High Court Karnataka High Court

M/S Sudha Enterprises vs M/S Cave Cateres Private Limited on 1 September, 2010

Karnataka High Court
M/S Sudha Enterprises vs M/S Cave Cateres Private Limited on 1 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 15* DAY or-' SEPTEMBE_F;{,"20,',i~0:    _

BEFORE T
THE HON'Bl_E MR. 3USTICE Mi. vE4I\lIIGIol$ALA"Gol_'(iiD..A:'

WRIT PETITION NO;2(§066/20010 (G.Iv1'~;C,§;V)  10

BETWEEN:

M/s. Sudha Enterprises,_v"'  I

A Partnership,i?i'r"m, _'  _  - 
No.20, Pallaix"/i    "   
Sampangi ""i"an__i<*~,./.- --RRl~'lR.,.Road'-g'  '
Bangalore: 560 027,._"C_' ,_  

Owner ref _a'l'E~v._the'1Ipiecealnd  I

Parcel of ePnt0i'r;e_land an'd_bu_ildings
Generally known'-~as»..V   '

"Pallavi ,Theat're_ Compie_x"',
Situated"a,t_lNo.20,  it 

Sampangi 'l'a,ni<'/"RRMR Road,
Swnpafigi Nada... IIIII 

A  _aanga"lore.--, 560 027,
' ,.R*epre,sen'ted'b_y its Partner

 I--. Sh   a  , Kum a r.

 PETITIONER

 zSri:JM'.§.Shyamasundar & Sri Prasan Kumar, Advs.)

--   Cave Caterers Private Limited,
 Company incorporated under the

Provisions of Companies Act, 1956,
Presently operating at No.20,
"Pallavi Theatre Complex",
Situated at No.20,



Sampangi Tani</ RRMR Road,
Sampangi Nagar,

Bangaiore -- 560 027,
Represented by its Managing Director,
Mr. Sanjay Kochhar.

(By Sri Shaker Shetty & Sri Anil Zigunjiar.Sh'et.ty',:"i1,dys.i.)A 

       . 

This writ petition is filVe’d.._under. ‘Articiejs’i2:2.@,& .227 off

the Constitution of India, pra~yiiig to direct» the “Court beiow
to dispose off the case viz., Q_.”S.VE\io,6616/2006 pending on
the file of the Cityy”C.i_viI and”Sessio_ns Judge’. City Civil
Court, Ba ngaiore withinT’ne>'<_t tij'i*ee'mont.hs.

This petition cori*ii–rigfon'–fo.r_ piieiiiiiiriary hearing in 'B'
group this d:ay';._th.e Céourt made"thje.Vfoiifowing.

Re_s4ponde.nt'Hha4s"«-..i'n'stituted O.S.6616/2006 against

th'e"pe.titionerV_V'o'n 22.2.2006 with a prayer for specific

«.o:ertorrriance of agreement dated 23.5.2002 and for

I.6perrrian'entfjivrijunction. Petitioner/defendant has fiied

w"r.itte._i1'-st'aAtement and counter claim on 14.11.2006.

..Piaintift has fiied a rejoinder on 27.1.2007. Suit was

61*-greferred to Mediation by the Bangaiore Mediation Center

–on 16.11.2007. Mediation having not rnaterialised, the

suit was referred back to the Court on 6.2.2008. Issues in

the suit have not been framed and no progress has taken

/

f

place. The prayer in this writ petition is to direct ‘the Trial
Court to dispose of the suit within 3 months.

2. Perused the writ papers,

3. Learned counsel on both; sid’es su’bn:i«it.1Vt’hatVthiereiis 7

need for early trial and disposal oi’.th’eV_suit »aVi_=iAd”assui-géc}they

Court that, they will exten’dji’i=eady. co}-oipé_ration'”f’or the
early trial and disposal ofl”t’rie_:’jsu’it.._bythe Trial Court.

Keeping the said circiirnsitan-cie:’Vin__..v’i’eiw.and the nature of

claim; andthe; writ petition stands disposed
of as fi0lul_o’wys: 0 0

5* -V Both”thve’parties shall file the draft issues in the Trial

– .C”oiirti..,'[ig:efore The Trial Court is directed to frame

i’ti_iiV-:-Vi’issiuesykbefore 25.9.2010. Plaintiff shall adduce and

co{npl___ete.;.i~ts side of evidence before 20.11.2010. The

ndefenidant shall adduce and complete its side of evidence

–..v”b.etore 18.12.2010. The Trial Court is hereby directed to

_.:%dispose of the suit within 6 weeks from the date the trial of

the suit is completed. The parties shall make arrangement

to keep their respective learned advocates Eesent in the

/V,/’

,1 -.

Court as and when the matter is ;_. for

consideration.

Ordered accordingly.