High Court Karnataka High Court

T Manjula W/O D Nataraj vs Dr Drakshayani S Patil on 14 March, 2008

Karnataka High Court
T Manjula W/O D Nataraj vs Dr Drakshayani S Patil on 14 March, 2008
Author: A.N.Venugopala Gowda
IN THE HIGH cook? or KARNAIAKA, aauuanong
DATED mars THE 14th any or MmncH{W2§§3r{ wu
pnmsmxr '   HR  

was HON'BLE MR. JUSTICE:A:N;VENfi#6?§$A é6WDAr' 
waxw PETITION Nb.éooai/éooa(@fif¢§é)_f%j

BETWEEN _ 2 ._ __ 4 % 2

T.ManjuJ.a,

W/o D.Nat.a.raj, V  
Aged snout «I4 years 1
Staff Nurse,   :
Maternity Hogpital  §  '
Primary Hea.:.th.._Un;fg.t, 
gl_ghn]can11;-%,  -_ 3 '

---------qr -

Myaore.,~'",f£~{"Qrj¥,V',":'.,.v?..=:3,'=-.rac.'d.1., S-r.Co-.1 eel for Res-t.)

,_ :fiisVw? Is FILES UEBER ARTICLES 226 a 22" -
ma. cousrxmnou or INDIA 1°:-zmrnze 1'0 QUASH ma

OREER 1'D:'li"F'.JT).22. ' ' ET  - i'ASSED BY THE

». 6.'66'
,'*c;v1L" JUDGE (an.nu.) AND aura Am wzprua IN
.rx;No.17/2003.

This WP coming on tor further orders this

~ day, the Court made the following:



v .. _ 1" ,_
'cl 1;' A3 -Ilfian Fl .34 1 'Ih: I_Tau- fidIug§_QJ' In 1-0::
Inul-L3 Kiln BIKE \-I-I-V'-L-L IJUVIH 'UL  L In

and another. To execute 'the _.é:1ecree,°} 'then'

petitioner has filed exée§t»1on ¢a§e'teo.'Vijf'}éoo3 1:;
the court of Civil *.!.3'.1.\rits--.'Iv.Von')'" Tiptur.
Respondent has   the execution

case. objections, the
executing’ order or attachment
on ifitage, respondent had.

filed the decree to the Court

of C:l.1″ri,1.” eadag for execution and to

..l-l. 7′. _ ‘._r >…I.’V”_.I..’;._’I __ _ _ .q -4 .|._.|..- J.–J.__…__a._ _ h.._.._

-35-‘; ‘ WL ., 51.-aI’l:>-‘gklu ‘J I wl'”L (Jul: LII? Juwllfillk WLU’ ;

1′:-hat_>shve~’ is working in Gadag, which is outicie

the v.V__.A!{.:’oca..1 lirnits of the jurisdiction of the

V’ * eltecuting Court (‘riptur Court) and as ‘such the

decree has to be transferred to Gadag Civil

Judge’: Court, for execution. Reference to sub-

\/.

0′

section (4) of section 39 CBC was also and

the transfer to the Court of Civil

Gadag, was sought. Considering ”

application, the executing Court hiasljsesnedfthe it

order dated 22.5.2005, grieving -:;n,;: .;nn

transferring the aecren_ to the’ cnnr£7 or. éivil ‘

agent (are Division), n;nng..3 gnenrinning the

taetition has

2 . ifieerc ‘counsel on both sides

and perused; ‘ — ,

3’. ” Lear_ne¢iv.ii”‘connsel for the petitioner

contende¢i” that’ his not perlnissihle for the

enecutingz court'””i:o have transferred the decree on

‘=tne_fa§§1i§arion filed by the respondent, by

i’e;rercising..5’jurisdiction, under section 39 of CPC.

Leexnetl i ‘ counsel contended that, the impugned

it crater”. is ex facie illegal. Learned counsel also

ul…itted. that, the snlerv certificate produced

to the effect that the re-pendent bee been

working in Hubli has also not been noticséd and

the inpug-necl order is without jur1od1ot;l,oi::{“-hf:

4. Per contra, learned oounsoj.

respondents submitted that vi1,ew:_< E hf '

(4) of section 39 cars, u5.e_ hhpah?:s§d..

executing Court, nrpugnhagj'-.1;ero§LnV_ia_uonptninaiile. " L'

5. Point for.

Whether the conlnitted
any 11lega?Li’t:y4:- in order?

6. v'”xpt*ov1.de’s that) the Court
wh:Lc:h—- -paouoao-d;»’:’;”‘g ‘rray<}on the application of
the neand it for execution to

anothei*,__r;ov.:V_1:t' _o£. oong:ot_nt ju1*;od_;ot;-n= 11o_a.¢.:l_1ng

su.n–sootion (2? provides that, the

fiourtv' passed a decree may of its own

AA rnotioni', hand it for execution to any subordinate

'v<:_o§:'rt of oonpetent jurisdiction. In the instant

case transfer is not to any subordinate court.

Sub-section (4) provides" that, nothing in the

\../'

section shall be deemed to authorise the"-Court

which passed a decree to execute n1.1o4hVV"'deoree

against any person or property outside 'a

liznita of its jur1adJ.ct:i.on.f""

'7. There in no cLtapute".that the

into execution was pasaveditby the or civil
Judge (Jr. Division') rnfis""vexecut1on
petition has been which has
passed to the
execution " that, an appeal
had '—aga.'I;net the decree sought to

be 'application for stay was

<._.1.a:h' seetivon 1.-'51 CFC to t'r'az'1§re' 'he decree to

._ 3 Court at Gadag. As already

antigen} that the judgment debtor has no right

Ag under' section 39 CPC to seek transfer of a

* statute does not confer any right to:

the judgment debtor to seek the transfer of a

decree. Executing Court by noticing the fact

5/

( I

that, the Jdr is residing at Gadag, and algsiojthat

it is proper to transfer the decree t9.._\thVé:'4jCourt

or Civil Judge (Jr. Division) at–',4':_:Gada:g," ,.ii§;s"»

passed the impugned order, "$1.31, ereroiée them ht

jurisdiction under section "39 1'j'r:P'i:.

the order passed by tI£é_"":gxeofiting

herein is totally __ i1lego,J,VV':'anc'._iaioontrorir to the

provisions containoo," :9 CDC,

8. yearned tggr ‘h the petitioner
producer; ioartéiiiioate dated 27 .2.2008
issued.» ” Officer, Hubli –

Dharwad which shows that the
reapondejnt Visaiom 3 working in Chittaguppi

hohgitni ,. Vfiuiiiyi -H-L L!h.a._rI.w.r._.. -_..h__I:_.g..rz-. Ealilte and.

‘€.”‘~ti-n of Ri.5,6.-’56/-. the

parflqai flof the said certificate, it is clear

A thatithe respondent is employed in the hospital

by Hubli – Dharwad Mahanagara corporation at

Huhli. Hence the transfer order to Gadag being

without jurisdiction, is also without any

I

\/

=4

justification. since the executing Court-,j has

passed the order exercising jur1sdj_c_ticn44t:”~Ve. Ennut

vested in it and as the illegality

the impugned order is liable’ “to-he “_ee1_:V.” V’

In the result, W1f:£t4_ Petition

the inpugned order is aet’..:ea¢de.V” Court
1′ dirmted t° ‘the eatectticn for

recovery of the decretai “_1.:i.n accordance

with law. costs. 1: