High Court Karnataka High Court

Sri D Digambarnath vs Sri Ashok Reddy on 13 December, 2010

Karnataka High Court
Sri D Digambarnath vs Sri Ashok Reddy on 13 December, 2010
Author: H.G.Ramesh
M..F.A.NO.9445{20EO
SI MISC .CVL.22565/20 1 0

HWTHEIHGH(XNflWFOFIflUWMUUULATBANGALORE

DATED THIS THE 13TH DAY OF DECEMBER 2;)': 'icy. .

BEFORE

THE HON'BLE MR. JUsTIcE:H'.G.RAME_$H-'IV   

M.F.A.No.9445/2;e10?_A_AT"V  _ .
AND MISC.CVL.*22.565/'EZOMIVQV  "

BETWEEN :

1 SR1 D DIGAMBARNATH~.. .
AGED ABOUT 36  - '
S/O SR1 s DUNGARNATH _
R/OF GARUDACHARPALYA
MAHADEV J-'?_IR}': VILLAGE':
KRPURAM_H(;«BLE ., 3   
BANGALOEEVSO  TALU'K_  "
{AcTUAL£,Y-iR/»'OF NO.«i57=I_' .. 
CAR-«STREET. ULSOOR  '
BANGALORE. 550.008)  _ *

2 SR} SADA _  V.   
{AC'1U'AZ. KNOWN As "P, SADHASHIVAM}
FATHERS NAME NOT KNOWN TO
RESF.'ONDE'Nfif {SR1 PANCHAKSHARAM}
AGED ABOUT 4«3.._¥E:ARs
- A "AR/OFAGARUDACHARPALYA
» V * -. MAHADEX/AP_URA VILLAGE
' V , K  _P1;¥RAYI__NG. TO STAY THE OPERATION OF THE
 IMRIIGNEDS' ORDER DATED 30.9.2010 ON 1.A.NO.l IN
'O__._S'.N_O.'5 '/20009 " 1.. PASSED BY CCH.N0/15, BANGALORE,

PENDING DISIéOS,AL OF THE ABOVE APPEAL.

 AND 1VIISC.CVL. COMING ON FOR ADMISSION THIS

 " 'DAY,  COURT DELIVERED THE FOLLOWING:



M.F.A.ND.94Ie45g20EO

8L MlSC.CVL.22565/2010

JUDGMENT

This appeal by the defendants is directed”‘agE§iu:g{

an interlocutory Order dated 30.9.2010 they’

trial Court namely the Court of the

Civil Judge, Bangalore, in thesuit:

allowing l.A.No.1 filed by the 39
Rules 1 and 2 of the anwitorder of
ad«interim injunction in para–12 of
the order to b6 ::’%_”‘:t’)”i°’ months from

the date of the life;

2. I hVaVe’–heard’__Counsel appearing for the

parties and perused .the._i”m.p”ugned order.

(4

.5; A p5eI*i_is’alg_ of l5ara;12 of the impugned order would

éim’w_a. No.1 /defendant No.1 has admitted

thattthe p_1.aintfi’lt is in possession of the suit property. On

the case. in my opinion. the discretion

eXer’cis_ed by the trial Court in granting the order of

Vaddnterim injunction in favour of the

“respondent–plaintiff cannot be said to be arbitrary or

2:1 )0
*1′;

1 ,
= ;

..’g{1 5 .~’

g x. 3 . .-

%.; 3 5′

;

X

M.F.A.N0.9445(2010

(31 MISC.CVL.22565/2010

capricious to warrant interference in appeal. N0 groiifid

to admit the appeal. The appeai is ac:c*0rd¢in’.g1.3?

dismissed. In View of dismissai of

Misc.Cv1. 22565/2010 filed for i11t;eri1’I”:1::.’S’1f;1$’;_ais0=..:sta.r1_ds…_.id

dismissed.

Appeal dismissed,’ d

YN./ata