High Court Karnataka High Court

M C Puttaswamy vs Smt Lakshmamma on 25 May, 2011

Karnataka High Court
M C Puttaswamy vs Smt Lakshmamma on 25 May, 2011
Author: A.N.Venugopala Gowda
JUDGMENT

Hoard Sri.M.V.Shesha<:ha1a, learned ~   A

appoaring for thi': a:_g§pep1:1 a'r3ié_j  --  J 

Sri.H.J.Krishr1amuri:hy, iearneci. oouri:;§a1i".Vgrppeo,tfirig 

the third respondent and perusoCi~vr.1:f1s:¥ r<3<:vor--:1.S.*»- 

2. The appeliarrtiéitfiaaI?<é'–V.L. '4 in Q8
No;18€32/2006 on '*t}}.€ fileloqfl Court,
Bangalore. I.A~_I'_?»\§.~%:aAS& of temporary
injunction from interfering
with the disposal of the

suit.

s»1iii«…__h.s;s been contested by the

oféforzvirfiiérntsv written statements. The defendants

:7″a,_ aIso ‘fii€’:i to I.A~f. Considering tho rival

oontentiorgsr’ the record produood by the parties, the

nCj::.2z_;rt i1as held I.A,No.E to be devoid of merit and

3?’:

K?”

,6
in

has passed an order sf dismissal on 15.03.2007. Being

aggrieved, the plaintiffs have filed this Misce}iane_C:»a}js«..t_t”‘–_

First Appeal.

4. Indisputediy, the resportgiergtiéptifidaf _

herein have filed OS No.3251.,?2_QO8 “a§ainst

appeliant herein and others, écgurt,
Bangalore for partition? ether
reliefs. In the of
OS No.1862/2_QC§;6’4 ftcypjtadjudication.
Learned tyeuld submit that,
there is at; etatussque paased in OS

N0325 1 / 2O’O8_anVd é§a.niie.eVytsV.’0pe1*ating even now

‘ gin ‘View’ df”””t1*1Ve fact that there is an order

pae~_,ses’§.. Vdir:ee_t1′;ig..maintenance of status «W quo in OS

‘”‘Ne.82:E..]4 is unnecessary for the appelianta /’

“”T.-TiV”v’ApIaiI;tiffs .t=:}_A’:’pr0secute this appeal further. It would be

iEZt”£1’VTi€~..it;;’f€F€$1: at the parties to: prosecute the respective

E,

‘3/7

suits fer final decisian at the earliest. In the said Vi€W

of the matter, the appeal stands dispztssed of as fGH(}’i?i§’€32V_:

L The Trial Ccuyt is Ciirected :0 ”
No.1862/2088 with as Eé’é;’32«5};’f2Q;¥3:6 ‘-V 1

and held a commen trial.

ii. The plaintiffs in S
shall begin firs: with-air. eazmenée
adduced $2 coi13p1_gted f.a_t ‘4 “: ‘earliest

and at any eve1f;.t..’t§€f0I é_

iii. Thg : 8 62[/’£006 will
f'{§_2;1<v:I-».. :-*c'tV;"§;»V ex};i<ience and
earliest and
'}:yei1:)reV The other
déi'e;;dan§:s_ 3251 /2006 will also

. 'V adducé sizcie of evidence alcsngfwith

' E"i1f1€:v'p1ainii:ff$'Afin <33 560.1852/2038 and

V * . 'i;1–".J_:'%2" f::T::::f': ,:'::1i1'z_g of evidence 13$ completed

17. 12.201 1.

AA 13;. x v.}’§;=::arned advacaies appearing fer the

parties ‘§?§?i§ address the arggmenis and

gfé

éfésixafi
gr”

,,

6

the Triad Court to decide the suit as
early as practicable and at any event V.

befom 31.03.2012,

I’: is needless to observe that tlige

not take into consideration any findings in’ obsé1fiVé.”EiCans=.< «'

made by it while passing the on

No.1 882/2006.

Contentions of both file” ‘open.

N0 costai.    .     '