IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE mm DAY O3a"'SEPTE:MBE';ié«:2Q@)'8,A
BEFORE t § _
THE HON'BLE MR. N';ANg$:mA H
M.F.A.No.9_§1 o3J2CfC§3k%*%%'.*{:Pc)
BETWEEN:
I
HAVING IS;'()}+'i?iICE AT" }%x_;>AGA_THI"
No.1, 7%: 'e,Ra_s,s'.R'oAm_,
SHANTE"INA_f3AR, é Y
BANGALGR§)+.'2'3.. .
REPRESEN'1?'ED B?Y'IT'S'TI'<'USTEE AND GENERAL
POWER OF A*'.'£?'FQRNEi'HCvI,DER, ARUNA RAVINDRA
M/S SEETHA. jsamg Ijé@fA_"g:HAi?i*If;~s:$"1'i2'Lis'r
M/ s.sr3R' DEVELGPER_S««Pv'JP LTD '
HAVING yrs OFP'ICE .A'1"ff-~G. R. PLAZA,
1ST_FLOO'R,V_N0;.1742, DVG ROAD,
Bs}iSA'vfANAGU'DI, _
3AN{}LORE~56O 004';
' _BYITSf1&'IAN.8.GING mmacron,
mp :
' KRISHAN 85 G.P.A. OF' PLTF': 1.
... APPELLANTS
(By Sri:._ t: e1:3o:1é4aLAswAMY,ADvocATE)
_ VBAL-AKRISHNA
PPOPRIETOR,
"M/S. SRIRANGA PRINTERS,
_ NO.5I'?, BRINDAVAN NAGAR,
' " " GAVIPURAM GUTTAHALLI,
BANGALORE.
RESPONDENT
(By Sri: S SIDDAPPA FOR C/R }
BANWQRE f
6. The learned counsel for plaintiff’s V.
the dispute between parties relates to southefnv K
the suit schedule property. Ie’a1jne_d
having held that defendant in ;)ossessionfls;f ‘V L’
part of suit schedule property W3Oft.
ought to have dismissed ixitrespect of
southern part of instead of
directing both parties” status-quo in
respecttvofttentiie till the disposal
of the «It is that defendant has filed
5 O.S.3\_Io. 1 124412005 in zoéspect of site measuring 50ft. x
“v3Qfisi:”w.§t’1icfi ms eeee southern part of suit schedule
The counsel for defendant has not
3″”._ disputed.. that defendant’s interest is only in respect of
A part of the suit property measuring 50ft. X
f V vs .30}:
Thus real controversy between parifies is in
respect of the preperty measuring 50ft. X 30ft. which
forms southern part of suit schedule property.
8. On careful consideration of impugned order
with neferenee to submissions of learned eiifof V.
parfies, I am of the opinion, the K
requires modification. M T
9. Accordingly, I pass ghe
The appeal is The’ dvefeiidant is
restrained from of
noxfiiem par_1:4’suit se’iiedu1e’*–” measuring
East–Wvest ».’v44X:::Noi”éh–South 178 ft. pending
.–…a
i _ *2′, % _
disposal of-suite.’ * ‘
is directed to decide the case as
possible at any event not later than a
from the date of receipt of a copy of
Judge