High Court Karnataka High Court

Suryanarayana vs Sathyanarayana Reddy on 2 June, 2009

Karnataka High Court
Suryanarayana vs Sathyanarayana Reddy on 2 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
1?' 'Gd %~>"' 'z'e£" {fix if W5?' ES !fl'€§A'~'4""'tal'£'9(-« §¥ V§!12'"% IE (W1: §2Ki..£"'% H 23 3' EM TE  'QM: 'buns? kg! flfi V} fig?    X  gwg E  3\"'§  :i'

'E ":x\w 'ls:-2.?' W N E kw? E" f§'w¥.'"E'aii"€z§ 'E: :3""% k 14?"? §z"'%wi{"§is ié §€ I} 'me :4 '5 "M Wu" Rm'? sm__:e . 'W 5* -ssv.-,:=~*x\rma "<<&Wa L:

94 THE HIGH COURT or-' KARNATAKA A;T----_
BANGALORE 

Dam nus THE 2"" my 03   5   _ j %

"um I-ION'BLE hm. PD. mNA»:AR *. L   L  

um HoN*BL1s%%1sm.'é.3s    '»m'«v,9z'?\_~: .-M :J's.,§'*°M?'é\§'*2§5'°aE§°*€.aE'*!4@"% & &[i*~i«'a5'§'§¢ Km wme-5 Mb»; ::'2..M:z'~:.ae\§.ew\r<a Mmmwmmté "wk mM..3M%zz.m&.aMmmm  mwvwm § tmM°'" 'y"§\.§-%§'?§;;§%'§:z§ G«u§é¢«="gg»;.- {¢**'%""V>*"? *»' gafigagyg
,  \ . ».= 4. =,\ - \ w, .-;.z='2.'.w::.«' u .

 -A ofth: Writ Petifitm is  firs
%\dent ---- Kamdaka mate Fmmaial 

The fig nspondnmt harem' filed '§I;af.P.HN.£i~.1"l3.18 61jfi':?'93@kII*'   W 

declaration that thn % 223.2536 6)?
mm propexty   g  to tbs an
rospondent mam  in mm: 9:5"
to the    of Rs. s,45,oou.»'--
rmm;  by his vendor towards lam
 It is W W mica am petitiomr is the
 No. 245:5 tn 17 mmmg as x

     Gmmapaln vinagc, Kmba Hoblj,
A Zte-1 undertha

 1  Sale Deed and 19.o7.2m4 ma '3 in pomasm of

    mm as amalmowm. On 13.04.2035 the my; mum
{----K%sueF°mmmcmpo:m'on (hamnaflnr' mllad

K.S.F.C.) mxmm a pabfin notice in Kmada new: papa:
\/°



Udnysvmi «am; far the man: man imuemed 

rm public mm in respect ofthe above pmpmm  V  A
in site an. mm to 17 an ms maamlns 39' x   T 1 
no. 33923 mmwm 9'0 x 330 fi.  3 
village, Icmha How, Bagcpifli     
mm that mm of ta tho

3  an  approachud the
mm:   Kola and

 of vendors and the fit!

  with the Mam amsh

 '  ' %jtii.-nth: will undezmto pay the amount and rm:

A'  On 16.01.2011? the petitions: want along

    Emma Drafts anouming to Rs. 6,60,000f- Hid made a.

   ws='~ gm<+~a.é<:2e*<zz'¢<¢«%-~éa:'wMtM%'«@ ;Wm;é»;%%$% %..m.isk2'.i'%"*¥"x-1s?iV§q';W  laflflfi flifilfiflfif   %'§§%;§;s:iv*~§§  %'5§§§§3 §"€;£3ifi3%N%5§'§§.§*élé'% §"'"§§§;*:§«'§'°§   §€.é'?%§i§'i%ifiJ&"$%§§lfi*m  ?§;Z%T.fi§.§§

  ' mmaHw1oma¢nmga|m.mpmom"
lmthmhcmmunaauetobeparabychemlxuorhis

x)»



<'§'1<¢zE'<!.3.%""'~ '4 &''\'t.-%'

'vendors is 1 Rs. 5,45,B90/- md hc ohtuhnd flu DDS 

s,oe,oooz.. mm of best affirms made by the  
m mm to aqmiva the lights of the 
mmwww    
mm of the   

Office, Kola and sold   R5.'  can

27.12.:2oos to the 5*  made a
5.. mm  &v4m.i% Hmwm, am
  to give details md
thcxofomc   this Carmt by firm; Writ

_ " .mfigVa._f _ _   _____  on M an .. and

 %11.12.2aosjiu-1a%a:a propaty aacficmed in fuvom of 5*

  '      u  Rs. 13.43 Iakhs an 27.12.2906 mdmumdms1' ' y
  the wax mama approached the an respondent

.’4′.fi’$mspondcntm1dw}1ilnp&$gthnordar&rvmwt?:gthc

k?’

inmimpased on 08.91.2908 the coax: recordod of
the am respondmt — K.S.F.C. that it is raw};

§
3
$.55
3
Q
E
f’€
:2;

§
5%
X
$3
v-:4′
ii.

G

Ti?

:6;

interest md 5″‘ raspcndcnt vim
the first mponmx has sent «heap:
times to the sum own % was
molttme amoum due to the
amount due to the mt
xupm.am.wm«;1; tlu: fim mespcmdem and the 5*
x dcpoml mount aepouted by him
observed while consadcrmg’ ‘ IA. No.
dlawad the Wu’: Petitian and sat was
. fimrespondczuto ma
1 ’21 mm of ms nu, mm;

A by the said was passed in the ~w.p. No. mszzom
dazed 11.122093 Ila: flmpommmm wmpwxmm

preferredthisappod.
\}

« am” ::’¥:.M%%*’;?.§”<§;:.S*~'§';1Ee:"~*%&"1z..«:'»'?a. %"E%£5'r%§ fiifimfiwf &7aé7%fi§'*@.e¥é3X§é%.%'§.& %"%§€.'?%%"§ %'f."'.%'.:§ifi§7€'§" 5533?": §{§%W§%%.'E}%§{¢3.

azmion mm ofks. 13.43 lakhsto the 5*

‘g ‘,,_\§\\,,gJ;;*tg’ at W3 [:V¢g¥§t;;§*5.3’K§_§*~§g;fis’\$;9″ ~ – 5 M ‘:9 st 3: :=t,\< ts" =:tt:e':'<\\ ; . mt' ta it'<«-sM'tzt'\:tg~¥ttar*°tmt”*s\:t\~2t,t:t*”m at M: M rt \w.t.«~x«;e*-t’ttt=- Mm c: we? .2 tttt:”~atst.\a=a’te.;>=”c. was E’9.\ItWa gt .st>’\t.,.« 2 v. at,» =2 1’ am gt v at §S§,,3g”‘Q_g4}§;§\gL(Mv§_1g y-ttzymtwp 9-Ms\«gtt_t-g -tatwwewem g «W; 3*” zvgte,-“;v’»¢:~’§w,-‘:”‘ 93,? Wat tug? avg: wzggqg
,- ,_ » -W» » – ‘ .: . .\<. \:,-\t zauw.-.\t H' x

2. We have hard lemwd wuml for wllm. ‘mm
dclsy of 30 thy; in filing tho appwl and therefore ”
meatotooadatsttgtttmttzdchty. Z A

3. Lttma eounscl int tut apptnmt
met: in the wt paitm md
by

not was mdthe ltmta

thb Wfit Pctiiixm md

Writ disnim
“mm ., . m m _ of
appearing for mum md mum ‘ the
racord. The mauhls on mad would clmy
n the Writ ptatim ptnttmta intpttgmta pmoptttiut
& sat Deed mt: 19.07.2004 amt moms 2 to 4,
mptmt:tttts2to4baaatm1:tt11tma-tttn:c.s1=.c. mtlmttato
remythcsmueandthaafomthepwopmfioswerabmugluto

\/’

suction and aucfioanwu conducted on 2?.12.m and in

we mm ‘WE W
recorded the snbnnmm1’ ‘ of 1;,s.h1«*;c;] is
readytomftmdthc mm tbs 5*
the wire ofthe 5* mm
but the ‘addzw not found’.
Thc Writ dam the finlmspondcnt

§”§§fi:§%§'”§ Q? fi§5’&fi%?<z§z%%¥}%%9§a?32x §"'§i'§::*§r:%"*§ :'{~'§§€;E§}%.~§ €II€T§%§fi

mam' ' madeby the 1mm

ad. wanael for mu mpoaulem.

K.S.F.C. ‘a is clear tn leaned Single
& mamdc@by1mnwa1ain:e:m was to be pm by
the am; mpomm.K.s.1=.c-ma since the W:-it paazsew has
pad mm due to the am mspondant-K31’-‘.C., the an

\2’

MESH mmm”

9%
R’-I;

“:3
.4;

“i«.J”‘«§< F:

for main; stay ma been filed by h:

gag
W
was
9%
%>i’
‘€11’
£7/:1:

:” 2,
$3
3′
ma

9″-~a-*\w~u M 2% =~”~wwe-. W 2 a mw M m a: M x” mmzmwm 55- M N am 5″‘: Kw M W § W ma 3*

rwpca1de1v.shaI1handcva:cflfl1zdocuzmto.T’:th§ Wzit

record, ardnr pwd by the
does not sufiu from mr

1nterfenmce’ in this inm
mum: ta take a ‘ y we
hold mg order Judge is jusfified

mnima on merits it is
the application far canacmmn’ af

‘~ , A the

Sd/-

Chief Justice

sd/4

Judas’

mm: You/no

Web Host: vefiuo
vinnmniou