IN THE HIGH COURT OF KARNATAKA AT;vB'AI\j~C3j;§§'E;QR_E DATED THIS THE 20"" DAN; OF .IA;?a$Uu.§§gR:\?"~:20--iAD H d « H BEFO:RE::' & THE HONBLE, MR. JUSfr1e§;1«: §éxr§I}gHp Hi * WRIT PETITION Nq.3;f634 .jrA,V"' dd _ Residing at'"N(5'.37;,; :Ha1'.y'ard'P;'L.____ Forest La"k"e,~ f7 _ V' QueehAsia.nd,. "V Australia, " % ' _ A' (Represeflfied £hrI._1't"4._5 years, _ =SQ':; eo'f--v}§;K§H_21r'i.haran, " .Re.sVidii3gf_at'_N§>;4()0, 15m cross, Mai); Se,r.;'t0r VI, H. S .R.'LAaj/out, x Benguahgru-560 102. ...PETI'£"IONER -..VV(B3;5Shri.K.Rama Bhat and Associates, Advocates) H -VEAND: 1.
Smt.A.Sha.nkari Ananth,
Aged about 45
The Counsel would submit that though twe.ri_ty”iite–h_ths:____”i1t;;ve
elapsed, the trial court has fetiled to take ai;Vjplvt’cativr)n’i”t7Qr*..
consideration and hence, a di1’ecti-on ti) befl isstied ‘i'{i~..ti1i€’:tt’iEii.i ‘A
court to expedite the hearingof”the ztptiiietation.
2. There is ‘;~;.:;f5V:«*tan:ce j13,”ti”ie’petitioner’s contention that
a direction ought to be i.s–s–ued. to-the trial
AcCo1’d}.rngly§’3-Ihe”‘~:}?§e’titioi’i is, aIf_()wed. The trial court is
directed to’tex¥pedit’e’thehearing of the appiication for temporary
injunction ‘attditteeide Vtitredsditle one way or the other. within a
period of t)li€”»t1i()ii£i”1, if’ not et-t1’fie1′, from the date of receipt of at
” y of th is rder.
Sdfi:
riv