IN THE HIGH COURT 0}?' KARNATAKA AT BANGA;g;§E. .
DATED THIS TI-iE 251-h DAY OF NOVEMBER 2010 " 3
BEFORE
THE HON'BLE Dr. JUSTICE K.
MISC. CVL. I\?0s.15Ol/2';Q.()9{_1.5C}:2 200Hg._
1503/2009 & 1541_i;:g_01..0 '
IN R.F.A.No..i*2/2.009' ;iI5AR_; '
BE I WEEN:
H.Ramakrishnappiag '
S/0.1ate Doddahanumaisjh, _ . ~ _
Aged about 64'y€iiI7S3"jh-' '-2:, ...APPELLAN'I'
[By sn.v.v:shi~«:ans;th,
AND: V V
1. _Sri.Han:a§mafithap1:fi."*' . _____ H .
/A0-.1até'~D0E¥daha:numaiah,
Since; d--r3:ad,.. his L. Rs.
» . L» (a) Smf. V V'
7 _ o.Ha.pumantlfi1'appa,
Aged about years.
arayanvvdgowda,
S/0.H.a_n1j;nanthappa,
Ag'gd'Vab'0'ut 45 years,
Learned counsel appearing for Respondent No.2
that the Respondent No.2 has filed objection to the
temporary injunction and he submits that only l_4/4i_if’*V.opf
schedule ‘A’ and ‘F” properties are in possession
No.2 and remaining extent of the .landW.;asw.mentioned tin’.
schedule are with the plaintiff antiiithere of
alienating the suit schedule pifoperi,ies'”E§y $1;revtvpliepspondentvvliio.2 and
there is no mention in the affitdavit that the
Respondent No.2 §at’;erpi;1ptec§i__A suit schedule
properties. is no merit in the
application.
Keeping in {dew schedule properties are the
properties .grvantedu by ‘the ‘T1’i;bunal and the revenue entries
standing in Vthernampe of Pvlvesflpondent No.2, it wouici meet the ends
of granted as prayed for.
pp _ ._. ..m’. *1502
–p Therefore,aMi4sc.Cvl. 009. is allowed and the Defendant
4.*a’_nyhody claiming under him. are restrained from
the suit schedule properties until further orders.
lViise.Cvl.1502/2009 is disposed off. In View of
iv
*correc’sed vide Chamber Order dt.i6.i£.2010
/
£
“kw
aiiowing Misc. CV}. 1502/2009, MisC.CvE. 16417/2010 for vacating
interim order faifis and the same is hereby rejected.
‘bnv*