High Court Karnataka High Court

Sri J Padmanabha Reddy S/O Late G. … vs G Renugopala Reddy S/O Late … on 10 December, 2008

Karnataka High Court
Sri J Padmanabha Reddy S/O Late G. … vs G Renugopala Reddy S/O Late … on 10 December, 2008
Author: H.G.Ramesh
M.'£*'.A.NO.9l70(2008

IN mm HIGH comerr or KARNATAKA arr mmeamm
mmn mm THE 10%! DAY or nsczmansn 

BEFORE

THE Holwnm-3 MR. JUSTICE H. G.  . 3

BETWEEN: '  '

SR1 .1 PADMANABHA REDDY,
AC}EDABOU'1'32"fEARS,  

S/O LATE GJANARDHANA..RED3:Y",' -  
RES1DINGATNO.8/1,  ;    '
SATHYANARAYANA TEMPLE; 

6TH cI20ss,c;UP'rAVLAYoU*1f,_V'   ,'  .-
HALSOOR,BANGALORE-+08."V, _  -  " ...APPEI.LA1'ET

(BY stafxé-:9 si;_j{§P"AREr::'DY "PALYA, INDIRANAGAI2,
 MNGV Leieiisso 032. ...rms.ponnmn*

'("1~3Y'73_R1 S' §f'_~;<:;:1A;rvi'féoz KHAN, ADVOCATE)

 TH_1'S -Mf1'+'A IS FILED UNDER ORDER 43 RULE me) 0?

 ._cP._1 IN"Q.S.NO.6023/2008 ON THE FILE GF' v ADDITIONAL
.. '{§I'1'Y"«--..CIViL JUDGE (CCH No.13), BANGALORE, ISSUING
 EMERQEENT zwrrcna on LA NO.1 FILED UNDER ORDER 39

--  RULE 1 AND 2 R/W SECTION :51 OF czpc FOR '11:.

THIS APPEAL COMING ON FOR ADMISSIGN THIS DAY,

 THE COURF MAINE? THE FOLLOWING:



M.F.A.NO.9l70,{2008

JUDGMENT

This appeal by the plaintifi’ is directed V V.

interlocutory order dated 10.09.2008 pasfidv ” M

Additional City cm Judge (c:e}1§Neo; 3,:-,:)L, ceséznjggigiie,

directing issuance of emergent nstiee-._en 1″ ‘V

by the plaintifl’ in the suit in’ is
not necessary to exazfixixaie .911 as in
the connected appeal which is
disposed of herein
has put i:§11e’suit property and
the K 01*VVVtw1wv1e suit property.
Hence no flstfier necessary on the

afcresaic1}§;A}I=$o. 1.’ ”

of. 3d/:_