-- petitioner no.4.
v are residing at
Thjmmappanapaiya,
..... 1 ..
IN ms meg com? or KARNA"£'AKA AT BANGALORE
narrmn THIS ms 171% DAY or xovsmsn 2003
amour;
mm I-rorrnm MR..ms'r1cs 3.3. ma-my T ' _: .
WRIT PETITION no.14327 or 2&8 "
BETWEEN: " " " 4
1. Smtfihagramma, I
9/0.1a:-.e Revaiah @
W] o.Sunesh, -- " _
Aged about 36 years; %
2. Smt.Lakshm:idevi, f '. 5 _ V % %. .
1) /o.1atc Rcvaiah @ 4;
W] 0. Puttaraju,
Aged about 3f2"y;:axs;;'
3. Sn' "
S / cg. lat: _Rév.=1iah j
Aged_abQu'i 30 yeamgé "
4. smt.Niim;i1a, V' , V
W;'z}.}atc Krishna M~m~Ei1y,
ahput 2'4' ygggaz;
Murthy,
Age: 4
-Since.- migmr represented by hes:
Niothgr 65 Natural Guaxrlian
Bidadi Hobli,
Ramanagaram Taiuk 85 ,
District - 57 I 5 1 3.. PETITIOKERB
(By Sri 'I'.Kodandarama, Adv.)
AND:
I. S1:nt.Byatamma,
W] ojate Revaiah @
Aged about 68 years;
2. Smt.Lakshn1an1111a @ Lakkamma,
W/o.1at¢ Revaiah @ Bajjaiah,
Aged about 5 1 years;
Respondents-1 85 2
are residing at
Thixnmappanapalya, = .. _
Bidadi Hobli, Ramanagaram
Taluk 85 District - 571' 513.. E
3. Sri Venkatappa; V 1
S] 0. Dodda Vern}: fitfxpp-€3._,
Aged about 6'2. ~ _ _
Residing , "
Kaflanchg I*io§);ii,7:_; _, V
Raz1::anag2t1'an§j : " _
'I'a1uk7§a pisnficit,-«._$'?1» -- . RESPONDENT8
This Wm ?et::fiqm§ 11356. under Articles 226 35 227 of the
V.C2onsti.!:i?fi:'§.o1:. of I§1'eiia__pra3ring to direct the learned Additional
{Sr1_Dn.) at Ram anagaram to pass an curler 'of
restraining the 3"' zespondent fiom
aiieizafing ftiéj j_s1§it schedule property tin disposal of LA. No.1
_ _1mder"---- 01:3-r%'%'%%x><)<:x Rule 1 85 2 of c.p.<:. filed in
" " Q' «O';'SA.No.4.C¥2.fV 2008 produced at Anncxum-G.
' Petition coming on for prehmm" axy hearing this day,
made the foHoWing:~
._ 3..
ORDER
01. The grievance of the petitioners in this writ petiti:;§n__4iuse.§hat
the Court below has failed to yam an expa_;*te* eaof
temporary injunction restraining the 3″ defend.9_nf’«-.
no.3 herein from alienating the pmpefiy
suit.
02. Pefitioners herein the eeeeen 4er the int
respondent. They have partiéon and
separate possessing ef the Plaintifl”s-
petitioners children of late
Revaiah, the 1*’ respondent-
Smt.The’V2=idv..»eiefen.dant – respondent no.2 herein
Smt. £0 be the second wife of late
Revajaig. ” The {if the petitioners is that respondents-1
mother and step mother) have sold the suit
ee,»eeeeees1ee behind by their father late Revaiah in
favonzzof respondent in the year 1996. They have filed
” ” Q’ suit .for:parti1:ion making the 3rd defendant (vespondent no.3
‘ purchaser as one of the parties to the suit.
” Aiong with the suit, they have filed an application under
.4 :0I7d6I’ XXXIX Rule 1 35 2 CF-‘C seeking an antler of temporaxy
%e