1VfFA.NO.15-'£00/2007 (I/W
MF'A.NO.15399/2007
EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER 2010
BEFORE
THE HON'BLE MRJUSTICE I-i.G.RAMEs__H5.V 'if "* V' '
Miscellaneous First Agpeat NQ..1.5_4O0_--"2'O"d:?';V.
Miscellaneous First Appeal Né.,1§"399/2fjG_7Vf"'
.M%E;
1. MRRAKESH
C /O RAKESH AUTOMOBELES
NO. 15/A, 4TH CROSS
M.T.B.STREET _A '
JOURNALIST COLONY 'ROAD V'
JOURNALIST COLONY ' '
BANGALORE 560092
2. MRS. DAYA JAINV V
W/O RAI<ESH,JA1N-., " _ ' -
SINCE DEAD BY (AMENDED v.c.O
MASTER ANSH ' DATED 6.2.2009]
AGED A1-3Ou'i* 5 YEARS
S/vO~'MR.RAKESH"" ..... f/';FwI__O;'2O07 PASSED ON I.A.NO.1 IN
O.S.NO. 1401 #2007 ON OF THE VII ADDL. CITY CIVIL
JUDGE, .BANGI5LLQTRE..['CC}'i.NO.19) DISPOSING THE IA. FILED
~ /0 39.3"iRU¥;ESx' 1 CPC FOR "£11.
' " I.IFA,,INIO,,'I5"39_9/2007 IS FILED U/O 43 RULE my OF CPO
AGAINST ;E'E§Ev..QEE]T)ER DT.27.Io.20o7 PASSED ON I.A.NO.2 IN
O.S.N'Q_.14Q~1~,/2007 ON DIE FILE OF THE VII ADDL. CITY CIVIL
JUDGE, ,BANGALORE [CCI-I.NO.19) DISPOSING THE IA. FILED
'- "U/O .39 RULES 1 AND 2 OF CFC FOR T.I.
APPEALS COMING ON FOR ADMISSION, THIS
% "j -.DA&i, THE COURT DELIVERED TI-IE IPOI.LOmNG:
{C OI\/III/IOEI _' __ _
MFA.NO.15400/2007 C/W
MFA.No. 15399/200'?
-3,
JUDGMENT
Heard. Learned counsel on both sides subrriitl-«
both the appeals may be disposed of by directiriiig
the parties to maintain status–quo inflrelspcrjt of
schedule property in the suit in
the disposal of the said suit. Thieyi,further_Vsuhmit,:
the parties would fully coaaperatellwitlji the trialCou’rt for
expeditious disposal of the accto-rdirigly pray for
a direction to t.hetrial of the suit
expeditiously; vl’:T:he«:»Afacts of the case, I
accept the joirit ‘rriade learned counsel
for the parties .the_fft:l,lo_t_vir1g order:
(i) both paruesito ‘m’aint;ain status–quo in
_ _ ..«§resp~ect of theV__pla,in.t schedule property in
.o.st.]so”.’~i4o1/2007 an the disposal of the
.(ii)y”tlhe triaij§_ Court is directed to dispose of the
pvexpeditiously and in any event within
A. siX’~ ll months from the date of
it receipt/production of a copy of this
judgment.
MFA.N0.15400/200′? C/w
MFANO. 15399/2007
The appeais stand disposed of in the above terms
in modification of the order impugned herein.
Appeals disposed of
hkh / ata