, the

petitioner has produced the fuil text of the common order

passed on LA Nos.6, 7 & 8. E
.. /..

V n

5. Indisputedly, LA No.1 filed by the decree

holder was allowed and the Station House Officer. of

Esylakuppe Police Station was directed to extend-tlheupoiicei

help to the decree holder for due impi_e’_rifeVnta:tioril’

permanent injunction decree passedgin

The decree is in respect of;landsé’buearing Svijrueyz

and 22/2. The allegations maVd’e._V’gby_theV”j.u.d”gl<nent§debtor is
in respect of lands Nostzflé/1, 26/1,
26/2, 26/3 of Cgfigiragurufl gxjecution court has
observed I.As are not the

subject a'ijd"decree, which is being

executed -_a'ndV'hehc:ei hasiiheld that, the allegations made in
the appli'ca_tlons" and relief sought against judgment

de,b.tor,tr.beingwbeyonicl the purview and scope of the

pe.titio_n,wAiha$"*di_smissed the application.

6.. .”i:€–.j»”ii:hether in the guise of implementation of the

judgment and decree in respect of the suit property, there

V”–i_AAwas’A”g_’any damage caused to the adjoining properties of

judgment debtor as alleged in the applkcbations, have not

7
been considered. The impugned order does not indicate
the court having considered the record, which came into
existence after the order on I.A.No.1 was passed. 6

to 8 have not been considered with referen.c’fe:V:to4ffthe

proceedings that took place after passing of7o:rde_r.:

No.1 in the execution petition. Thie”appi’i«catio.ris’«ouvghit

have been considered with refereri»ce”to the:v_r¢ecor::j

execution petition after Passingjof the ordieron tiiiw

I.As 6 to 8 were filed,'”w_hich_.~iw’ouV£.d hvaye eniabiedhthe court
to find out whether there.’Ais’avri1y’Vtr:.i_ti*i.x.’i’n’ii_the ailegation of

encroachment’a«nLd– to the adjoining

properties debtor (other than the decreed
propertsi/’}~».’_’ Since :8 have not been considered in

the._§i’i’ght of t’ii-e_VVo’bse:i’vations made supra and hence the

orders have to be held as irrational.

._ I’i1:”‘t~h.er;es’uit, the writ petitions stand ailowed and the

imp”:igiviVe.d’orders stand quashed. K

or

The execution court is directed to reconsider I.As 6
to 8 in the light of the observations made supra and in

accordance with iaw.

In the circumstances of the case, the;p–a’rtie__sEgret

directed to bear their respective costs.

Ks}/–