IN THE HIGH COURT OF' KARNATAKA.
CIRCUIT BENCH AT GULBARGA.
DATED THIS THE 23% DAY OF FEBRUA L "
BEFORE :4 C '
THE HONTSLE MR. JUSTICEAACVAJEE' J. GIjV1\:¢;A:L--.i'.V
W.P.N0.8O636 OF zoio (:'::»V_1i/1«c1C5:;)A%« . . "
BETWEEN: V '
SMTJVEURGEWWA .
W/O PRABHURAO GANDIGUDL ~ _ _ _ .
AGE: 85 YEARS, occ: HOUSEHOLD, = _ ;
R/O H.N0.9~-439, SHAHABAZAR -- '
NEAR LAL HANUMAN T1+:;M;_vL1«:,y"' "
GULBARGA. ""a.' 3 v "$»W;
V_ _ PETITIONER
[BY SR1 SHIVAKUMAR*K;g:,Ld-:)R{'A,D:\kf0CA*:E)
1. ALAMKHPa1\T'* C _
s/0 JAFARVKHIXN 1+;
AGE: MAJ0R."~'oV¢c:,BUs1NE'ss
2.:-T 'aAFAR'K%1;AN. A. """"
S/'O KHAN
"A{CcA1,LED'-AS s*;..Q"MEIHA.BooB KHAN
1:HANsA;B;"_~MAaj'0R,
occg BUSINE.53S
"BOTH R/CG. SHOT No.6~8.'21,
.SITEj_ATEVD AT ARYA NAGAR.
"«I'{mMNABAD BASE. GULBAERGA.
... RESPONDENTS
interim Stay. The learned Appeliate
g’1*23inted an interim order. AS against the
V
¥\2
THIS we FILED UNDER ARTICLES 226 AND 227 0;’
THE CONSTITUTION, PRAYING TO QUASH THE IMPUGNED
ORDER Ai\§1\EEXURE«D D’I’.23.’i1.2009 IN R.A.No.l28/2009
PASSED BY THE 111 ADDL. CML JUDGE (SR;DN.)
GULBARGA ON LA. 1 AND DIRECT THE R.ESPoA;.13fENfES.”*ro
PAY ALL ARREARS OF RENT TELL THE DATE E:’I;ii\jr—t’::}
THE APPEAL AND DIRECT TO GRANT’–~Ct:N’Dti51’IoN.AL–~ ..
ORDER TO DEPOSIT ARREAJES’:” Wm;
CONDITION.
THES PETITION ca*me;:iJ Ff(T§:¥<Pi%L.HEARING THIS
DAY, THE comm MADE*T}{i'E EQ1,Low1N€:g':"
' ' p p 9; 1)}-:3" it
The .pe?tit¥iohe1" :§ét"'i'S1vi'itVV' in O.S.No.325/2007
Seekiiig poSASte_egSioi7ipo*f<V:th'e Suit property. On CO1"}.t€St, the
suit istdeéereetd; which, the respondent filed
an';a.ppea1.x appeal the respondent makes an
griint'if1te1"im order, the petitioner is before this
2. lVl1′.ShiVaku1’I}E1I’ Kailoor. the iearned counsel
appearing for the petitioner submits that as on the date
of filing of the appeal, the respondent. was dueof
Rs.5.00.000/–. He submits that the App-ellatej
could not have granted an absoldie stay. . 2 V
3. I have perused the passedr..b_”fg tlalellllearnedll
Appellate Judge. islvvdecreed, but
however, the claim a sum of
as.54,00o -been v§.___:NeveI’the1ess, it is
open for “necessary application
before such application being
filed, shall invite the objections
from the respondvents proceed to dispose of the said
applicai;iolnip_in accordance with law. The learned
also would consider whether the appeal
itself carfi hleldisposed of at the earliest.
With these observatiolls, the petition stands
disposed of.
%%Sj&;:%§%[j%
,,,,,, W