Karnataka High Court
Parimala Reddy vs Uma Shankar on 3 December, 2010
M.F.A.No.29l2/201 0 a/W
Misc.CvI.Nos.15366 8: 20965/2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3119 DAY OF DECEMBER 2016-: ._
BEFORE
THE HON'BLE MRJUSTICE . '
Miscelfaneous First AaoeaE1'-1No,;_A2£i'12J.2'():;Q" "If-«--._""»1v."
ALWE
Misc.cvt.Nos.15366/zoxtm 20965/2-011:)
SMT. PARIMALA REDDY V
w/o SRINIVASALU REZDDYV,-" .
AGED ABOUT 42.¥r«:.ARs j _. ~ :
R/O FLAT No.2oi_ V _ '_ '
ADARSH NAGAR, APPELLANT
{BY SR1 sHANMEu:§}1}§3pA, EORM/S KESVY & c0.. ADVS.)
AND:
1. SR} UME&"SHAmNKr',RAA~.V "
sgo» P_.GOPALA REDDY
AQED ABOUT 35 XEA RS
' v SR1 MANJLEEATHA REDDY
_ S/0 ._GOPA_LA.REDDY
" _ "AGED ABOEET34 YEARS
BOT'[:_{*A1?E"R/O DODDA BANASWAD1
BANA"SWADI~RAMAMURTHY NAGAR
MAIN__ROAD, OPP GEM SCHOOL
* BANGALORE M 43
.V SMT SUNEETHA
W/O CHANDRASEKHAR
,2-
M.F.A.No.2912/2010 a/w
Misc. Cvl.Nos.15366 & 20965/2010
AGED ABOUT 31. YEARS
R/O NO.11/9, 1~'="i' CROSS
CAMBRIDGE ROAD, ULSOOR
BANGALORE -- 560 008
SR1 P GOPALA REDDY
S/O LATE B Y PEDDANNA
REDDY @ KUVANNA REDDY _
AGED ABOUT 62 YEARS V
R/O PEZDDA REDDY LAYOUT
HORAMAVU MAIN ROAD V
2ND FLOOR, SANDEEP '1'RADiNO
DODDABANASAWADI
BANGALORE -- 560 043 ' '
SR1 PJANARDHAN RE_D"D_Y _
S/O LATE REODANNARE:D.D:f 1, ;
@KUVANNA REDDY A . 1
MAJOR, R/0 PEDDA BRODY LAYOO1' ; 'V " 'V '
2ND FLOOR, SANDEERTRAO.:NG. 'V _
HORAMAVUl_MA;1N_ROAD1;_ , '
DODDA BAI'€ASA'.?v'ADI '
BANGAJ.ORE:fi__-- A3 " ' '
SMVIV-cHAYA:>Iav1'?..V _ _ --
W/OI.._V BALASOB-RAMAN1AM '
AGED' ABOUT 38 " " e
R/O NO,15; 181' STAGE,
12'1'"CROE3S " . ~--
INJRRANAOARV '
BANGALORE W '5aQ_.o38
» _"E':RI V RAMACHANDRAN
' .'s/O-_I;A1'E: vENia:AI;Y"AV '
PEDALVIJRE'/lPINDA1.a I
NE'I.LORE--.D1'S'f; A P
SRIa_<: KOf1'A4Ie_EDDy --.
S/0-c maEDD:¢j-~._ ' '-
AGED ABOUT éL_5'Y}:3AR'S._
R/O NO:2_0; ADARSHNAQAR
HUBLI " ' =
"
' . ABOUT-_53 YEARS
' 5:: /O» .Ij3,/jI*/2I;- .-JOURNALIST COLONY
'-- A AB C NAGAR
NELLORE'j'D'ISI', A P RESPONDENTS
. {BY SR1 VNAOA REDDY, ADVOCATE FOR
= ~1\/.1,/_.S VNR ASS'E'S., ADVS. FOR RLR3)
"THIS MFA IS FILE333 (3/0 43 RULE MR) OF CPC AGAINST
_ ORDER DATED:O8.0}.20lO PASSED ON I.A.NO.1} IN
, :;O.S.NO.II52/2004 ON THE FILE OF THE I ADDITIONAL cm'
-4-
M,F.A.No.2912/2010 3/W
MfsC.Cv/.N05.15366 & 20965/2010
CIVIL AND SESSIONS JUDGE, BANGALORE {CCH:2],
DISMISSINO I.A.NO.}1 EILED U/O 39 RULE I AND 2 OF
FOR "III.
iViISC.CVL.15366/10 IS FILED UNDER ORDER"-39 S'
1 & 2 R/W SEC.151. OF CPC. PRAYING »GRANT A
ORDER OF TEMPORARY INJUNCTIO_N
RESPONDENTS I TO 3, THEIR MEN, THEIR AGENTS."THEi:R"II V
REPRESENTATIVES OR ANY PERSON% OR " PERSOIxIS""A'C'T'INC
UNDER OR THROUGH THEM EROIVI'*I.N'I'ERPERTNG' WITH THE
PEACEFUL POSSESSION EN._JdY_NIENTT THEHPROPERTY
MENTIONED IN THE SCH.EDU_I,E:iv HEREUNDER,
PENDING DISPOSALOE THEY-AI.3()VE--AI?P}ifXLVIN1fI"HE INTEREST
OF JUSTICE. i "
MISC.C';j',,2;T5'9,6S/20I_Tj"i.':fS.&: "UNDER ORDER 39
RULES Ij&"2 SSfi5C;}5}.AVVQF CPC""PRAYING TO GRANT AN
INTERIM "ORDER OI«"fTE'MPO.wY INJUNCTION RESTRAINING
THE RESPCNDENTS V1'--4.S'1Y)_"'5,,b'""i'I'{EIR MEN, THEIR AGENTS,
THEIR REPRE"SENTATI_VES 'OR ANY PERSON OR PERSONS
__.VACTIN£3{ UNDER xOR,1fHROUGH THEM FROM INTERFERING
WITHV"FF~EEf*SPE1XC.E3FUI, POSSESSION AND ENJOYMENT OF THE
'PRORERTY--.IIVIEN'IfIONED IN THE SCHEDULE GIVEN IN THE IA
PENDI--NIGVV'VDI1EPQsAI, OF' THE ABOVE APPEAL, IN THE
S INTEREST_QF.JiJSTTCE AND EQUITY.
.. __APPE-AL AND MISCCVL. APPLICATIONS COMING ON
_» _bAi1"MISSION THIS DAY, THE COURT DELIVERED THE
_ -(FOLLOWING:
W5,
M.F.A.No.2912/2010 a/w
MfSC.CV/.NO5.15366 84 20965/2010
JUDGMENT
Learned Counsel appearing for the
submits that the appeliant does not press *
The appeal is accordingly dismisse_d….a_s’ nof
View of dismissai of the appeal? :Lr;:;ers1¢c1;to’;y*1i
applications in Misc 1 5366/ 2.0 A ‘ and
M1’sc.Cvl.2O965/2010 aiec stand..c1V:isrn’i’svsed. ”
Appeal dismissed; ‘A
Yn. /ata