-1- IN THE HIGH GOIIRT OF KARIIATAKA AT DATED nus ms 271% on or mnnuanig . among '1'!-IE Ho:t*3LE nun.Juar1cE._§3.s.%'i51;fx"éL " wnrr Pgunox 39.4533 ;!f_:___2,e_*(_>0"§ BETWEEN: Sri. 13.8. Syed Basha, S/o. Sri. B.?e-ti Nabi, Aged about 8 years, ._ Proprietor: Sazdar'I'i1es87s ' __ g 555 Brick Factory and ' Works, KGl'?--~Banga:-pet " (By Sri K.Rag€h.._VaV ARI): uluulnnllllllttulluunlnlnn. 1.
Sri. n.amna;a;
S o. Na;€’s:aya1=ap” a, I ” ,
Aéer_i’abou’t.5?’ ”
1_{1v1,.Rm&”” 2
V «Win. Rasngazgath,
ab_o:r;~<§8*~years,
3. “sfi;%’n.R.é;;_3gg;:%h’ azaclar,
Sig. fliéanganath,
Aged, abgut 3 1 years,
4%.’. *’sm:. N:Latha,
‘ ‘i’J__!_¢. D.R.Ba}achandar,
about 29 years,
2 “All are resfiding at
Desihalli Village,
Ba-mgaxpet R$8P0!lDB!fl’8
‘V o;f.'” ‘V
_. 3 ..
3. I.A.No.2 is the application filed by the piainfifi’-petitioner
herein seeking an order of temporary injunction under 39
Rules 1 85 2 CPC.
4. The grievance of the petitioner is that .V
fiicd in the year 2005, the Court fiofi ‘V
order, so far, on the said aPP1iCs’1’=’fi~’}Ils,<«'–.A ' « '–
5. In View of the facts and too and in
the light of the in the
afommenfioned We Wfi$x~~- that application
i.A.No.2 shall hgixfo’ applicafions, I
deem it just 21′ Vdircction to the Court
below _’i.Af’i’#I’o;Q in accordance with Law as
early as i5o§sibie a period of three months
from thc_Vdato4’L<;f_it:Ccipt'i2f "oopy of this order. Writ Petition is
Sd/-7
Judge