High Court Karnataka High Court

Mr Rakesh vs Smt Sangita J Jain on 26 November, 2010

Karnataka High Court
Mr Rakesh vs Smt Sangita J Jain on 26 November, 2010
Author: H.G.Ramesh
1VfFA.NO.15-'£00/2007 (I/W
MF'A.NO.15399/2007

EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER 2010 

BEFORE

THE HON'BLE MRJUSTICE I-i.G.RAMEs__H5.V 'if  "* V' '

 

Miscellaneous First Agpeat NQ..1.5_4O0_--"2'O"d:?';V. 

Miscellaneous First Appeal Né.,1§"399/2fjG_7Vf"'  

 .M%E;

1. MRRAKESH

C /O RAKESH AUTOMOBELES
NO. 15/A, 4TH CROSS 
M.T.B.STREET _A '    
JOURNALIST COLONY 'ROAD V' 
JOURNALIST COLONY '  '  
BANGALORE 560092

2. MRS. DAYA JAINV V
W/O RAI<ESH,JA1N-., " _   ' -
SINCE DEAD BY     (AMENDED v.c.O
MASTER ANSH  ' DATED 6.2.2009]

AGED A1-3Ou'i* 5 YEARS 
S/vO~'MR.RAKESH""  ..... f/';FwI__O;'2O07 PASSED ON I.A.NO.1 IN
O.S.NO. 1401 #2007 ON  OF THE VII ADDL. CITY CIVIL
JUDGE, .BANGI5LLQTRE..['CC}'i.NO.19) DISPOSING THE IA. FILED

~ /0 39.3"iRU¥;ESx' 1  CPC FOR "£11.

'  " I.IFA,,INIO,,'I5"39_9/2007 IS FILED U/O 43 RULE my OF CPO
AGAINST ;E'E§Ev..QEE]T)ER DT.27.Io.20o7 PASSED ON I.A.NO.2 IN
O.S.N'Q_.14Q~1~,/2007 ON DIE FILE OF THE VII ADDL. CITY CIVIL

 JUDGE, ,BANGALORE [CCI-I.NO.19) DISPOSING THE IA. FILED
 '- "U/O .39 RULES 1 AND 2 OF CFC FOR T.I.

  APPEALS COMING ON FOR ADMISSION, THIS

% "j -.DA&i, THE COURT DELIVERED TI-IE IPOI.LOmNG:

{C OI\/III/IOEI _' __  _



MFA.NO.15400/2007 C/W
MFA.No. 15399/200'?

-3,

JUDGMENT

Heard. Learned counsel on both sides subrriitl-«

both the appeals may be disposed of by directiriiig

the parties to maintain status–quo inflrelspcrjt of

schedule property in the suit in

the disposal of the said suit. Thieyi,further_Vsuhmit,:
the parties would fully coaaperatellwitlji the trialCou’rt for
expeditious disposal of the accto-rdirigly pray for
a direction to t.hetrial of the suit
expeditiously; vl’:T:he«:»Afacts of the case, I
accept the joirit ‘rriade learned counsel
for the parties .the_fft:l,lo_t_vir1g order:

(i) both paruesito ‘m’aint;ain status–quo in
_ _ ..«§resp~ect of theV__pla,in.t schedule property in
.o.st.]so”.’~i4o1/2007 an the disposal of the
.(ii)y”tlhe triaij§_ Court is directed to dispose of the
pvexpeditiously and in any event within

A. siX’~ ll months from the date of

it receipt/production of a copy of this

judgment.

MFA.N0.15400/200′? C/w
MFANO. 15399/2007

The appeais stand disposed of in the above terms
in modification of the order impugned herein.

Appeals disposed of

hkh / ata