Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Mallesh G vs Mahadeshwaraswamy
2025 Latest Caselaw 6422 Kant

Citation : 2025 Latest Caselaw 6422 Kant
Judgement Date : 19 June, 2025

Karnataka High Court

Sri Mallesh G vs Mahadeshwaraswamy on 19 June, 2025

                                               -1-
                                                            NC: 2025:KHC:21235
                                                           W.P. No.48315/2018
                                                       C/W W.P. No.48313/2018
                                                           W.P. No.48314/2018
                   HC-KAR



                       IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              DATED THIS THE 19TH DAY OF JUNE, 2025
                                              BEFORE
                          THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                            WRIT PETITION NO.48315/2018 (GM-CPC)
                                               C/W
                            WRIT PETITION NO.48313/2018 (GM-CPC)
                            WRIT PETITION NO.48314/2018 (GM-CPC)


                   IN W.P. No.48315/2018:

                   BETWEEN:

                   SRI. VIJAY
                   S/O MAHADEVAPPA
                   AGED ABOUT 40 YEARS
                   R/AT D.NO.273, 1ST FLOOR
Digitally signed
                   3RD CROSS, T.K.LAYOUT
by RUPA V
                   MYSURU-570 009.
Location: High
Court of           AND ALSO AT:
karnataka          ASSISTANT PROFESSOR
                   DEPARTMENT OF KANNADA
                   GOVT. FIRST GRADE WOMEN'S COLLEGE
                   K.R. NAGARA-571 602
                   MYSURU DISTRICT.

                                                                  ...PETITIONER
                   (BY SRI. MANJUNATH PRASAD V, ADV.,)


                   AND:

                   MAHADESWARASWAMY
                   INFRATECH AND HOUSING DEVELOPERS
                   PVT. LTD. SITUATED AT NO.55
                   3RD CROSS, 1ST MAIN, GURUKULA LAYOUT
                   (BEHIND J.P.NAGARA OUTER RING ROAD)
                   MYSURU-570 031
                   REPT. BY ITS MANAGING DIRECTOR
                                -2-
                                          NC: 2025:KHC:21235
                                         W.P. No.48315/2018
                                     C/W W.P. No.48313/2018
                                         W.P. No.48314/2018
HC-KAR



SRI. N.S. NANJUNDASWAMY
S/O SUBRAMANYA
                                                ...RESPONDENT
(BY SRI. D. SESHADRI, ADV., [ABSENT])


      THIS W.P. IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED ORDER OF THE
ATTACHMENT OF BEFORE JUDGMENT DATED 6.3.2018 PASSED IN
I.A.NO.1 IN THE ORIGINAL SUIT IN O.S.NO.241/2018 ON THE FILE
OF HON'BLE II ADDL. SR. CIVIL JUDGE AT MYSURU VIDE ANNEX-A &
ETC.


IN W.P. NO.48313/2018:

BETWEEN:

    SRI. MALLESH .G
    S/O D.C. GOWDAPPA
    AGED ABOUT 45 YEARS
    R/AT D.NO.126, 4TH BLOCK
    RAMASWAMY LAYOUT
    NANJANGUD TOWN-571301
    MYSURU.

    AND ALSO AT:
    ASSISTANT PROFESSOR
    DEPARTMENT OF ECONOMICS
    GOVT. FIRST GRADE COLLEGE
    GUNDLUPETE TOWN-571111.

                                             ...PETITIONER

(BY SRI. MANJUNATH PRASAD V, ADV.,)

AND:

    MAHADESHWARASWAMY
    INFRATECH AND HOUSING
    DEVELOPERS PVT. LTD.
    SITUATED AT NO.55, 3RD CROSS
    1ST MAIN, GURUKULA LAYOUT
    (BEHIND J P NAGARA OUTER
                                -3-
                                          NC: 2025:KHC:21235
                                         W.P. No.48315/2018
                                     C/W W.P. No.48313/2018
                                         W.P. No.48314/2018
HC-KAR



    RING ROAD), MYSURU-570 031.

    REPT. BY
    SRI. N.S. NANJUNDASWAMY
    S/O SUBRAMANYA.
                                            ...RESPONDENT

(BY SRI. D. SESHADRI, ADV., [ABSENT])

    THIS W.P. IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED ORDER OF THE
ATTACHMENT OF BEFORE JUDGMENT DATED 22.02.2018
PASSED    IN   I.A.NO.2  IN   THE   ORIGINAL   SUIT  IN
O.S.NO.182/2018 ON THE FILE OF HON'BLE II ADDL. SENIOR
CIVIL JUDGE & CJM, AT MYSURU, VIDE ANNEXURE-A & ETC.


IN W.P. NO.48314/2018:

BETWEEN:

    SRI. DR. KUMARA
    S/O VEERABHADRAPPA
    AGED ABOUT 42 YEARS
    R/AT NO.82, RAJENDRA KRUPA
    3RD STAGE, D BLOCK, JP NAGAR
    MYSURU 570031.

    AND ALSO AT:
    ASSISTANT PROFESSOR
    DEPARTMENT OF KARNATAKA
    GOVT. WOMENS COLLEGE
    MANDYA 571 401.
                                             ...PETITIONER

(BY SRI. V.M. PRASAD, ADV.,)

AND:

    MAHADESWARASWAMY
    INFRATECH AND HOUSING
    DEVELOPERS PVT. LTD.
    SITUATED AT NO.55
    3RD CROSS, 1ST MAIN
                               -4-
                                          NC: 2025:KHC:21235
                                        W.P. No.48315/2018
                                    C/W W.P. No.48313/2018
                                        W.P. No.48314/2018
HC-KAR



    GURUKULA LAYOUT
    (BEHIND JP NAGARA OUTER RING ROAD)
    MYSURU 570031.
    REPT. BY ITS MANAGING DIRECTOR
    SRI. N.S. NANJUNDASWAMY
    S/O SUBRAMANYA.
                                            ...RESPONDENT

(BY SRI. D. SESHADRI, ADV., [ABSENT])

    THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED ORDER OF THE
ATTACHMENT OF BEFORE JUDGMENT DATED 01.03.2018
PASSED    IN   I.A.NO.1  IN   THE   ORIGINAL   SUIT   IN
O.S.NO.223/2018 ON THE FILE OF HON'BLE II ADDL. SENIOR
CIVIL JUDGE, AT MYSURU, VIDE ANNEXURE-A & ETC.

       THESE PETITIONS, COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:    HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

                        ORAL ORDER

W.P.No.48315/2018 is filed challenging the order dated

06.03.2018 passed on I.A.No.1 in O.S.No.241/2018 by the II

Additional Senior Civil Judge and CJM, Mysuru (for short, 'the

trial Court').

W.P.No.48314/2018 is filed challenging the order dated

01.03.2018 passed on I.A.No.1 in O.S.No.223/2018 by the trial

Court.

NC: 2025:KHC:21235

HC-KAR

W.P.No.48313/2018 is filed challenging the order dated

22.02.2018 passed on I.A.No.2 in O.S.No.182/2018 by the trial

Court.

2. Sri.Manjunath Prasad V., learned counsel for the

petitioners in these petitions submits that the issues involved in

these petitions are similar, hence they are clubbed together. It

is submitted that respondent-plaintiff has filed the suit for

recovery of money against the petitioners herein and in the

said suits, he has filed an application under Order XXXVIII

Rules 5 and 6 of CPC seeking for attachment of the properties

before the judgment. The trial Court, even before issuing

notice, passed orders on those applications without assigning

any reasons. It is further submitted that the orders impugned

clearly indicate that the petitioners were directed to furnish

security for the suit claim on the next date of hearing and on

failure of which, the order of attachment would become

absolute, but by the next date of hearing, the suit summons

could not be served on the petitioners. However, as per the

impugned orders, the attachment became absolute. It is also

submitted that the approach of the trial Court in passing the

NC: 2025:KHC:21235

HC-KAR

order of attachment before the judgment is contrary to the

settled principles of law and the principles enumerated in Order

XXXVIII Rules 5 and 6 of CPC. It is submitted that in the

application seeking for attachment it is not indicated that the

petitioners are making an attempt to dispose of their

properties, which would defeat the probable decree in favour of

the respondents. In the absence of any such exercise by the

trial Court, the impugned orders are required to be interfered

with by this Court. It is submitted that in one of the petitions

i.e., in W.P.No.48313/2018, this Court has stayed the

impugned order assailed in the said writ petition.

3. There is no representation for the respondent-

plaintiff.

4. I have heard the arguments of the learned counsel

for the petitioners and meticulously perused the material

available on record. I have given my anxious consideration to

the submissions advanced.

5. In all these petitions, the petitioners are challenging

the impugned orders wherein the trial Court has allowed the

applications filed by the respondent under Order XXXVIII Rules

NC: 2025:KHC:21235

HC-KAR

5 & 6 of CPC. A perusal of the affidavits accompanying the said

applications filed by the respondent does not indicate that the

petitioners are about to dispose of the whole or any part of

their properties or are about to remove whole or any part of the

property from the local jurisdiction of the Court. However, the

trial Court, without even providing an opportunity to the

petitioners, on the first day itself has passed a conditional order

of attachment on the said applications. One of such impugned

order passed by the trial Court is extracted as under:

"It is ordered to attach the application schedule property conditionally.

The defendant is hereby directed to furnish security for suit claim on the next date of hearing. If the defendant fail to furnish security, order of attachment before judgment made absolute. Issue attachment order and notice on IA no.1 returnable by 2.06.2018"

6. The aforesaid order clearly indicates that the

petitioners are directed to furnish security for the suit claim on

the next date of hearing. If the petitioners failed to furnish the

security, the order of attachment before judgment would be

NC: 2025:KHC:21235

HC-KAR

made absolute and be ordered for issuance of notice. The order

sheet indicates that thereafter on 2-3 dates of hearing, the suit

summons could not be served on the petitioners. In other

words, the aforesaid order of the trial Court indicates that if the

petitioners failed to furnish the security on the next date of

hearing, the order of attachment would become absolute. In

my considered view, the approach of the trial Court in passing

an order on the applications under Order XXXVIII Rule 5 of CPC

is without any reasons and without there being any satisfaction

that the petitioners are likely to dispose of the property which

would lead to defeat the probable decree that the respondent

may obtain from the Court. In the absence of any satisfaction

of the trial Court as required under Order XXXVIII Rule 5 of

CPC, in my considered view, the petitions deserves to be

allowed.

7. It would be useful to refer to the decision of this

Court in the case of Palghar Rolling Mills (P) Ltd. Vs.

Visveswarayya Iron and Steel Ltd.1, wherein paragraph

Nos.8 and 9 reads as under:

MFA 724 c/w CRP 1258 of 1983 dated 24th July 1985

NC: 2025:KHC:21235

HC-KAR

"8. The mandatory essentials of Order 38, Rule 5 are: (i) the Court must be satisfied by affidavit or otherwise that the defendant with intent to obstruct or delay the execution of any decree that may be passed against him, (ii) is about to dispose of the whole or any part of his property, or (iii) is about to remove the whole or any part of the property from the local limits of the jurisdiction of the Court. Therefore, the most essential requirement of Order 38, Rule 5 is the subjective satisfaction of the Court regarding the requirements mentioned above. Order 38, Rule 5, in my opinion, is a mandatory provision demanding of the Court to satisfy itself first that the defendant is intending to obstruct or delay the execution of the decree that may be passed against him. If the order passed by the Court does not speak or show that the Court has applied its mind to the requirements of Order 38 Rule 5 C.P.C. or if the order passed by the Court below does not show clearly that it has considered the material on record, or if the order does not show that the Court is satisfied that the defendant with intent to obstruct or delay the execution of any decree that may be passed against him, is about to dispose of the whole or any part of the property, the order would be in violation of Order 38, Rule 5 CPC. Order 38, Rule 5 as it stood before the amendment in 1976, would have at the most rendered such order irregular. But, now sub rule 4 inserted by Section 85(1) of the Act 104 of 1976 reads that if an order of attachment is made without complying with the provisions of sub-rule (1) of Rule 5 of Order 38, such attachment shall be void. Sub- rule (4) has been inserted with a view to see that the Courts do not pass such an extra-ordinary order in a cavalier manner and without satisfying themselves about the requirements of Order 38, Rule 5.

9. The order passed by the Court below has been extracted above. There is nothing in it to show that the Court has even bothered to go through the affidavit filed by the plaintiff. It has not even chosen to consider whether any material has been let-in by the plaintiff to show that the defendant with intent to obstruct or delay the execution of any decree that may be passed against him, is about to dispose of the whole or any part of his

(ILR 1985 Kar 3989)

- 10 -

NC: 2025:KHC:21235

HC-KAR

property. Therefore, the order passed by the Court below, in my opinion, appears to have been passed in a most cavalier manner and without realising the consequences that might flow from the attachment order. The order has been passed nearly about 7 years after the amendment. The Court passing the order of attachment before judgment should bear in mind that any attachment order passed without complying with sub-rule (1) shall be void. Therefore, the Courts which are armed with vast powers, should acquaint themselves with the amendments and should scrupulously follow the mandatory requirements of law. If the Court, inspite of sub-rule (4) passes an order in a cavalier manner, such an order must be struck down in the interest of administration of justice as void. Therefore, it is concluded that the order of attachment before judgment passed by the Court below is void. Therefore, all the proceedings that have followed such a void order, will have to be struck down."

8. Keeping in mind the enunciation of law laid down by

this Court in the aforesaid judgment, I am of the considered

view that the trial Court has failed to consider the requirements

of Order XXXVIII Rule 5 of CPC while passing the impugned

orders. Absolutely no reasons have been assigned in the

impugned orders. In the absence of the same, the impugned

orders do not survive the scrutiny of law. Hence, I proceed to

pass the following:

ORDER

i. Writ petitions are allowed.

- 11 -

NC: 2025:KHC:21235

HC-KAR

ii. The impugned order dated 06.03.2018 passed on I.A.No.1 in O.S.No.241/2018; order dated 01.03.2018 passed on I.A.No.1 in O.S.No.223/2018 and the order dated 22.02.2018 passed on I.A.No.2 in O.S.No.182/2018 by the II Additional Senior Civil Judge and CJM, Mysuru, are hereby set aside.

iii. The trial Court is directed to reconsider the said applications, if the respondent insists to consider the same, in accordance with law after following the mandate of law.

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

BSR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter