IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 2.87" DAY OF 3AfiiU'AvF§'j'.,2GwiO--AV "
BEFOR»E_
THE HONBLE MR.Ju§T.1';CE.VVRA\}I'-MEMMATH
WRIT PETITION' "1\iO.t}.2i9¥l o;§:2j'Qtj"3t{GM--cPC)
SriN.ArjtiQadeva ' _ ._ ._
AgecE,TvaT¥3o_ujt"gT72
S/0 t\laraya"raia_--ppa".V . '
No.20}, =-1'1"v*' cmsg,'
WiEs0nGa'rder3,.V_ ' . ''
Banga:o're_e 560.027; ...PETITIONER
ShanV'ka--rap_p_a, Advocate)
1.
._ V%The .F’3’_rt’i:r.1t§.-:’rs (Mysore) Ltd,
” Staff Provident Fund Trust
NQ._T3?S, M.G.Road,
F’ at Bahgatore — 560 001.
._ ‘Represented by its Trustee
‘ ‘Sri V.Pacfmanabahan.
Sr: T.K.NagaraJ
Aged about 40 years,
S/0 Eate Thimmaiah
No.88/A, 12″‘ Cross, 1 Block,
Rajajinagar,
Bangaiore — 560 mp. …RES’P\’)i\:iiDiE’?~iTSAV .1″
(By M/s Sundaraswarny Ramdas3& A-n.éxndu,”ssA.dx)oca’tes..§_fo:s_*1
R1 & Sri P.N.Hegde, Advocate for”‘3§.,)_ ‘ – ~ .. V.
This Writ Petition is fi!ed’=u_nder Articies 226 & 227 of
the Constitution of India pra-y§ng_:’–to”-~set aside the common
impugned order dated 3,3,200?_’»,,tp’as_sed in Execution
No.809/O3 on the file of t’he’sC%ty’ Ci_vi!_ and-.Session Judge at
Bangaiore (CCirji–18) o’nV_I’.A.,£\ivo.4, to “7, ‘£\nnexure-A.
This Wr4it”s;Petition 1′-.’:ornin”g, on “fo~r=:pre!iminary hearing
this day, __the~c_ou_rt;’.m’a.de_the foEifowVing:-
“””
17-._Executvionffcasetupi’€.o’:.”c’§_t)9/2003 has been filed by the
15′ respoV’r’sd_Ver*a.t Vse_ek’;._ng«…t~o execute the Judgment & decree
pas§’sed_f’inV_O.$A§i\3o._8.3iU8/1996. During the pendency of the
*;Exetcu«tio~n;’«~ii§’éti_tion, the petitioner fiied LA. No.4 under
“Siections”~”.”¢;4;’8Vitand 151 of CPC seeking restoration of
posses”sio.n” of the property. I.A.i\io.5 was fiied Section 151
Air/iw,é’Order 21 Ruie 89 and 90 of CPC to recaii the order of
‘confirmation of sale. I.A.6 was fiied under Order 21 Ruies
1′ “66, 67’, 89, 9o r/w Section 151 of CPC to set aside the
confirmation of auction sale held on 29-3–2OG6 and
01%”