.. 'E IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED THIS THE 263'" DAY «BF NOVEMBER 2008 BEFORE THE I-ION"'BLE 1\!R.JUSTICE 3.3. PATIL Q wan' PETXTION Ho.14666 or goes '- BETWEEN: Mg' 8. Sharavathi Ceramic House, A registered Partnership firm T. L.L.R. Road, Shivamogga, ' ' Represented by its Partner Mariswamy S/0 Ningaiah, Aged about 46 years, 4th Cross, Jayanagar, Opposite: Ramamandir Tefif)2e;'*v Shivamogga City: 577 V (83; Sri.dR;'G3'fiéj1;'z5;;d::;} dd Am): 1 _ . _. . 1. H.S.Sdi%3§I1,v. '' ._ Aged Labout..4u:2 'years; d "%£:S.5Vce;*'abhadfe;j5§:a, V' 'Aged abouf years; .A"'i;..s;D*i5;¢sh;:""" abodut 38 years; Abé*Je'3'reespondents are " *R_/0 Hoienakoppa, x _bTé;}a1e-post, Hasonagam Taluk, Shivamogga District -- 577 418. 4. Pragat11iGramin Bank, Shivamogga, By its Manager ~-- 577 201. RESPONDENTS *3 This Writ Petition is filed under Articles 226 «St. 227 of the Constitution of India pI'ayi.og to issue appropriate Writ or Writs ordering attachment before judweut of the suit schedule property described in the seheduie below to this Writ petition penditig disposal of the application I.A.N0.4 dated 04.06.2008 viée Annexure--F on the tile of the Court of Prl. Civil Judge (Sr.D3:1.}, Shimoga, in O.S.No.28/2007 This Petition coming on for preliminary hearing» the Court made the fo11oWi:og:- O R D E R
1. Petitioner is the plaintiff befoie t1;e@:oiic:1’* 41ietow.,’»./it
filed this writ petition seeking oxttetof attaciixiietzt ;
judgment of the suit schedule pet1tiiiig’v’dis:posa} of its
application filed it} oti. before the Court
below tiie”aitemative, it has sought for a
direction t0uL1_4eiZ’ou1it t)’e_1c”>’w;.to dispose of I.A.No.4.
v 3. is the plaintiff for recoveiy of money in a
of R.s.11V’,~SG,422/~ along with an application under Order
38’Ri1’ie attachment before judgment. ifllaintiff, has
‘howeeer, ohoosen to file one more application in I.A.No.4
“useexiizg the some relief of attachment on 04.06.2008.
‘«.i.DefetitiAaz1ts filed objections to the said application. The matter
“-«.vVVi>§%éis beam on the application. it is seen fiom the oxfier sheet
4′ that the sefenciants advanced their arguments on 24.0’?.2008
‘Ag/.
.. Q ..
cimumstances of this case, is to direct the Court below to
consider and dispose of the application fiied in I.A.No;’%§”–by the
p3aiI1tifi’–petiti011t3r harem expeditiotlsly. Henfsa. f
petition is disposed of with a dimction to the;iv:’CQufif{ffi’¢1oiv*<it9i
dispose of the application I.A.No.4 Iléiéiiéiipcgiiifiioiisfii ii.
at any rate witi1in a peziod of two weéirsiififom <:iatzé' OfiIi'(.'."'(:'f-;'ii1}~IA
of a copy of this order.
Iudgfé
PKS