High Court Karnataka High Court

M Prasad S/O Munirathnam vs Smt Bibijan W/O Syed Ameer on 20 October, 2010

Karnataka High Court
M Prasad S/O Munirathnam vs Smt Bibijan W/O Syed Ameer on 20 October, 2010
Author: A.N.Venugopala Gowda
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 20?" DAY OF OCTOBER 2010.}
BEFORE   "

THE HONBLE MR. JUSTiCP.', A.N.VENUGOPA;;;Li  "

w.1>.No.31965/201o<{GM<cI?e)L   
BETWEEN:   J T T T %

1. M.Prasaci

S / 0 Munirathnam

Aged 30 years V   
NO284, 7"1 Cross. _ '_  1
Opp: Eshwara Hospital  __ .
7th Cross, .Nandi:.Extensicn1_
Banga1Q~1*e'r 58OO96. --. " '

2.  '}r1§trish':f:'I  V  -
S/oLate-Maf13ra'ppa...__ e '
Aged .30 yee'u*'s,    

No.31 /VA, V'~E-IECS Layout
Pipeliéise Road, Kurijbarahaili
 Maiieshiimram V
 'ifljangazlore --' 560086.
p ,   PETITIONERS

 AdV., for M / s. Nag Assts. AdVs.,)

-V AN5; . 

1* V' " ..1". *   Siiat. Bibij an

*  MSW/0 Syed Ameer
Major



fx)

2. Mohaboob Alam
S/0 Smt. Bibijan
Major

3. Syed Aslam
S/o Smt. Bibijan

4. Smt. Nasreen Fathima 
D / 0 Late Syed Ameer
Major

All are 1" / at Darga Mohalla
Behind Shantala Theatre
Nelamangala Town V H 
Bangalore Rural District:." _     _

r 2  ."REsPoNDENTs

This  pstition' is :fi1ed.. under' 'Articles 226 81 227
of the Coriistit.s':1--t.i(')i'I'--v._of"i.rldia._praying to direct the Civil
Judge (S.D.}~.,ai- 1'xIelainangal'a.'_to pass suitable orders on
i.A.No.iI' ma}ri:ed~.yVas Annexure --D 81 F and its
objecti'ons._ v.i.d'e7'.AririeXure~.3E3 8: G respectively filed by
the petitioners. d'atcdl'v21'.~9..O7 and 30.1.10 respectively
in O.S.l\?o.855/09".A' before the plaintiffs evidence
comrnences' and .pass'=suitable orders.

 pAetitior1""C-ovming on for Preliminary Hearing

in  this day,.the"court made the following:

ORDER

Writ petition by the plaintiffs is to direct the

A ‘*:lfTrial”~«_Court to pass orders on I.A.Nos.2 and 3 filed by

defendants.

-.

2. Learned Counsei appearing for the petitioners

submits that, the Trial Court has passed an order.

02.10.2010, whereby it has determined

penalty payable on the document inHq_uest.i0n; -hi: , ‘

3. If that be so, this writ petiticgn

for consideration. However, _i’t—is open to the petiteie-ner 2 L’

to question the order dated ()_2:ivO.2()i0,.’i’n-aCC;r3rdanCe
with Iaw, if he is aggrieved ‘byif-the’determination made
by the Trial CoLi1ft.,__ H

Writ peti’ti.Qfi…s’tand_st__di.spriseVd of accordingly.