-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23%" DAY OF AUGUST 2010
BEFORE
THE HONPBLE MRJUSTICE ARAVIND Ki§MA§'"u L
MFA No. 3333/g_Q_(s'1O'(CP€) .:
BETWEEN:
1.
M/S KARNATAKA YUVA SOCIETY " "
[A SOCIETY REGISTERED E.JND_ER '
THE KARNATAKA SOCIETIES. '
REGIS'E'RA'I"iON ACT] B
OFFICE AT No.75, 'c;~£:{1c1«:"
BAZAAR, TASKER --.L ;
BANGALORE. * *
PRESENTLY AT N0'.43?A. j , ._ . ..
2ND sTRBE'I':T.. _(_)LD t:En:iE<1*RY*wROA13. .
s1~1IvA.3r11a1A(:4;AR, TAS-KER 'I'w_r~I
BANG:ALORB"4~ 5.60 '05-; V' B. '
:2vEP.W OBYVETS V
SvV}f»'£T'21UVBE3IVV)AA'»":,/'l1_Q:JE3f';'- .. . ,.~
SINCE DEAD BY LEGAL
_ REPRESEPITAITV Es' ~ ~'
23,. SIR VIRJEE
S/O LA'1"E"SULTAN VIRJEE
_ _AOED ABOUT 43 YEARS
'A _ BESIDINO AT No.3
, AQUAFORT APTS,
-- ----K§2:Ns1NOTON ROAD
~ _ BANGALORE W 560 042
"s1.=§17~KAB1RHDINN K MITHANI
s/O KASAMALI
V O' AGED ABOUT 50 YEARS
* RESIDING AT 26/1
MUNNISVVAMY ROAD
OFF QUEENS ROAD
TASKAR TOWN
BANGALORE - 560 051. APPELLANTS
[BY SMT LALI'f"HA RAMESH, ADV. AND
SMT SHARMILA MENEZES ADVJ
1. 34/8 SILVER SPRINGS
A REGD. PARTNERSHIP FIRM
HAVING ITS OFFICE AT No.73/1
"SHERIFF CENTRE"
ST. MARKS ROAD
BANGALORE A 560 001
REP. BY ITS PARTNER ._
SR1 YUNUS ZIA A
2. M/S CANARA HOUSING V
DEVELOPMENT COMPARY 1_
A REGISTERED PAR'FNERS§jIIPy FIRM '
HAVING ITS OFFICE AT NO.85_/ I _
K.H. ROAD, EANGADORE A--.-560027.
REP. BY ITS PARTNERS. _ I
a. SR1 P DAYANAN-D' PA:
b. SE3} P._S1'-\'I'IS'H PAI;,.«tSONS'OF ' "
LATE;;='NARA,SIMHA PAI "
'NO:.85}['1:;V K {-1 ROAD ' H »
_BA§\_§Q_ALORE2 :~5€~O"02'7. ' RESPONDENTS
--. I ' R'RI.SIINAPPA, ADV. St
. SRI R'EI}IA_NIJ_PPASAD, ADV. FOR C/R1
I ;:'\ND.AR.'Z(a}.Cs3z R203) -- SERVED}
**=IHIHI=$#
'IfH'ISV MF./X"FI,LED UNDER ORDER XLIII R1{r) OF CPC
A{3§13JNST" ORDER DATED 30.3.2001 PASSED IN
» Q;S,NO..V2612=/2000 BY THE VII ADDL. CITY CIVIL JUDGE,
BANGALORE, REIIECTING IA NO.I FILED U/O 39 R 1 AND 2 OF
CPC_AN'D
COMING ON FOR ORDERS THIS DAY, THE
COURT DELIVERED THE FOLLOWING: --
JUDGMENT
H Pursuant to order/direction issued by this Court on
w27.5.2010 an explanation has been given by Presiding Officer
of VI} Addixional City Civil Judge, Bangalore, by
_ 3 –
communication dated 13.8.2010 addressed to Registrar Eudicial
of this Court. It is stated that original suit has been di£.§).o:Seid–t.Qf
on 25.4.2009 by Court Hail No.15 decreeing [h€..A4’1b;i1itiFco1:VI.itZi1ii’iii.iS–v”
also mentioned in the said coH1_’ri1t1nicatioVrii”tiiati ii
proceedings dated 25.4.2009 go to
press his application flied underflirder 39″ R-u._1e”2o(_”a) and
a memo was also recordeidby Trial
In View of the same, ‘iapopefa1 %1as–“bee–o_1ne-~ infructuous and
SE17-‘1
JUDGE
i