WP 37:39/2009 IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED '1'H:s THE 16TH DAY 02? FEBRUARY, gcztjgu BEFORE THE HC)N'BLE MR.JUSTmE 13,3. wan' PETITION xo.3739)':;o£$9 BETWEEN: ' " V" AA NUS. SREE BHASKAR TRADING, No.21,MiLLER TANKBUN13 ~:2_oAD.A," * _ KAVERIAPPA LAYOUT, BANG_A1.0E'_E, V' REP. BY ITS PROPREETOR, VIJAY KUMAR MOETA. ., " ._ ?E'I'I'1'IONER (BY 91?: ARVIND M;I€$:e§§'LI}Eé., A:,)'=v"!} = JANE}: 1. EMS. SUDARSH'ANCfON'1'AINERS, No.29;1,"n,MI2uT1cAaAR MAIN ROAD, HARINAGA§?:*fZ'.ROSS, KArIAKA.PURA"MA1N ROAD, BANCé§.I,O§2E --- 560ve&.« v 323?. B"fKTS'*PROPRIETOR'. és.1e~11é:" T%s:_&'mAA-, '--:»"=%R'(.>1='12:B:-':*.(*;x.R,'j;; M53. SKJDHE.'-fiSHAN CONTAINERS, NQ129/'--1,AMRUTNAGAR MAIN ROAD, MR1'?-JAc3AR CROSS, AAKANAKAPURA MAIN ROAD, " ,BAiN_QALoR£: - 560 062, __ "'"ALi:3O AT: " 'v.NC_3§83, II? CROSS, '4 SEQINTVASA NAGAR, BASH Iii STAGE, .. 'BANGALORE -- 569 085. C10 JUBELEE INTERNAWWONAL PUBLIC SCHOQL, 141, :11 MAEN, NAGARA BHAV1 :1 STAGE, BANGALGRE W 550 072. ,. RESPONDENTS
wp 3739×2009
THIS PETITION IS P-‘ELED UNDER ARTICLES 226 OF’
THE CONSTITUTION OF’ INDIA PRAYING T0 DIRECT
CITY CEVEL JUDGE (OCH-18) BANGALORE, TO FRAME__I’SSU-ES {N
O.S.NO.8527/O’? FORTHWITH AND CONSEQUENTLY.£’DI}*<'at::*__"=r*t:+1§:
COURT BELOW TO CONCLUDE THE TRIAL EXPED1TfQ_USL''!., " M
'I'HiS PETITION comma on FoRA»v:?RELz'M1',"A'1éY'4 I-§E.€xRzN«:;
GROUP, THIS DAY, THE COURT MADE A
1. Petifionefs grievance: is ~s_.}:i#:” 2007
fflfid by him is being ” for flaming of
issues, but the court ‘the issues, as a
result the matteffiviés’ s¢<:~'3iAI1g«
2. A :s}:1eet: discloses that from
12.03.2006 iii: adjourned for framing «of issues
and al2é[10st’o21 1’1wr>(;c_;g$.ions the case is adjourned 011 this
some justification for the gtievance made: by
thé that if cnly the issues are framed in the
matter} Um suit can see some pmgess. Counsel for the
H ‘ v.4’;3::!fi::io1:;er Sfibmits that a direction may he issued to the cc-urt
necessaxy issues anci proceed with the matter.
” % In the light of the name of rtziicf sought, i do not find it
aficessary to notify the respondents. Having regard to the fact
that on several sccasioms the matter is atijeurxmci for flaming of
E?
W? 3739 ,1 ‘.2009
issums as is reflected from the order sheet, end3~..Qf ju$:icg
require that a direction he issued tr.) the cou1’§__’t )2:§pw:VA I:9 V’
necessary issues ané proceed with 1i1e ‘matter -in
with law. Hence, it is an-acted that t1iéa.c{}u_ft 13ef1;o”s»srfg;;:a1i
necessary issues in the suit at a’i1_:é:-xrly datx:.Va11(V}._= with
matter in accorcianct: wit1’;’§3,w. stands
disposed Gf.
Iudge
KK