High Court Karnataka High Court

Somayya vs Hampamma on 8 December, 2008

Karnataka High Court
Somayya vs Hampamma on 8 December, 2008
Author: N.Kumar
m Tax; 3133 cmsm' 0? KARNATAK3 €iRCU~§T 

AT Bi-£AR'W3B
Ijatsd this thc: 831 day 0f_I)€CE§1I1bC§;;;.f».?;{3*5_§':;.  '
BEi+"'(}REZe  A' « V V

THE. Howam flFfl_JIJBTI§E ii. VKx:§i:;R.V  

Writ Petitien N0. 1:39_§}£'-a t' 2:905 («;3sv:_{LP<:?;»;
fietween: . ' ' .

S/0 Andanayya '1r£i1'a:3:::-filth V u1'fi31re:_ 
R/C}'_'1\4é;¥I1gi;5:i1 €).£'f3'v ' _V
Taltxk:     V.  
2:}ist1*iQt"}11dct11ts

(B3}'.'$Ii "Siiastri, Advocate for R 1 and R2;
" M _ R1(a}._an§i}(b) and R3 are served)

 1-,'i"*his.Writ'VPéititic5u is filed under Articies 1226 and 227 of

:i}.<1_;f: Fpigstitufjon of India, prayirzg to quash direct the 'I'ria.1
 'Cour'§"'t;1\o11}:} this day, the Court mack: the: folk:-Wing:

as Nq.?5;_:2oo3 on that ii}: of the Civil Juecige M12311.) at
Yéiburgaméxgainst the all respondents fcnrfhwiih.

This Writ Petition Coming on f€3:r prelimitiaxjg hearing in

Q/%

The petitioner has filad file T

order passed an i.A.No.2 under Qrfiier Ruiéhéj {;’:}>(,3

to vary the oxder of status-qué”vLpRa$sed on

2. The :~r3spo11’&<+:1i'{s."§1c?rt::iI1__;§i;ifii..L(§.–5S.No.5€5/98 on the

file of the Cigfii, Jjagige, §;{J';:f thrr: petitioner
herein. 'F}j1é iév:I}%21'?(}§if|"i'g::f?¥£"};j"}?1%_Ti'i%3mTiO11. T216 case is $61;
down ref <:ontes%:ing the said
suit, : 'I:'§1e ().S.Nc).76]{)3 for a ciecres of

permanefxg "against the respon<:ie:n,t herein. in the

saiéi 'Suit kg" fi1§:d an application fer order of ffimperary

.A was; apposed by the Qther side. rfheteafitsr, an

._(i35;£;zrV6fx$v?at{i$4'§;n0 was passed pending disposal oftha suit an

13:{é2""£tsv;._ 'ft "is to mociify or vary tha said' order, the pttitioner

..;;;tj§;3'fE:r:*am¢:i i.A.No.2. The said application is now dismissed.

' the said orfier, the petitioner is before this Court.

.13. The ozder of sta't:us–qL10 passed by $133" to

pmsexve the pmpefly as wail as '(ha interesfi bf 4_

pending disposal of the suit on 3;§=;ei'its.–..« Ni; caSE: fbtVVvaria'L€o1i' ; '

or altaration of the said 0:66}: is

the trial Court;. In that View méj;t<:2r,'t11Ve-1feV"i{3""1;<3 Enerit:

this writ petition. Accgrdingzg,-., :i%.is'a1:sngissgea. 7

Sd

1<'~=i1?/ *