High Court Karnataka High Court

Mr M N Ravindra vs Mr S Thandava Murthy on 4 March, 2010

Karnataka High Court
Mr M N Ravindra vs Mr S Thandava Murthy on 4 March, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BArT%$ALés§Ef'  .

DATED THIS THE 4?" DAY of-j MARC'H"20i:1_0 ""»:  "  'V

.B§:Z_i:Q.FiE,  
THE HON'BLE MR.JUSTI:CE,::F2A.\/I M'ALir~%:}s.TTfj:
WRIT PETITION "N'o'.6S3T  2.§'d8;G:iga~cPc)

BETWEEN: _   

Mr.M.'N.RavEndra ;f_ .
Aged about .f3A7"jyea"r'*§s;,"« "

S/0 G.FJ._.Naraya;'xa..VV  % .
No.83, 9"' Cross,  ' _  
Rajmahalyilas ExterT4s'i*gbn'~'..,,,_»j 
Sadashfva Nagar, _  . '
Bangaiore «W 566080. T ...PETITIONER

  ('*B.y  (;3'l}STF5n=afisannaT"I?'<AurT1ar for M/s.Kumar and Kumar,
   

ANI5:"-~'

 Q Mr.S.Tha"ndava Murthy
 Aged about 61 years,
 ' ..&/o'iLa.!;e M.C.SrikantaEah
 _ R/a'e:.Sr'i Stores, No.1035,
 '~«--'Sr':[Rama Lodge Buiiding,
T  -.S_r.i'Ramapet Main Road,
"=_Mysore City. ...RESPONDENT

(Served)

oer-1″”

This Writ Petition is fiied under Articies _

the Constitution of India praying to quash the~4._Annexpre~F,’i

order passed by the learned XXVI Addit-éo’nvaE:~.,CE’ty ~Civi_i
Judge, Bangaiore (CCH–20) dated.’ ‘Q2.,O1V.’2D’0V8*–..~in’:

0.S.No.26282/2007 in rejecting I.A.I. ,2

This Writ Petition Coming-on forhearing’V’t’i’ii,S,,q’ay,’§ the

court made the foi|owing:-

ORE.’-iE’R-H

The petitioner recovery of
money fifed ti’r1d’§srF’o”r«:iea-v”f38 Rule 5 of cpc
seeking of the schedui-e
immovaeehVive_’ by the order dated

19–7–20t)’Z”{_ gziassed the foiiowing effect: —

“?’ieaFci. A ”

as prayed in I.A.I tiii suchorder.

Iésové not§~ce of I.A.I.”

Thereafter, on objections to I.A.I being fiied by the

“:Tdefen’dant the tria! Court by the impugned order rejected

I.!é..I . Hence, the present petition.