WP Nil! ¥.43'?!20G8
IN THE HIGH mum or? KARNATAKA AT BA£§€'§{AL('}f'{'ii§__j'. _
DATED was THE 873 any or $ EVPI'EME3ER-:'2®8t % _ Q "
BEFORE
114;: serum DR. mi' A.I 1'!-iA?:a i'i'8.Al.A_V
WRIT PF3'I'l'I'i0N NO. 1 (£31~.{{_.76i",, 1" Flbgr. 190 Feet Read,
HAL 2'¥.*f3taga:-,,' indvimnagar,
Banga1oI'(c~5t";€} - . V Petitioners
V(i3.v Sri AN§.__Ra§fip3'§ik£ish, Adv., for petitioners)
'=.M'r. S C Buiman,
_ *."V.._S/«<j'.--3at;2 Sri M C Barman,
éfifyeaxs,
" V Nce. 1I60, "Anagha",
'A' Main Road,
2"" Stage, Indiranagar,
~Ban.gak:am-560 O38. Respondent
{_ Sri P B Raju, Adv., for Iesgrondcnt}
3
W1′ NCTLI i48’fl20&
direction to the plaintifi to produce the original Ieasc dced___ datcd
1.7.2006, but the trial Court cued in rejecting the same. . ‘ .. ”
3. Learned Counsel for the nzspondcnt submitg’ iii:
statement of objections filed to the appficaficm 2
14 of C P C, the respondent in para–6,
any rate he does not have the custoiiyL6fV_tl1e L»
1.7.2006. Under such does not
call for intcrfcmncc. . ‘4 V ‘A
4. Since the rcs;)§;;3g_ic1:;t;’piai.*if’iiff’ ‘riét about the
alicged agmcmcnt dated gfiifiiiii—or”that h: is in
custody of the same, the €35 in mjectizg the
appiication. I see go our impugmd outlet.
5. in the $513 and the same is hereby
dismissed’ . . ‘ M ‘ * AA V
Sd/~_-}__
Judge
£333 A’ ‘