High Court Karnataka High Court

M/S Roppa Trading Co. vs Bhavana Rameshchand on 20 July, 2009

Karnataka High Court
M/S Roppa Trading Co. vs Bhavana Rameshchand on 20 July, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH coum OF KARNATAKA AT    

DATED THIS THE 2013 DAY Of' JULY,    -
THE HONBLE MR. JUs'r1c§; ASHGK 13~.-- HINCHEGERI  
WRIT PE'I'I'l'IC)N No.15494}2o09 (tmg'c.a-.*&:)  
BETWEEN V   " V
M/S RCJOPA TRADING co. " _T  
No.108, 131' FLOOR, 19111 'A' MAI'i'~£._ V
2ND PHASE. J.P. NAGAR,  

BANGALoRE»s6e_*'o':a%.~     
REPRESENTED B*;'»zj's..,Pe3Rr1\i_£_Rs:  

1. SRISRA.M(}Ol%5Ai;;I;;:._ » %'
AGE 5:; YEARS _ 

22. SMT S2XR(5JA  .  

W/0RAM{'1GPAL"- % %% »' A 

AGE 51 YEARS"    ...PE'I'fI'!ONERS
 _  ,_ }Bjr s§i"3.s;...HAb1MANI, ADVOCATE)
BHAVANAARAMESHSHAND

V, '-«W/0 RAMESHSHAND,
 AGE 53 YEARS '"
.. R10-.No.13, CROSS, MARUTHINAGAR,
 _ ._f9IAF3I\£'£..LA mcrsmsxon,
  BAF3!3AI.,GF:E ~ 560 068  RESPONDENT

' THIS WRYT PETITION IS FILED UNDER ARTICLES 226 AND

  .0}? THE C{}NSTI'I'U'I'I{)N or-' mma PRAYING TO Qmsfi THE
 or:~.*:'>£:R DT. 21.3.2009 IN Ex.(:AsE No.1415/200'?' on THE FILE

  C):-:*~ CML JUDGE AT mnaamng was Anx-A.

THIS WRIT PETITION COMING OR FOR ORDERS THIS BAY,

COURT MADE THE F'OLLOWiNG:



ORDER

By its order, dt.22.06.2€}09,

interim stay subject to the petitioficr 3 3.’

Rs.50,000/- Within two weeks . ‘

2. Sri Hadimaxzi, appffiéiixlg for the
petifionar submits that could not he
made, as this –. finm Chlkun’

Gunya.

3. fiffllbws:

‘lssuewx (3.. Vwriwtg direction in the nazure of
cmgprwa qu£é3}’zir:g___&t}Le order dated 21.3.2009 in
5;¢’¢:*a,§§j%Ai¥¢;Az§15/2007 an the file qf Civil Judge at
‘ ”

4; The ,._:)rd§§rAsheet, dt.2 1.03.2009 states as follows:
n ; cxmnsei for I) hr takes steps’ Issue A/W/M

V’ ~’ J Dr..No.2 cal} on 201′ 6′.

Sri Hadimani’s only request is that some time be

If to the petitianer ta make the necmsary payments to

the decree.

6. As the petitioner has not complied

dt.22.()6.2009 and no

documents are placed on the recordfigf V’ .

the petitioner fell ill, this is’

S

no justification WhatSQ€VC1{‘.f0I’ npt: Couifs
order, dated 22.06.20{)9.V tllcreof would
render this petiti(.)11::ii;;;b1t=:;:”f<§ 2 'Accordingly this
Petition is libfiiy to the
petitioner ts: :c'1,'3})§liCatiOI1, if he is advised
ts dc so by undcrtaldxlg to make
the time frame. It is for the
of the pctitioner's anticipated

afii@fiC%;fiefi the diificuities and the

: VV €:iI'c:1 1111' sta nccs;' 3

séf:

E:s.§§9;.?