Karnataka High Court
Works Manager Regional Work Shop vs Virupakshappa Maharudrappa … on 1 December, 2008
IN THE man center 01? KARRATAKA cIRc:'ut'r»':i3_E:~q:(:z-I
AT DHARWAD
Dated this the 15* day 9f.D;3_cem_béf,"
BEFORE . 3 «
THE Hownm I55-'i-_'l;-gU8'i'h'C E as. i£;I5M2.e'LRVVV
Writ Petition No. 1é§0 2eo6':€;r;:§cr§ct:
Between:
Works Manager' V :
Regional Wofk . 'V
KSRTC [now '
and cam: NW'.I€;i?'T€3] '. 5.
,.'.Pct:itioner
* ' V _.I*:¥t>sama11i, Advocate)
2 .. 'V VLrupa1§sk:&;§pa¢ .':\§aha1:1.1dra§pa Mirji
" ' Siuce_;icceasé€i by his L.Rs.,
";._(a')' . :VSfiiV; 'aix'3f1i'1ihy Virupaxappa Mhji
S,' lain: Virupakshaiapa
Mfahanidrappa Mixji
Aged "about: 60 years
" Eatjiban Pet
Hubii -~ 580 920
' fi;} Mahalingappa Virupaxappa Mizji
S/o late Virupakshappa
Maharudrappa Mixjji
Aged about 58 years
Shivageri Road
Behind Eiigar {Enterprises
Unakal
Hubli -- 580 020
1(0) Shivalingappa Virupaxappa Mixjji
S] 0 late Virupalstshappa
Maharudrappa Mixji
Aged aboui 55 years
Shivageri Road
Behind Eligar Enterprises
Unakai
Hubli - 589 020
2 'I'}1e'Assistan.t C0m.missibn;§f'~
Land. Acquisition Oflicer ' V _ --
Dhaxwad -~» 580 00,1." ~. ...Res;:on.&euts
(By M] s. Kolar 32-. Ram, 22d§§r¢§ca{§e%.§_ f§r*R1{b) 85 (c);
53:51 K B Ag1;ya.pa_k, g.c;~A.ro1<._1f::2)
Thia 'Wrfi: PetitjO;1_ i's_fi1r.:ci under Articles 226 and 227 of
the Constitution' Qf' iizdia, "];7«t'éiyiJ:1g to quash A}111cxure-- F, the
order date&;i,21¢1-2006 i:1"'_Ex.No.107/2004 013. the file of the
PI]. Civil Jud"g:_(Sr._[3n.)'*,. Hixbli.
. ':F1"4i:s W:'it ééfififlfi coming on 1233:' oxdcrs this day, the
V. A ' ~ ._ mad: V foliowingt
QRDER
'!"f1'1:kv:, izaheéfitioumr has chailcngcd in this Writ Petition the
x V' "..:L'cx19ci'afx%_.;:i3.vi@::¥. 21. 1.28136 passeé by the Executing Ceurt issuing a
-- for attachment of {he property for :9.oI:~payn1eI1t of the
" héiinounts due: under a decree passed in a land acquisition case.
x/
3
2. After an award was passed by the Lanai Acquisition
Oficer, the matter was referred to the Civil Court. The Civil
Court in L.A.C. No. 179/ 1987 passed an award the
compensation amoufit. The said enhaflcement
by the KSRTC by pmfemng MFA No. 4591 h§f<§:'je'% '
Court and the judgment and awa1t1:v'ot;Vthe' tfeferenoe was
stayed. However, the said appea} to be
Il€J11-pI'OSCCuti{)B.. Thereafter, '£';§tVeeution'----£§Io;V.. was
filed seeking attachment-of thetjtltiigniient debtor
as the amount was not T1-;eVt";aetjt%ib¥i'3¥Qbbfifaught time to file
object:io§,1s.= " it 'and attachnizent warrant was
issued. is this Writ Petition.
__tALee1'r1e:f1"*cO1_1;).se1 for the petitioner submits that, now
'app.-':a1~iS..t{isposed of by this Court by modifying the awaxtl
izaassefl ttytttige tieference Court. in that View of the matter, this
-V '\&i1'it44Pefitioi1 }:1as become infmetuous and the resgwndents can
K x V' oi1iy..4_.eXeeute the modifieé award and, therefore, even the
.'e2<:eo1ition pzoeeediszlgs filed by the resyonclents cannot be
T Vt "pfoceeded as it is. In that View of the matter, the Wzit Petition
is disyosed of with iiberty to the respondents to make suitable
amendment to the execution pefition and if the Qig. ‘net
paid sti11,fior the executing Court {*9 ) issue $116:
attachment and recover the amount’tiué.” « ¢_
‘ _.f[udg”‘é