High Court Karnataka High Court

G.S. Mansoor, … vs D.Ramachandra, S/O.D.Bojjappa on 27 August, 2009

Karnataka High Court
G.S. Mansoor, … vs D.Ramachandra, S/O.D.Bojjappa on 27 August, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 27"' DAY OF' AUGUST 2009
BEFORE

THE HONBLE MRUUSTICE AJIT J.OUNJAI§ . I V' 

WRIT PETITION NO.633O2/-2O'G9{.GM-ECPD)1"'A   
BETWEEN: A A

G.S.1v1ANSOOR,S/O O.S.ABDUL'RHA-DAR, 
AGE 56 YEARS, OCC: AGRICULTURE AND __
BUSINESS, R/O 5'?" CROSS, KAPPAOAL ROAD
BELLARY, TQ. AND DIST.,B~E;LLARY. *   " "
    PETITIONER
{By Sri.S.S.YADRAMI,ADV.)    

AND:

1. D. RANI'A'-CHANDF€2?y'--

S/O DEOJJAPPA  g I  _ _*

AGE 71 YEARS, OCS}-~ .AORI'C1_ILTU'RE

R /O RAKETLA IN 'AND.HRA' PRADESH
(3/0 No. 16113 KUVEMPU I=€AC_3AR
SECOND ROAD CANTONMENT, BELLARY

 '~  _2, D'_'avI,I.AI*I{UMAR,'  ----- -« *

_S"/O  NARAYANASWAMY,
' . AGE 57' YEARS, OCC: AGRICULTURE

  ' R/O RAKETLA_1~N ANDHRA PRADESH

-- ASECOND"fROV'AD CANTONMENT
B4ELLA..RY."  '
..   .RESPONDENTS

A IIVTHIS WP IS FILED UNDER ARTICLES 226 AND 227 OF

_  CONSTITUTION OF INDIA PRAYING TO QUASH THE
  IMPUGNED ORDERS AT ANNEXURE 'A PASSED BY THE 13*
 ADDL. CIVIL JUDGE(SR.DN) BELLARY TO THE EXTENT OF

DISMISSING MISC. APPEAL NO.37/2008 DATED 23/3/2009 AND

 CONFIRMING ORDER ON I.A.NO.1 AND ANNEXURE B PASSED



BY THE 11 ADDL. CIVIL JUDGE(JR.DN) BELLARY ALLOWING
I.A.NO.I DATED 4/9/2008 IN O.S.NO.543/2008 BY ISSUING A
WRIT OF CERTIORARI.

THIS WP COMING ON FOR PRELIMINARY HEARINGQTHIS
DAY, THE COURT MADE THE FOLLOWING:    

O R D E R

Defendant is the petitioner.

and 2 are the plaintiffs.

declaration and other V
respondents maintain 3 applications; is

under Order XXXIXV R’a1es’– Code of

Civil defendanbpetitioner
from alier_1ating’~._the’~sfiifplroperty, I.A.No.II is for a

direction. not “to_l_Vrnutlate the narne of the defendant-

I.A.No.III is once again under Order

lVf<;tilesp'.:=h1'lV..and 2 of the Code of Civil Procedure

'to the defendant–petitioner from interfering

A v~:C_WiVth"*~«_their possession. All the applications were

heéard together. Objections were filed. The learned

i."tria_1 Judge was of the View that there was no

%

justification for granting applications 1.A.Nos.I1 and
III. Thus, rejected the same. But, however,
as I.A.No.I to restrain the defendantpetitianeit-ifrioiiiii. .
alienating the suit property, ii
was of the View that the
and 2 have made out a 'facie. is V
balance of convenience Thus,
granted the app1icati_on, by the order
passed on the th:'id'efe'ndant~petitioner
and iiled appeals. The
appe1i'ate~. all the appeals. As

against " v.d.efendant~petitioner is before

it 2,, .i:t::Apparent1y, both the Courts below have

cgonciirrtently found that the plaintiffswrespondents

" =.hav.e made out prirna facie case and balance of

"V-convenience also lies in their favour and if the

defendant–petitioner is not injuncted from alienating
the suit property pending disposal of the suit, ir-
reparable Ioss and injury would be causedvVvtfiri'ieh

cannot be compensated in terms of money__.;'"'''' ' 7 L" 1

Having regard to the concurrent " -».

of the View that the question of tnttetfemtg

findings recorded by thetV__pC'.,Qurtsv- ilaelotcfit

arise.

‘ fiflittt
Nqrnergt; Rvegeetepdt ~ §.«3’v»«”:~,?;

3E3?«§”§§i

kmv