High Court Karnataka High Court

M/S Srinidhi Builders And … vs S Durgamba, on 27 November, 2008

Karnataka High Court
M/S Srinidhi Builders And … vs S Durgamba, on 27 November, 2008
Author: B.S.Patil
wp 145:?9;2eos
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE";

DATED THIS THE 27411 DAY 09' NOVEMBER, 2mg  :  " 

BEFORE

THE HONTELE MR.Jus'r1<:;'§'B'; S;E*A~'I_'II;r 

mm? PETITIOK l\fO.14§?9[i£1'0ii.1;{?}M-C§':?g;]'v = "  

BETWEEN:

Mzs. SRINIDHI BUILDERS 35 'D.EVELOPE--R_S, 
HAVINGITS REGESTERED OFFECE 5 1  ~ V
M' Na. 1-42, 21m FLOOR, ASHOK "NAc3'aR';;~. 
NEAR VIDYAPEETHA CIRCLE, " ._ X '
BANGALORE.   "
REPRESENTED }3Y}'f';':"»~._  .
MANAGING PARTNE:'Ji'S:';"  .. '

1.

SR1 SAN§}A1’§iF1TS§i’FJJA§§.§A.FE§’U~V.i3., . V
sou oF1B.s:vANAra;:>Arv;,TV ‘
AGED ABOUT 42 YEiEF§Sf ‘

SR1 B.1, S
sow QF*£3_,KR:sH»3qAIAH, ‘
V. _AGEiI}”‘«AE£;?Q{}’;*j 42 YE3AE?S. « ..PETfTEONERS

Ex}

{‘ey»s§I–» 1~.v1.P. VEIEHWARAPPA. SR. AEDV. FOR
‘ L._%sre§_Tv;x;s;é;ss:{1’HA::>_£éz~., ADV.)

‘ = AND: ‘

_ 1} ._SMT’ S(~~!”}€}EGAMBA,

VA VI;}[C} Ij&T’E’ SH19sI”5§\PPPs REDDY,
v. fi.GED-..ABOUT 32 YEARS,
‘ _ §V,¥’l-‘}. {1’HENNAREDDY,
‘ RESIDING AT KUDLU VELLAGE,
SARJAFURA VILLAGE,
” QXNEKAL TALUK,
BANGALORE DISTRIUF.

A’ 2: A.SA’I’YAMMA,.

‘-:’i,»'{1* SHAMAPFE REBEL
AGED ABOUT €30 YEARS.

WP 14679,;I2o05

3. SR1 S1Cu*%NESHA,
S/O SHAMAPPA REDDY,
AGED ABOUT 30 YEARS.

BOTH ARE RESIDING AT
NO. 197′, 1873 MAIN,

4TH SECTOR, HSREAYOUT,
BANGALORE};

41 SMT. SVANITHA,

D/C) SHAMAPPA REDDY, ._
AGED ABOUT 82 YEARS, 1
W/G VENKATESI-IA REDDY,

R/AT KUDLU VILLAGE,

SARJAPURA HOBLI,

ANEKAL TALUK,

BANGALORE DISTRICT’.

5. SR1 ASHQK BHAGAVAN §~iAP§?E, 5
s/0 BHAGAVAN KAPPE, – ‘
AGED ABOUT’ 32 YEARS,
R/AT NO.4?, 2ND 1~’e©-.513, I ..

TAVARAKERE C}§i;S_EE? LAYG_U’..I7j
BANGALQRE. . .. 1

‘ VV{;iéEs?oN£)ENTs

‘m1sgPE:’:*m:.c,-‘N IS1’fFILE;Q_ “UNDER ARTICLES 2% 35 227 9?
THE cowsyyrvrgmzxs :31:-=._;N:>1A4V%.;PRA_Y;NG_ TC} QUASH THE ORDER 3?.
18.10.2008 ‘PASSED }:”‘iY”~.’I’EiE’=–.y’£;_f’3ATi(}N JUDGE, BANGALORE
RURAL, DIST;E§Ai~3£§A1;QR’Ef{‘(€}Ii!.iL’JUDGE ($12. rm. ,1 AT ANEEKAL} IN
o,seNo.s37/2oo%s4_Vv1m’:._ma:x–.:s.._~~%oN 1.A,NO,4 FILED BY THE R1,
UNDER ORDER 39 f€’.UL;E§*1 AND 2 09′ cm

‘r§~.ifs’3 EPEETTTEON CCEMNG on FOR PRELIMINARY HEARING,

THIS: mi’, CQLIRT MADE THE FOLLOWING:

GRDEZR

1._ Cfiafiefigev this Writ petition is to the ortier dated

:v”V%ia, m.2Q0s”péssed in O.S.No.837’/2008 cm IA No.4 filed by the

i=:: 1~e;~;ps:;dent herein under Order xxx1:=< Rules 1 5:, 2 of cm.

WP 1457912008
3

2. The 13′ respendent herein has filed the suit

O.S.No.83?/ 2008 seekitlg to effect division 0f the

mates and bounds anal to put the plaintiff _

possessicarz of his 114331 share. Several othe1f.~;z§.i:§”£7s; ‘V

sought including the relief of permanignt td zev:s tia.i.;7L

the 4?” defendant from alienating’ or creéififig

in respect of the suit schedule Algfing plaint,
an application IA No.4 auger o.i%:1c;{:«:.$;§;§§<..:2u1es'AA1'A'a.g 2 CFC
seeking an ozfier of defendants

5 3:. 5 fmm furfl1éi' ::c o:tisf.I13:£3tion in respect 0f

item 1:10.2?:he was sought. On the said

applicatiml, of tempemry injunction was

gra11t»3’1’V1 31.0. 10.Q\’;}f}é3v by fhe vacation Judge.

“fjf nofice, defemdanis ES 81, 6 Whfi are the:

pefifiafiérs appeared and filed their Written statement

éLI0__3:1g with application in IA No.5 seeking vaca.tion of the ex»

pé%;r’££A:Vbji’£3_.er of temporary injuncticm. The court below adjourned

_ :t1§;e ease at the request of {he p1aiI1iz’ff to enahie him to fie

V V _ uiibggtctions to {A N05, As defendants 1 to 4 were not served, this

matter was posted to 15.12.2008 for their appearance.

Defendants 5 82:. 6 got the case advanceé on 17.11.2008 and

J6

we 146?9f2008
4

requested the court to hear them on IA N084 8:, E3. The court
below has, however, adjourned the case :9 the earlier__ date

15.12.2308. Defendants 5 6:. 6 are aggrieved by the exieiieidrief

ex-parte inierim order for a period beyond __A”30 ‘A

contravention of Order XXXIX Rujiei of_-‘CPS: fiiheeeu

circumstances, the present Writ petitidn.

4, Having heard Sri M.P;E,e’i1wa1*éj3pa,’ wfienior

Ceunsel appearing for the petitienders ‘add oii’ -perueial of the
materiais on record, I find will be served
in keeping this matter peziduzgi justice demand
that the .d.irected ta dispose of the
apphcatietzs fiiedev XXX¥X Rules 1 £5 :2 and under

Order erder is required to be passed

4…}<ee;3ix1g§«:i§dd'n1i13.dVltheipmvisions contained under Order XXXIK

that an ex-parte order of temporary

be extended for a pextied of more than 30

V days ieeoxdeing any reasons and without being satisfied

the eédrt was unable to diepsose of the application. Within

.;eiip1fiated pezied. In the present case, as rightly contended

VT Rearmed COIIBSCI the order sheet dues not disclose any

each reason being recorded by the court below. at any rate, it

fie

9;? 1457912008

is unnecessary to go into this aspect as the ends of just1'ce___wi3l

be met if the court below is dimcted to hear the app1ic:#:§1;:tia:$i;1–.T:<.3"1?s,

the next date of hearing thereafter without furthefi 'T V'

the case and dispose cf the same themflsrégvithaut' iu:::i,ué..

deiay". Ordered accordingly.

KK