W.P.NO.5139/2010 IN THE HIGH COURT OF' KARNATAKA AT BANGALORE' DATED THIS THE 4TH DAY OF MARCH 2010 g Q BEFORE V' V' THE HONBLE Dr. JUSTICE K. I3I:LA.K:IIAVAfI¥s.%§I.Ii': 1' WRIT PETITION No.5139/2:6'10i(C}S:I--€3P1&2}' I BETWEEN: 1' V . P.S.Chandrashekar S / 0 P.Subramanya Setty Aged about 53 years Business at _ Sapthagiri Complex ' Sreenidhi Enterpris§:s--_ I B.H.Road,ArasikerE "V . T 4_ ' Hassan District; " V ,_.;PETI'l'IONER (By Sri. B. Roop'es'rI: aI:I'd. M'; I,';Advs .) AND: V V H 4 ' P. S. Sathyanarajrana. S/o P.Sub,ramanya Se3';ty" Aged abodfg 48' years A' _____ H _ 'R/0° Opp ;'Hoy.Ist:--Ict..i;: ._ ...RESPONDEN'I' This Wm Pétition is filed under Articles 226 and 227 of the " jCr)IV1's'citutiori.Qf3 India, praying to call for records in O.S.No.31 / 2003 ,_or. 'uthe"F1e_.of the Civil Judge (Sr. Dvn) at Arasikere. -- ZTf 1'isAWrit Petition coming on for preliminary" hearing, this . Court made the fo]1owing:~ W.P.NO.5l39/2010 ORDER
The petitior1er/defendant/appellant in R.A.No.294V[2lQ:Ci2l on
the file of Addl. District Judge at Hassan, is before”‘ihi’s«.l._lCio;u’r*iA
praying for modification of the impugned order .s
made in the above said appeal at Annextlre 11A”; j.
2. Learned counsel for the petitioner._submitas”tt;Aat_v
Appellate Court erred in granting subject to a
condition that the appellant’ thevdarnages,
Rs.54.000/~ within 30AVdays froni also deposit
Rs.1.500/– per morithl V.
3. petitioner submits that at least
the time stipvulated to amount may be extended by one
more monrth,
‘”Si–nr:e”g there” llll is a decree in favour of the
respsofirlent,/plairfiiff for damages and also to pay future damages
‘ ‘V-«’every n1onth,Vthe’€–}r’irst Appellate Court is justified in granting stay
-..l.l’_j3subj.ect to depositing 50% of the damages and also to deposit a
it Rs1A_«1.500/– per month i se.
W.P.NO.5139/2010
5. I see no iliegality or infirmity in the impugned order. If the
petitioner has any good ground, he may approach the Appellate
Court and seek for extension of interim order. I see”‘no=._g’ood
ground to modify the interim order or grant further
with the interim order. _
6. In the result, the petition fai1sVda_n:d,_the
K”
dismissed. ‘ . f ‘a r
bI1V*
same’v is hereby — .. L