IN THE HiGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 15th DAY OF' A1:>I21L 2009
BEFORE '
THE HONBLE Mr. JUSTICE B.S.PATIfg n
WRIT PETITION No-.6454 OF:;f;OO'?4(;§_}_I}_¥E;;C'P.(3}.V " 'V: [ 7
BETWEEN
1
GUNDAPPA
AGED ABOUT 5? YEARS, ._
age LATE LAKKANNA' " jé
RJAT BABASAHEBARA-PIiLYA_, 1<:j_s.:NG*E:'112; _
HOBLI, BANGALORE SOU;'_I'H TALUK, ' *
RAMANNA ' 3' * _ -
AGED ABOIJT :35-'¥EA'i2s,%L " _
S[O LAT:3~:,».,;g;;g;2s;.NA " .
R/AT' BABAS-£i;HEBARAPA'LYA--, .KEN.GERI
H0814 BAh§G.'£E:{QRE SOUTH TALUEC.
GALISWAMY % . j
A(3E'i) ABOHT s3V'¥:::'-.Rss,._ " _
s/0 LA'I'E LA1«:§1NA " "
R/AT BABABAHEBAEAPALYA, KENGERI
HOBLI, BA§'~IGALGRE"'SOU'FH TALUK.
V_»@RAfiNA .....
». A.ABc;:~L_rr 51 YEARS,
' V. "8,fO"vLA;"I'{9VLA}«:KANNA
V V..TR/TM'. IEEABASAVHEBARAPALYA, KENGERE
R HV0BLi,«§:.a:~jGAL0RE SQUTH TALUK.
- 5
é'MT"~LAKI§AMMA
AGED ABOUT 52 YEARS,
* : W/O 'DODI3AMAREYAPPA
E'MM1GERPURA,KENC:ERi HOBLI
'' "{325sNGALORE SOUTH TALUK.
E SM'? MUKGYAMMA
AGED ABOUT 48 YEARS,
W] G KARIYANNA,
THALAGATTAPURA, BANGALORE
NORTH TALUK.
This Writ Petition ceming on far preliminary
hearing in 'B' Group this day, the Court ma<:1e t1_}e
following:
ORDER
In this Writ petition, pctifionéxfs 3 .’
order dated 01.12.2005 passédfin Mgmg.
the order dated 19.08.2006 p#iSc.s'{c§(i.VVQn”IA._ N<$.1 fiI1 es
No.3043/05.
2. Both. b:.é1Q;§?jj«’I§a§ié””Vfound that the
pia.intiiTse;fgé;;§,po;itié$;::;f:$’ made out prima
facie .. interim order directing
both the perms’ ti’; status quo regarding title,
_..V.possess.5§’iE:»r; of the suit property pending
In fact, the trial Court in its order
Cié*t.’f:VEi “~’lC~;fh ~.f,:,1£;;;;§t 2006 in paragraph-13 and 14 has
‘ ‘¢labo;4ai;ei§{ éifimnssed the matter and has come to the
I gvriclusion that the previzms execution petition
in execution case N022/06 was closed based
‘V V ‘4 mama filed reporting satisfaction by advancing the
case when the suit 08 No.3043/{)5 was pendixxg
wherein an application was filcrd by the p1aintifi’s–
%/
7′. I do not fmd any illegality in the
adopted by the Coufis below in passing *
Though the interim order I’CSl1it§3-: »in..$o11§o K V’
the enjoyment of the properties
inevitable in the facts and
But to mitigate this direct
the trial Court to of the year
2005 and to of the same
Within a the date of recoipt
of a copy of ofifier.
.44:<:5i3$(:V1.fv'8.tions, this Writ petition
stands diéfieseci *
AA …..
Tudge