High Court Karnataka High Court

K V Gnaneshwar vs Sri S P Ramu on 1 December, 2010

Karnataka High Court
K V Gnaneshwar vs Sri S P Ramu on 1 December, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1ST DAY OF DECEMBER 2010

BEFORE

THE I-ION'BLE DR. JUSTICE K. BHAKTHAVATSAI.-Ag: " 

MISCELLANEOUS CIVIL No.21»o9_o/2o'i"o' " " 57" A
IN :   ~:' , 2
REGULAR FIRST APPEAL NO. l933f2()}Q (DEC &ENj').  

BETWEEN

1. K V Gnaneshwar,

S / 0 late Kabadi Venkusa,

Age: 64 years,

R/at No.11, 12"' Cross, ._  .
R T Street,    _  '
Bar1ga1ore--56O 053 I

And Others.  A " 1 .. a "fit     Appellants
[By Sri V B Shizva1§urnar,pBAol;v.,:'fort'appe11ants]
AND . 

SI_i_.:S=.PV R   g   ..... .. 'x
S / o'Y_ P,uttaswamaiah~.._ Respondent

{By for M/ s. Kesvy & Co. for
A”eA….responde.nt] O’ B’

B’Misc.Cv1. is filed under Order XXXIX Ruies 1 and 2 of C P

ptrayiengto’ restrain the respondent, his agents, person or persons
elairning through or under him from interfering, dispossessing or
A’ . V taking-forcibie possession of the common passage.

off, directing the parties to maintain status–qu0 in respect of the gait

common passage, until further orders.

Bjs