High Court Karnataka High Court

Sri Narayanaswamy S/O Bachappa vs Sri K Narayanappa S/O Bachappa on 26 May, 2009

Karnataka High Court
Sri Narayanaswamy S/O Bachappa vs Sri K Narayanappa S/O Bachappa on 26 May, 2009
Author: H N Das
ms Tm. men COURT OF KARNATAKA AT BANGALORE
DATED ms um 25"' DAY OF MAY , 2009
BEFORE

'rm H()N'BLE MR JUSTICE I~i.N. NAGAMO}1AN_~I')As~-- if  .  .

WRIT PETITION No.10543f2{)07       T

BETWEEN:

Sri: Narayanaswamy
S50 Bachapga

Aged about 29 years

RfatKc>thapa11iVi1lage,

Murugamalla Hobli ._    u *  ._ 
Chintamani Taluk. _     _ 

(By Smt.S.Sushee1a._;'  51.. ..  '

"AND:

:_viVIm'ugazz3"a§!a fidbli
   

Sn' K.Naraya:nstpp3 _

Sin Baciaappa _ ,

Aged amut 44 years. 'V ._
R132 Ketlxapaiii Viliagc». A * '

..RESP()NDENT
 sg;;:ma V %'5.<:i§,..)

 w1rit.g¥eti;tion filed under Articles 226 & 227 of Constitution cf

"- .fj;f?:}V£iia prayizigvté quash Ann-»A (hnpugxed order) dt.6.6.2t}<)7, passed in
 "§..:§.Peiitian Nd.18i03 on me file of the H-mfble Civil Judge (Jr.I)n) and
'--.]"b«/3§}F_A<Z'.:_:p:t  as illegal.

 This writ petition coming on for pre!im'mm'y hearing B goup this

T  fits cmxrt passed the following;

ORDER

Petitioner is me judgment debtor and respondent is the decree

hoider wfore the executing Cami in execution No. 183003. In this order,

OW’

me judgnent debtor obtained a decree is not necessary in execution

1852003. The non-production of copy of Judgment and Decree in – .,

71f20i34 by the judgment debtor is not 3 gmtmd to pass .

order to arrest and detain him in civii «exéesgd-nt’m_g”is.}

required to examine independently the evidenceiavof iifd

out whether the judgment debtor has _the

passed ‘m ().S. No. 10Sf1999. The fiving
flxxding committed an megauzj haldhgg-.V§}dei”‘V£1;eL’judgrnent debtor
violated the decree. Thezfeiseh no on what
date, in what property the
judgment ifiaeeession of the decree
holder. the executing Court is

liablembequesiaeiieé ‘

” _ S::e__I:?’or;b_:1xAe 1t*.asons’s”tai’e:’;-«above, the foilowing;


0 R D E R
d' i.    is hereby afiowed.

” iinpugxed order dated 06.06.2907 in Execution petition
” V Aria. 1322093 passed by Civil Eudge {Junior Division) and
V _ JIvK*’C at Clfintamani, is hereby quashed.
The rrzatter is remmded to the executing Court for fresh
1 disposal in aecerdance with law.

egg-3.-j___
Tudge

LRS1’27052009