High Court Karnataka High Court

Sri Ramachandra Gupta vs Sri T H Laxman on 8 September, 2010

Karnataka High Court
Sri Ramachandra Gupta vs Sri T H Laxman on 8 September, 2010
Author: Jawad Rahim
ma 'rm-3 HIGH Coum' OF KARNATAKA A"I' 
1)A'I'l£D T313 THE am my oh' SEPTEMBER'    _

BEFORE ._   ;_;}i 1 " 

BETWE-JEN '  "  * *

Sn'. Ramachandra Gupia,

S/CLAN Sheshadri Shett_y';~A. .   , 

Aged 60 years, Door No.5, '  *  A} V '

Behiz1dS0i}d Conservatioyy"   1' =

Centm, Agricultuiffl Dcp:;1rtInc:1t,_  

O 'I'R0ad,  'V    "    ..Petitioner

(By Sri   Adxgg
AND: L %  _  

an '1' H   _
S / of!'  'vHa1"a1appa;

  "  _____ 
' ' . _ R/@,\I4-i'emé:V'Ni1a;»fa,
'£316 :M"&hj1,'=3fd _'Li%;jo3s,

isnh" . 'daSa1:a'ga_r,.  . V 

   'i'az'ikéi'c 'i'9WffL  ..Respondcnt

  '(I-§y Sri .HVV'I*§f,a.1V1tharaja, Adv.)

  Vjfius Misc.Cvl. is filed under order 39 Rune 1 85 2

._  __To1""..CE'{3, praying to pass an onder of injunction

  Vfestérairxixzg the respondent either from alienating,

 --. encumbe1'ing or creating third party interest on the
'  A .  jfschedule property.

This Misc. CV1. coming on for admission this day,
the Court passed the foliowing:

§Qv



 

ORDER

Heard regarding miscellaneous applic~ation_””.;fi_led

under Order 39 Rule 1 and 2 of

respondent has not filed any ob_;:i’ect:iogns.””.o_ ‘: 4. ‘ ‘ R 4

2. Learned counsel for petitioner: that’

there is urgency as __the –tR decree holder
having obtained a deeldgof purporting
to be in tennsofvjthe No.83/1996 is
now in question.

3. ‘thevdecree and the proceedings in
Executiovnl*Jo.’5€%O/ it clear that the petitioner

hasggjnoti.been”notiiied: of the proceedings of the execution

theiigdeicrvee in OS No.83/1996 has been executed

th’roughR”_tvhe~i,.Court Commissioner. It is noticed that

there ‘compliance of provision of Order XXI Rule 34

in executing the deed of sale. In the

“Circumstances. the petitioner has made out a prima

it tmflaeie case for grant of an ad-interim order as sought for.

(3%

Hence, Misc. Cv1.No.1240/2010 is allowed veht1’e.there

shall be an order of injunction as prajfed s.,1__nt_il

further orders.

Even though the respo1’id_eii_tA”i–

represented, the petitiorieriist»difectedato:

the provision of Ordeij 39 Ru’ie’vt_3{e)’*o_f

. . t . ‘i