High Court Karnataka High Court

Sri G Rajanna S/O Late Gopalappa vs Smt M Tasneem Sultana W/O Syed … on 13 July, 2009

Karnataka High Court
Sri G Rajanna S/O Late Gopalappa vs Smt M Tasneem Sultana W/O Syed … on 13 July, 2009
Author: N.Ananda


E. SM? M TASNEEM t”‘3L§L£T’AN£§
Wff} SYED BASHEER §1§C}HiK?s>’iE\4iE§
NT}. 1 E9, 5TH MAEN; 1€3§”f’–R¥-{3§.’.E<
BEER EEE S'i"A=Z?:i§, HI EWIASE

-_.. _.

BANGA§,U%

3. SRiLSVAR§\f:AR§aJ ;

sjo SE1 E§ATHYAI’€fk’EfR’i’;%N§. S§”fT2’~–._
R;’A”!.’ r~:<":»%,1:§*'I'<":«e=,S*,," ' ' V '
I'v1I<}1*;IIB COLONY ' V

BAsAvBsH&¥_;a'§é;:.:~1A<:;;:aR"C; _ _ . »
B2%NC;:&i.(3§€E~?'3§§Q{1?G§ : .1.» gt:'<:x.§,:.:~;:_:t;i§~z" ;c;:~::3E::a€_*s

{ Sfi. HS E:W’AE§K§xvE’€_§L;’7’sT”§§_.§TiZ!§3,E–3 iifi BQTH CASES:
S1;-ri. M¥.¥\§.23«. R”~..§?fi.Y*éA VRHQET §_'(“Lr’%?3_ §r%.S§”r’P;T’:s RA§HF~§P§¥é3
MB. E3-§’~”§.V: Sfi.§’R;%B~fiU«E.?§’*§’G i{.;’§<::s;

” W3 1:5 .1€2§a5;:>,€><3z gr»:

Mi¥_($3§T}§f€Q'.8S%;*'1<£s*§::E§} 0:2: THE FILE 1:;.r§ XXI RULE; 5:3: ffiéffi ass Eesgw 353.151 <3?'
»#Ij:F*C',,…£\.§*«IE3 zw¥é,£C;=,:T<3:§ F'iLE;E3 U53 § :3?' THE LE2~.éE"T§s'§";€3§"\E £6?
' –§%3*EE_"3 "?E°§E; §:;P°°P§_,§{'.AT§Q'N §.3'EE,E1i3 33' 'T :_§E,lET3{7:E§i.f§3§§'j\ET

§;"§EiS'T'0i?;'F§ES?{3BNE?éT I'€{L'+.f3.. EIEEEEEFE §.};'{) ' '3 IEJLE 90 EC}?
CZPCS 33;} SE?' ASKEE T'HE§ CEREEEEQ €}£3f§'E§} i2?%.§§.';Zif§£3? PRESECD

" "":%'we' '"E'?éE-2'-'é <1:"::::~?*:*:

Thfififi p:r§’:<i::ms, canzéng an far 2dm%;n<=:rs_. .._.-§~"?fU1és "E§¥i3 and 91"} rim

SecfiorL§5i=@hai?%aaéafire<:§ée[
is fiifid against The arrier nf

:=:§=:€:m_§.–i5.§ng Créizsrf. {ii%';311ivs§€'fig the :'appiit":a"£.';<m as b:m'€:~:"i by

'pfiflnfi %."$i* iifnifgatiatif"

V’ V373; §.ff”i’aZ¥;6§’£€V%!f'”:8I'(i (}.§”-§’ni\a:aram Bhaii, ieameed {:m1ns;€:§

§'(}T”-§f){€f”§vf§i’§(3§f’%1T?:’£’AE§, E5’§fi.M.Nara3;ana Rhat, f?:)r ES? re$p{m<"£<°;r;$,

and E§7r%,.§5i'gE-§.?}waraka1":at.h far Sm re:=:s11m1d€:nt.

fix Tide p€:'iif,%onErfi i*3<:=:r€:ir1 ciaitzrérxg is have

' 'V -~§3::rr;E1asaharx1me<'§ imtim: Aimzfifé Khat: Said 13:} BE fhfi

»R_wyfi%

ma;

genera} S1’§{‘.’E”5§’f8I’j«’ :3?” me: jzldgmem riezhfm” (§’«3Taz1;3’§g€€:1″:i4’§é:i’£.’

of iszimnicr Miasiors of india}, maria an Hppi§C?3«!i§{)17§’A3.ifif§ff}’ 1 H

Ctrdm’ 12% “Rules 89 and ‘$50 £31’ (‘E1311 a”U:$ tém Se.
2 £ ._/_ . .

saie: ccmfimred by the execzgténg an
inter aim, ctontending that Iii”:ie)},¥%.V:VV}*>;:*t=:
in p0§§S{‘iSS§0fi :3?’ the ‘f:’f{ipf¥§”z ‘ty and
the ramairairag (S acre;-%V $121136}?

I”E1]¥’nhfiE”‘. ‘F’h§:’s;{=¥:’ ~;2j;:ij;pii:1;jar§g;;-:;”»iE<; by decree
holder anéi ig§i'§f¢§;j;3%€:1:":.}"ai'sing the feiiawing
0E3je:c?%,::V§'1'1'% 1' '

‘E’I¥i’:?VVV_§813;:i No.35; EAJ mmsmzréng 7

ar:x’€:$’§3£§I{>I1g_i(%.si”‘£.c: “‘Tr?r3é:”_i’£i::ig111e1”:_i: {i€b§”€)’¥’, nut inf which 1

“V’:2s::?%–i §£;~E;j¥ in E98£’$ji2f){“)”I and the szaie zvas

L’r:o:fzfi1?;33-éiti_£;ri’%:§*§e afomsairi date. “E”‘E”;€ petitioxzers have

no; “”«mat_jmer–‘*” 01′” right, iiiiiie and passessinn aver the

‘ _ %:3<e§::3t.i€:f;i ;~:c'm=:<:i11ie pr(3};:€*r't§;'K The regisiiered 33%: €'§€%fi{§

éiéaiitxzi i2{',i.§3J,2Z{Té{"}i"3 Saki Eff"; have Ezrmm exacszteéi by the

' '''§}?<§2£:fi:"' :":f":&'§.mm":;ay haidm" of sgici ?~"::r~2ji §ifi{}h811'i"¥'IEf"';Tf§ Emtéaz

flshfimuri Khazz, zmtiaz" Wiiéch pe§:itia:1e:"s: €1'E8'iI¥I €3'JJ¥1f:I"$3"§§}}

fly; \ C:&'1,\.~.£?/L-L"~£z_g

'-J:

argri passessinn of the’: f:Z=(f’E{f¥}T.ii'”Ig Scheduie p¥'{}§?;§=::f§j;”..»_Ti’;<=,V
mzii and vmici, The said Rafi 1'V'E0ham1m=:('i .
Khé-T11": was ram. the G<_=~':I";era1 sem'eIi:a2'§; of <:~f
fsiaznic Misaion of fndia on
smiety regififfireti nndar the
§fig§s§U'at.i0n Act, E'?§%t1":-3. saivfi" §:§i'3'_:§V TVbEx{AI€*}'?ja-:*r1r:;1€:€i
¥m?.:Za:z Ahmed Khan __Wa:~'. ef n":.hi§'<=:¢:§.:3f:~3§f:;i":e and
tharefare he was V'£'€f';'1::§i(f)V£%'f€3 V'§'<21::';»Iff;e society an

EE.E§.'2€§€}3 0:": which day the former

.§u'£<iit%£':;1al ¥'_3i§*f:;ji's:}f«.G<–::j:é;§?,a§ .<':f" Poiice was 8}_'I§}f)"§fi1".€('i as
$16: a:'imi:=1is;17z*;3Ii(;r e:§f ¥?3é"–sé't€i Society.

_{ 5. {ii is; "Sz=:_e§ti frtém recowisa, the judgment debtor

w.3._s. 3z'ii':?;3/:'v:{1<.._:aS faarrjg 132:) the: judgnmrzts of fhés CQIEET.

'um-T:1_¢Aii: i:§;1:é§§1§¢<$'3es5 ; 399:3 rrjwz Rm zxzmxzsg sqzaias and

?:?%i'g z<',~:s§$*a°ar.eé s4¢e:;:.=2{;<::, Riitfix 1\§<3.'¥i33j'2{'3€}i2 dateri

:":sV;:4,2. :£~;:33€2;=2:’>g35 «:ia¥.€:d ‘2¥.{“}i.’2§}£C3§§.

gaifig §”E’I3′{:2EIgh the jzxdgtnfitzt sf RFA Na. E123 ,3 <2z3:';s2,

V m'i"fi":1cE fine smtus: of said H333 kiahamrneri ¥mfi3::*,' Ahmafi

Eslhézri as: the Secretary :1? M'si3ageme=:11ii {if §$§am_ic:

'_»?xm.3 .

“‘\r”._.. 5 xx»

iviissiszm. af incfiia was riimctiy and s11.hstanti;aIij: in $58116:

if} RFA Tia. ¥23]’2{“}{“)’2 dat.<?=:('i 38. §.=2(")£'§6.

"Ti. H: is not in ciispnte that property E";f§i::*;ngu§%':f.i3~

registered society. ._

8. Sftfifififl 34 of the
‘RagisT:’aT’.ior2 fisct, reads thus:

‘The preperty !’rj0ve(zbi.5:. iniinavaifiie
belonging in Q’. under this
Act gr’ “rwt ¥:£3$£eczTA.i:: €?f:Ls’is3é:s deemed

2;: ‘ . _f}?.e _’ time being in the
g é’er ér’r1ifig “»»;<fiLa.c?'z scaciety and in aii
pr3céedz7=tg$, criminai, the praperéy

v.«}gf:v*;,::;a~'g,,r béé " =..r:i;§§g:ri§ed as the property of

body ofsuch so-ciezy by their proper

T:~:;:::e_¢%j=J '

C9113'? 'Er: RFA Na. V23/i2§£,"}i'}'2 E133 heifi, the

"..f.S;aiT€§-._H'a§'; fiéahanimeé Emifisz fixhmfiii Khan ¥1a<§ €',{':88E'i(§

' the se:<":r*e£:::a:*}f wiih effect fmm i ¥,8:2i7)£;'.Ii% am} he

Bat? ":39 aiifhfifiljg in meddie W3??? the pr€3pm"f?Ees; Q?

§:+':;§3:r";i{: §x!§'is§s;im'3 sf Emfiia {jzzzigtzlent €"i€:'m,«:32'}.. Tn t7¥'s<~';

§\.'- fiwl-'*{:§".é» '

{7§'¥'{31ITHST.HTEC(";S3 :'egis1ie1"ed Saki cieeci daiiari °2{"}g€€«.i2("3£}€§

relifzti 'upon by the pet§f,i0I1ez's which is said to §7s4é<;_;€:

been exe<t11red iéjgr p0w'€:I* of a1'".F.m'n<=,y ?10iri;%ti5"'€.f’i”*:%:c'{:A{>3

gin. ‘ ; g’ ‘V ‘ .

tmnsier 9?’ the executing sch6:§i1;i§:[..;)r(;perT.§; w,Vr:.¥_ci*;:;_A

L, ‘K/ad

bfiiongs ta Fhfi h§aI1ag€mefit”E)f*–E slaxfiic ‘E\’§’§sS’i’§§fiV»,i;’;f .,in:f~’£ia.A
This C91??? in RFA Ni). 3 123/ i1ei{£”a$_f0i_I§’>Ws:

‘*3 Z’. Befsre ‘4 jzzdgmerzt,

= of dgferzdcanf
imimz Ahmed Effzczrtfi
we {fiat the ifiarzagement qf

_; that {fitdgmenf debtcrg wiii take
{‘zzé2’:;:sa.3;~3:;gr,;_zg against him imnzecirkxiieiy; ff
: 3 ” ‘ ?fif::?:_:V’:§fi& :i;:r¢:;:ggfez:2e::t 52f She sacieiy fctiis to take
” –: regaré, me: direct the Regggigirar
.t;rf. i3k:2?aperat:ve Societies to see that the
_ éejféndanf N062 shaii net be continued any
flgfixrtherx 5; £3 aisa ::3per:;_fm’ the memfiers; {Eff the
saciety ta mmxe the nmnagerraeni” to take

stzitaibie zzzctiara: in this regard’ ”

f’,
a\«;_ Q$;\,.\ fix Cd,-L» =

:0, in MFA §\I0.8£’>5/ 299:”; cjw. RPA NOS.’25f”3 ‘%$§v.’

and 77411988 dated ii%-3.:2€}(“}(“3, this V’

twisting {T€)¥I’11I1§’F¥.(‘:f”: ccmsisting of jE’5;~$ I”11=:’~:m§’.7«€:r_S Tw%;:1i(i—-:ME3:=:L”-V

haiciirrg the: office’: {iii 3 E. 1’Z.2(}v:”}{‘J,:’t§’3%:1_’g5}aftt=:3*
has to i’mE{i eiectians 1m(i<=:1'"iiiié-Vbbgrdiavésu.aktctkiifiifig in

Law.

1 1. Tn WP No. 161332-ji;z:3§§ szms which

was flied by 3?;i'”:%::._$:ai:’i:=.’ F-¥aji:~’: ?\aT’:)i:*é:=,;1.’n..t,1r1_:1 haé’ }§1eE€i * f.¥’ia'{dSairE Haji §v’££>h:em1:1′}ed E’n1t.iaz

” ” _§3a?”lEv-¥:1_:€’i~f§ ;_!v{Aha_§”: h:3{i’;=:—-§;%€:v&a’:c£=: 3’ega1″rr’§t& pfititjnn arias-1 riismissed as having

— V ‘§”}€’,€?€}’1’fi”3.{“:V””§.’::}fi’3: 2015: HMS’

3’13. “‘”{‘i1t=: immzfiri jncigté C2? the ex€:m1t.&:”:g cam”? an

‘r:():f3$_i}ii€:1″m7E€:-3″; caf aimve dnczifiienfs baa heid the: said
‘ H”-ggéi §’v’§{)§}?}I¥}I”E’zff(§ iz”:1i?i3§*, Ahmed Eéihari ceased T13 E36 the

F5} 3 C _ \ _’,;,_>..~.k \

secretary with ef’f<==:<tt %'"mm H.8.i;2f)('1'3. Thft A'
Mnhainitted ixmiaz Ahmed Khan 50111:}. :'n{§¥;»».T.:'hav$é"

1'.m1"2sfez"red the ('§?<?,(T1§1"jf)¥l Schedlfifz p1f(}i;)j€,i'E:g':€1:'f;§v0:.;Lf'QfT f

p€T.i1"iO1'"Ef"51'S either by hi311seE'f,o':' t.?1.:f0i';gh ?3i':'=i:g3t31i?ez:f 63"

attorney.

28. The (;’:’§’£}’i1:”1:_’ .,%”k:n}1sidE§z’i§”:g the
aV<=:{ments n1ad€:_ in ¥.§f2a=% {hair the
app¥i’_!’i{“§’:*”.”iI” {)I’d£:饒 E21 Rifle 89. The

exetctztitig’,_{t:2n;3*fT _: av6:n”m%r2§,s mi’ 1§:E”:e appiirtaman are

Vécétftagjtftri an T.he:=:ir fact: vsizaa, it 17$: Ciear fhsii pef.i’f.1T:’)ns:rs§

‘ ciigainz to have riariveri iiitie fmm the jmiggnemf siehtnr.

Rfifla E632 «:35 {“J1*<§er* 2 E ifZ'.¥J'{"Z :'<~';a<is tEH1§:;: /=

N L 9.' M1,"

1?:

“I92. fiuies not atppiicabie to frcm:~§feree____
pendente lite: Nothing in mies §8 and
shall appiy to resistance or 0bst7uctIZQ*n*– ”
execution. of a decree for the p0sses.s9′;}§z ‘
immovabie property by a persantn A
jw:igment–debfc:r has trarzgfézrvegi T$§:zeA}i¥?;Gp};ér1§:~-LL,,,.
after the insiitutizazz Qf7″i’?::_e sz2fi:V_’£iz 2:2?”-.,fi§?’:_:
decree was passed or aftspéfisésgfi-‘iar5;;:ofV
may sue}: persm:,.=”._.

35%. The execlitinfz’ gifirifiing f1*en:ie:r; §€: fife.’ ‘T§’§”;*V¥fi–.:{‘)'{*3»?’f.’3;V§T’?§f}%”§’fZf$”&”~’; have 310?. {:§aime€i ‘skis in
e:<e<:'m.im":"'-_Sr:¥";€:é*i':1iéé pf€:–g§}ert}:* inciegenfizzzztijs of the

_§u<"ig:j:17t'z:I"£f. £ié'tiam:*;" 'I'E"£€: gaatitécners '.?i?§1('} are a§E<*:g<-tci to

*§.'18'J-fit €ifiI'i'%F£';€§ fri*3fi'1"'Vthe jizdgzufilit dehmi' 0211110?

t1¥:'aiT1":f".;:aiI1_"aj§;"fli§*:3t.i’£€’§?j”2{3i”}8 dismissed the

V.’-ég”‘:e.;i’;;<-téi filed §"¥}? jurigment debtar agaénfit the nrder' if

fix; <»£\_,', t"}°w~«-~:'}+' ,

1%

Egg

exectéliirag C0112': dislnissing the appiicatéon

j13r"1gIm=~:m: tic"-:'i')mz" to sat asifle the saint: ca11f":m::i%é'i'i'}y»..§.E9hi:

exe(7:21t,ing smurf; an 18.? ¥:20i'"3'?'. '¥'i1ereff0z?e;_:':aV;§ "
this Cmlrt is cancexned, the {)F{5=}€bIA;bV é§:;'::;:i¢%._ji3jgf'
in M'F':'% Nn.6'25E j?2t)(')8 has iyécfiingé: fiii;;1if%~.V «. "
petfitinners wba are aéiegeéi <§_e1*itg<%:c'§: '"f:'§3m
jtzdgment. deh¥;m* 631111;): '{'€':~;'9.VAgé.€":aA.'£'.£T~:._ thif: znhéttezg

'E6. The 1(".'81'Rf3('1V "(':{*V,. i:1.*.:$§-s.=:_'i u;.gI";:<§1':ii§r;i<':f:"a'€';*s«: has refiii-':61
an .9. decision rep:)r1:.e<;i–iIi_ 'V1320 fit"; the

case 1§Rf;&5€é£f:§§$§&~f§:'~A".'Vv?é3Lé5£§f£AIv2" vs, §Az"§om;m
fliA§§AP£5§§7€£ &Aé§{s.;g'§%§3; 3 sec 312 {in the ease

Qf ::gM"§s§*::; :15. Séfifibfffififléifi g§-£3122;

fifysare 29'? {in the £338 9;"

3-39 3z§IiGAR.$?P3},, ts} {§£)¥’:t€i3″i€§ when 3

fraitifi g’fl”:i13:ed an i”ha:=: 031}??? an appE§<":2t'E:"m 11115383'

«.x£'i2mZ;f:"r Rifles 8*? am} 5%") <::3:'m:}§7 he rejg-*:€:i;':=:<"§ an the

g§'<*§1%1i(i :1?' iémétmiéwgz,
0:": (::ar<=:f%:§ {:r;t1s~:§{'§€;r:-zfiém of ¥"}"3{3 a§".s§;§§<:§aEf.:7e.";:"; fiéaré
by g";€:?it%«:';n€:z"s i"';ef:}1'e the 6:';i:§€:f’ i_1;«2(§”

p’§:aj§%°:€i frmid aim the £’:t’}¥}”i”?. in {M7 maAtf.<~":§:"::f":§732–ffsE'i–:f::'ae§i6§}T

k.

anti ztnndtaci of mzmfiinn 3326;. _4_’i”{“§3<%«"§6_t%'3'r":16:r§ 20?'
z=::jAi” %”i1T’:(i any
g”;”0u”1″1(‘is; tar} itzttwfrére nrris’-2%’ by
invnking

17K dismissed 531 me
8113 get 36.11% ‘ v

{T3ffi{:–€j 22:»: (i§’:’%*,fi?§’:£’§ Seiici hasrtk 1″%”;€: ?’€i’€3{‘3!'{‘§f§ sefizmg

_ Wifijs. ‘1(:{:2p§; cf mid 5331 Sdi
‘~ …..

Iufige