331:: }N THE HIGH COURT 9}? KARNATAKA AT BAN(};§;f§Iéfi';'VV:.¢ V. DATED T1433 THE 1213 DAY :39' AUGUST. %€§.§)09: V.: THE HQNBLE MR. JUSTICE As§j:gK:'.AA_B;
WRIT PETITION No.121 C}<:l_ '£)F 2O09_1{<3M§Q§'<{:)""
BETWEEN; .'
PREMARY AGRiCUL'F'URAL C0-{§PEI2ATf:*§}'§::'
BEGUR. GUNDLUPETTALUK ' -A W "
CHAMARAJNAGAR {}IrI~$T1€–!CT
REP.BYITSINCHAF:GE;i?:1AN.§§xi}EE§ _ ‘
SR1, N. R. RANGA1*$z¥1″I~.I__V .. »
_ V _ _ _ PETITIQNER
{By an :”3A’RA’1t::47Am3R;§”z3i;IA:, ADVOCATE}
V’:;AN’t3AR15A
Sm LATE’ §:*;r3.{5.r’:}A.N
Age: ‘T6 “‘i’ E3ARS. ‘
” . Rim 1~’a’r:.””;*5, ‘mz~;er§;ALUR
5939,1312 HQBLE’, GL:~NDLUPET TALUK
€JE¥AM&.E3AJEr§D¥i’A :3rs*2*R:C:i*
RESPONIDENT
WRIT PETITION i8 FELED UNDER ART¥CLES 226 ARE} 227
3.F~.T1+H:'(:0Ns’rITUT:ON OF’ 1N:>:A PRAYZNG To QLIASI-I THE ORDER
.j-5361*.’ 2052,2009 PASSED on I.A.NO.1 1:»: Os; NO. 209/2008 ON THE FILE
-f}F””F}-17E C6022′? £3?’ CIVIL JUIDGE (J1’~2.0N} 85 JMP’C., GUNDULPET IN
A QISMISSIHG THE SAID IA FILEE1 UNDER ORDER 39 RULE 1 :35 2 OF’
‘I’i1iE CIVIL. PROCEDEJRE CODE L5,, AS PER ANX–«A AND FIJRTHER BE
PLEASED TO ORDER THE SAID COURT TG CONSIDER AFRESH THE
SAIB I5 Nfili FILED IN THE SAID SUIT AND TO GRAN’? THE
TEMPORARY INJUNCTION AS PRAYED FOR BY THE PETITIONERBANK
IN THE SAID EA La, AS PER ANX–D. AND ETC!
mzs WRIT PETITION COMING on FOR c:zR::)ERs1′.'”-éi~«’a.1’SmgI.r..j,’
COURT MADE THE FOLLOWING:
The petitioner has ehallenggad tlie_Ti):’d€:r,[V ;
passed an I.A;I by the (101111; of;VL”‘€;{‘ivi1VJ11Vi:ig,¥¢§:;'{Jr; ;Dn.) and
JMFC, Gundlupei: in o.s.Vb:§,2o§§%) % A
2. On’ cf the altarnative
remedy, p§3tjtio1iVVVi§§The liberty is reservt-ad to the
petiflmneziigo appeal hefore the mmpetmt Court.
%%%%% Sd/_
IUDGE
bu.