IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25m DAY OF NOVEMBISR. 2QG'9_'7._'
BEFORE
THE I--IONBLE I\/IRJUSTECE sU£aHAs.,H,j3~;Ar;%ijf .
MISCELLANEOUS FIRST APPEA£{. Ndf/'=;6é/ziooév _ T i'
BETVVEEN :
I.
Srm. P. Rukkamma.
Aged about 65 years.
W/0 late N. MunEswa;naia}1'. " '
Sri. M. Byregowda, .
Aged about 3.5 years," _ v_ '
S/0 late N..VMg11iswamai;ih, V
Sri. M. N'é11*aya1z'eL._ _ _
Aged abQpt'i:.3Q years, .. " V .
s /o. 1a--:.e_N';vy_Ma':a,:swama.:ah ,' " V
1 td-,3 are resVid:i11;;§ -at' N.r__J __
San} aynélgar am' -Road. ' ' "
Gedda.l"aha11Vi, Ke1sé:bér.EjjI50bli.
B.eu1;g'al01*e N01'th.' Telluk.
""
. ab01.1't:v5_3 years,
' _ [S /0. Iaiye 'vNayafy'an appa
' A N. . Rei.§1iesh.
Aged abtfut 40 years,
S / O laie Narayanappa
, ziéind 5 are residing 3:,
I\i'21raya:<1appa Faml.
Gecidalahalii. Kasaba I"--Iobli.
Bangalore North 'I'aluk. ...APPELLA.N'1S
{By Sri.S. Shekar Shelty. Sr. Couilsel
for Sri. S.R. Krishna Kumar, Adv.)
AND:
1. Srinivas GM.
Aged about 53 years.
8 / o laie lVlLm.irama.ppa.
2. Venkaiesh G.l\/1.
Aged about 45 years.
S/o late Muniramappa. ..
Both residing at No.8.
Geddalahalli,
Kasaba Hobli.
Bangalore North Taluk.
3. Srnt. Rathnamma. V ._ «
Aged about 54 years}. _ 7
W/o Narayanappa We
R/o Yemalur Village,-'-- .
Varthur Hobli, Z.
Bangalore l.SoLg1{'li_.'l'aVli1k.'
4. Smt.A11as1,1'ya;;;V «.
AgeVd«--al3ou'tr.49
W/0 Nas5ii'*13'_-s . . .
R/ Kadugod';.V.illage;=._ " '_
Hoskoie "Palms V "
Bangalore Rural._Dlsi:1"£«Qi]'.
'V5. .S.i}lnll. Shoblia; A
'(By Smti Revathi, Adv.)
Agedlvfbci-iii 36 years.
V ' .W/on Rajlash«el_<ar,
Ry'at'Bend'igar;ahalli Village.
._ "Hpsku:'e;v.Ta'i;;ii§,
Bangaloi e. District. ...RESPONDEl\lTS
This Miscellaneous First: Appeal is filed under Order 43
" 'Ruleg l'{--r}'of CPC. against". the order dated .l4.lO.2009 on IA No}
_ in' O.';S.No.5792/2003 on the file of XVIII Addii.iona.l City Civil
a Judge, Bangalore rejecting' l.A.l\lo.l filed Under Order 39 Rules
' "l.& 2 of CPC for Temporary lnjiincriion.
This appeal coming on for admission this day. the Court
delivered the following:
_ 3-
JUDGMENT
After arguing for some time, the learned (‘0t.11’1SO1 appea1*i1’1g
for the respondent’. Nos} to 5 submitted that. defendants have
taken up eonst.ruet.i0n on the site bearing No.8 in
pmpeity and this suit is of 2003 and since 2003 u
no injunction at any time.
2. Learned counsel appearing the
that. during the pendeney of the 7
up eonstnietioii and if the is \v’ii}, affect the
interest of the piaintiffs. ..0e:}ai_niiI1g title over the
suit schedule property. h h 0 0
3. ‘t’he_ ‘E’-.E.lAVit;”l7’S 2003. Matter is now pending for
evidence. Both pa1’£.Vies.:’ai”e’~._eAiajt*£’iing title over the suit schedule
pr0perty._ ‘ihea”1eai’neid eotiriset for the responelent, Nosl to 5
“‘~sjt1bn’f_;iti:’:: these……1fesp0ndent.s have already started the
V’V_eens’t»1’t1et;i0’n.’,At.this stage. if injtlnetiion is grantecf. these
re’s.peif1dei1t.s’.wiit.:be’ put to hardship, however. submit that. these
respOn__dertt’Ne}s;I to 5 will not claim equity in respect” of Site
‘A i11’E3,t;tt Schedule T3’ P1*0pert’y and the Const1″uCt:i0n if any
“cm this [Site No.8 ‘I3′ Schedule I?’1’ope1’t’:y*] wouid be subject.
–..0.”.r”.<)ht:h0C" final result of the suit. '
*4"
In View of the above and piacing the sL1b1’11iss1’on of the
learned Counsel for the respondent N0s.1 to 5. this appcai is
disposed of.
*AP/ ~