High Court Karnataka High Court

Kimera vs Mr S C Burman on 8 September, 2008

Karnataka High Court
Kimera vs Mr S C Burman on 8 September, 2008
Author: Dr.K.Bhakthavatsala
WP Nil! ¥.43'?!20G8

IN THE HIGH mum or? KARNATAKA AT BA£§€'§{AL('}f'{'ii§__j'.  _

DATED was THE 873 any or $ EVPI'EME3ER-:'2®8t % _ Q "  

BEFORE 

114;: serum DR.  mi' A.I  1'!-iA?:a i'i'8.Al.A_V   

WRIT PF3'I'l'I'i0N NO. 1  (£31~.{{_.76i",, 1" Flbgr. 190 Feet Read,

HAL 2'¥.*f3taga:-,,' indvimnagar,

Banga1oI'(c~5t";€}  - . V  Petitioners

 V(i3.v Sri AN§.__Ra§fip3'§ik£ish, Adv., for petitioners)

 '=.M'r. S C Buiman,
_ *."V.._S/«<j'.--3at;2 Sri M C Barman,
   éfifyeaxs,
" V  Nce. 1I60, "Anagha",
 'A' Main Road,

 2"" Stage, Indiranagar,
~Ban.gak:am-560 O38. Respondent

{_ Sri P B Raju, Adv., for Iesgrondcnt}

3
W1′ NCTLI i48’fl20&

direction to the plaintifi to produce the original Ieasc dced___ datcd

1.7.2006, but the trial Court cued in rejecting the same. . ‘ .. ”

3. Learned Counsel for the nzspondcnt submitg’ iii:

statement of objections filed to the appficaficm 2

14 of C P C, the respondent in para–6,

any rate he does not have the custoiiyL6fV_tl1e L»

1.7.2006. Under such does not
call for intcrfcmncc. . ‘4 V ‘A

4. Since the rcs;)§;;3g_ic1:;t;’piai.*if’iiff’ ‘riét about the

alicged agmcmcnt dated gfiifiiiii—or”that h: is in
custody of the same, the €35 in mjectizg the

appiication. I see go our impugmd outlet.

5. in the $513 and the same is hereby
dismissed’ . . ‘ M ‘ * AA V
Sd/~_-}__
Judge

£333 A’ ‘