High Court Karnataka High Court

M/S Sharavathi Ceramic House vs H S Suresh on 26 November, 2008

Karnataka High Court
M/S Sharavathi Ceramic House vs H S Suresh on 26 November, 2008
Author: B.S.Patil
.. 'E

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 263'" DAY «BF NOVEMBER 2008

BEFORE

THE I-ION"'BLE 1\!R.JUSTICE 3.3. PATIL  Q

wan' PETXTION Ho.14666 or goes    '-

BETWEEN:

Mg' 8. Sharavathi Ceramic House,
A registered Partnership firm T.
L.L.R. Road, Shivamogga, ' '
Represented by its Partner
Mariswamy S/0 Ningaiah,

Aged about 46 years, 

4th Cross, Jayanagar,

Opposite: Ramamandir Tefif)2e;'*v  

Shivamogga City: 577   V

(83; Sri.dR;'G3'fiéj1;'z5;;d::;}  dd
Am): 1 _ . _. .

1. H.S.Sdi%3§I1,v. ''  ._
Aged Labout..4u:2 'years;

d  "%£:S.5Vce;*'abhadfe;j5§:a,

V' 'Aged abouf  years;

.A"'i;..s;D*i5;¢sh;:"""
 abodut 38 years;

Abé*Je'3'reespondents are

 " *R_/0 Hoienakoppa,
x _bTé;}a1e-post,

Hasonagam Taluk,

 Shivamogga District -- 577 418.

 4. Pragat11iGramin Bank,

Shivamogga,
By its Manager ~-- 577 201.

 RESPONDENTS



*3

This Writ Petition is filed under Articles 226 «St. 227 of the
Constitution of India pI'ayi.og to issue appropriate Writ or Writs
ordering attachment before judweut of the suit schedule
property described in the seheduie below to this Writ petition
penditig disposal of the application I.A.N0.4 dated 04.06.2008
viée Annexure--F on the tile of the Court of Prl. Civil Judge
(Sr.D3:1.}, Shimoga, in O.S.No.28/2007  

This Petition coming on for preliminary hearing»

the Court made the fo11oWi:og:-
O R D E R

1. Petitioner is the plaintiff befoie t1;e@:oiic:1’* 41ietow.,’»./it

filed this writ petition seeking oxttetof attaciixiietzt ;

judgment of the suit schedule pet1tiiiig’v’dis:posa} of its
application filed it} oti. before the Court

below tiie”aitemative, it has sought for a

direction t0uL1_4eiZ’ou1it t)’e_1c”>’w;.to dispose of I.A.No.4.

v 3. is the plaintiff for recoveiy of money in a

of R.s.11V’,~SG,422/~ along with an application under Order

38’Ri1’ie attachment before judgment. ifllaintiff, has

‘howeeer, ohoosen to file one more application in I.A.No.4

“useexiizg the some relief of attachment on 04.06.2008.

‘«.i.DefetitiAaz1ts filed objections to the said application. The matter

“-«.vVVi>§%éis beam on the application. it is seen fiom the oxfier sheet

4′ that the sefenciants advanced their arguments on 24.0’?.2008

‘Ag/.

.. Q ..

cimumstances of this case, is to direct the Court below to
consider and dispose of the application fiied in I.A.No;’%§”–by the

p3aiI1tifi’–petiti011t3r harem expeditiotlsly. Henfsa. f

petition is disposed of with a dimction to the;iv:’CQufif{ffi’¢1oiv*<it9i

dispose of the application I.A.No.4 Iléiéiiéiipcgiiifiioiisfii ii.

at any rate witi1in a peziod of two weéirsiififom <:iatzé' OfiIi'(.'."'(:'f-;'ii1}~IA

of a copy of this order.

Iudgfé

PKS