"J _ 4 ,. ALL ARE R/A HARUVANAHALIJ '7II,JIJAGE9 KASABA HOBLI, KADURTALUK, CHIKKAMAGALUR DISTRECT. R.ESPC'fNpI}EIS?'pI'S.i >§>E=>i: This Writ petition is filed under mtieles'?_28,. and 227 oi'... the Constitution of lndia praying to dire.~:t"'th.eVv Senior __Ci"vii Judge, Kadur, to dispose the l_A:';NO».'-4:E'l?Ol7' thed'reiiei"~of i'iO11:'. alienation of the suit schedule propeitties pending dispoeai of " the original suit in 0.8.09/2011 X&7i"§.hi;i"'iv_ the tiVine'~liii1it:_asA this Hon'ble Court deems reasonable.._on tl1e_fa<:ts and eireurnlstanees of the ease and etc. ' ' ' ° This writ petition eomin--<f:."on"'-»for pre~li.n1inary hearing this day, the Court made the follo_wi1i.g::v H ._Q__RDER. 1.
Petitioner lé:::f:3é€l*I_ili’ig dire:_eti.onto”the learned Senior Civil
Judge, Kadur, dispose of I.A.No.iV filed by him
under s_jrdéif ope iii O.S.No.9/2011.
2. Petitioner lrliasll’filedi:_ll..’ithe suit for partition and separate
possession of tliejointptamily properties. Along with the plaint,
»pe’ti.tioner.j:i.as~–.filed i.A.No.lV seeking an order of temporary
in}unetioifrestraining the defendants from alienating the suit
seheiiulep properties.
Notice was ordered on the said application. It is
‘.”§§TtI:3}11lti€Cl that defendants are served and represented. The
” -grievance of the petitioner is that although urgency is pieaded
__ 3 _
bringing to the notice of the Court that there is an attempt. made
by the defendants to dispose of the suit scheduleo.pro’pe_rties,
the application is not heard and disposed of resuiifiriigjinjiserious
prejudice to the plaintiff.
4. Having herd the learned counsel-for the fantloon u ‘
perusal of the materials on record,
by the petitioner for €Xp€dllil(_)QliSV’ disposal _
l.A.No.lV seeking temporary injnhotionppis.itist:._ai1di jegal. The
Court below has to on the said
application expe_ditvious1y~~ V fititionefs interest
will be affected’ . 1
5. lfienwee, petition ‘disposed of directing the Court
below toxhear the application as expeditiously as
possible atllany*rate._ period of one month from the date
of a copy..of.this order, if all the other defendants are
‘repi’esented:;«v_ no adverse order to the interest of the
respo~ndent{sj—-is}=passed, it is unnecessary to notify them.
Ségi’
EEEEGE
PES