High Court Karnataka High Court

Manohar vs Shivashankarreddy on 4 February, 2010

Karnataka High Court
Manohar vs Shivashankarreddy on 4 February, 2010
Author: V.Jagannathan
1 1Vfi"A No.24064i20{}9

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD  V _
DATED THIS THE 0411-1 DAY OF FB:BRUARY,VCC2C:CC:~%'i%3; % N
BEFORE    '[1;    & A' 4'
THE HCNBLE MR. JUSTICE    %  k

K.'

M.F.A.No.24O64[A9£Q"(:);g_A'(cf?) . 1  

BETWEEN:

Z1. Ivianohar,  

S/C Kundanmal Poxwal,

Age: 41 years, OCC1 Basins:-2.3  '

R/0 Porwal Medic against the order dated
26.05.2009

Tu8..V10.20{39 passed oi1’Iv.A’.No.I in 0.s.No.62/2009 on the
tile of the Iii- Ad_d].. (3ivi1V_J«11dgg;”{$r.Dn.) and CJM, Dharwad, oxdened. to
continue the tempotaxy “rgtntfl furtlmr orders.

This Appe;fl–« é1′;”fo.:f”Admission this day, the Court dcfivcred
thg: follawigigz AA ‘

‘ . . . . . .. ‘V

1 counsci for the parties. Appeal is filed by the

» A’§’TtTr:.e_913v.if contention raised by the learned counsel for the Appellant

Court below did not pass any order on the application filed.

. V setting aside exparte temporary injunction order and ithercfore

are constrained to move this Court.

$4

‘ I

3 IVIFA No.24-06452009

3. On the other hand, the learned counsel for the Re-$;pondents~
plainfiffs submit that the Trial Court be directed the

application filed by the Appellants within a short pex–;o<3.'§£

4. In View of the above submission mafia, into.’

cvcxy aspect of the matter and the fidirectsii ‘file
application filed by the Appellants fie
temporary injunction order. be and disposed
of by the and of this month. oo~–opcratc in this

regaxd.

Appeal 18 terms-

Sd/-

Iudge