in THE HIGH COURT OF KARNATAKA AT BANGALQF'<é "._V omen THIS THE 25?" DAY or MAY, 2oQs%*% I ' BEFORE THE HON'BL.£ MR. JUSTICE A.N. vEa§uc;QéALA»c;4v§zt>.a;A j& k'%.%.%% T wan psrmou :eo.24'53g4/zdosiasm-cm}3 BETWEEN : 1.
The Executive Engineer
Upper Krishna Project
SBC Division No.2_f h ‘
Bheemarayanagjadif;,.-‘
Tq. Shahaput-‘ ” Q 7 ” ‘ ‘
Now shifted a’1i:__i<BJh;t. '
NRBC ,.~-_V% ——– 'as
2. The Supérintending En4ginee:V”‘*~ ‘
Canal zone {K1634 ‘
Upper Krishria…Px’z>,ject
Bheema~rayana”g;:di’ ~ ‘-
– Ta. Sha:hpu’r, Dist.” Guifiltga
New Shifté”cf ttycanai Circle No.2
“Kri$fw:apu;’;Sh.¢fa_pur Taluk
Gufba-rga..E3ist’tici=._.i..
‘– ‘ Petitioners
V%%TT%(e,: gm. iviag: ‘aavngk Adv.)
1 ‘N; Shjvarami Raddy,
Sin. Munni Raddy, aged 42 years,
Get: Contractor, R/o. Camp Geudgera
“Pest Negnoer,
be paid to the decree holder, had ordered issgeiof
attachment warrant. By the impugned
executing Court has ordered re-issue of.V..attaoii–rr1entt”‘
warrant of movabies of the petitiotiers/i1rcig’i’rtérit’–«ri’ebto’re_:ti’
for the amount shown in: the “”e);§ez:utioVr;~”‘.i. it
Otherwise, it would have directeti” judomeiitv’t3ei$tors to
deposit the arncunt as its.’_’tai.o1i’ie.ti~-oh«beforei the next
hearing date. Theeaid ortier in question in
this writ petitiori’;”t§;j.e:7’1
2. respect of a simiiar
order passegi in E.9;ité;;s12oor.e.ir,iw.i>.24532/zoos was mm,
which neon htiearirjqhboth eioes, was allowed by this Court
:ig;e,ervri”e:i:v:’_’;:ounsel appearing on both sides wouid
sulzirriit tiiatiitiiisil writ petition may also be disposed of in
*~-tfj;-V’«.__sirriiiar terrns, that is, on par with the order passed in
t T’§€%t,r~,_2i€§’532/zoos dated 7.3.2009.
\/
4. Following the order dated :r.3.20a.$j-.fasnV
w.:>.24532/zoos and for the reasons assigned
writ petition also stands a|iowed._;…Ti1e in1bu’a.ii_sdV””0fdei>i.L
dated 15.9.2005 passed in
attachment warrant of mtniari;ies””v-oif Aijizdgmént
debtors/petitioners, is hereby aiid «siéecuting
Court is directed to dispiise %.tiis””‘ét);sbtution petition in
accordance with iavii afi;:si’*vs§ijasiti§%é~V_t§§%.vbt2jections flied
by the judafneiit
Neediéss 3 since the execution
petition has bééifi ‘tong time, the executing
Cqtirt is Vdfiécted to” u’V|::+ the matter on priority basis
éifid ivfiassviiicrgiisfrsjvtjinaccordance with iaw, as expeditiously
as pA<ii:sib'i_e,x
Sd/-s
Iudgg