High Court Karnataka High Court

R.Ravichandra vs B N Babu Reddy on 24 February, 2010

Karnataka High Court
R.Ravichandra vs B N Babu Reddy on 24 February, 2010
Author: V.Jagannathan


N 131/\R C!—fAN§\§/\SANI)RA RI/\!I.\’v’1\Y S’I’J\’I’IONI
F3 AN G ALO RE .

:3 MAs’I”I_;I2 VIJAY.

S /0 I.A’I’I%2 [“3 v C3AJI3’~3NI)RA RI–13I”)DY,
IVEINOR IN AGE. I-2I’«:I> BY HIS IvIo’I’I~II::I’2 3; ” .
Iw-\’I’uI{AI. GUARDIAN SMT I’3IIIIAGYAIvI«I.IA’;~.,
R/ATNO308.I:3ANASWAI)vE’V’1i;L.:\G*{i3. ” ‘
I-{AMMURTHYNAGAR MAIN, I’.I\I. _ TA

BAN GALOREC.

4 KUMARI PU’I’I’AMMA @>’II2I;:%I§IIII.A. * «
E)/O LA’I*I+:Iav(3AJI3NI:>–I?ARI4:I)I:)Y_ ‘ I I
MINOR IN AC3I?;.__ ‘I2-I.«:1–I Iw VI—-11:532.; M071’!—11.51% ax
NATURAL GUARDIAN ‘S_Ivf’.£5Ii I3 133—1../\f(i;» mm MA.
R/AT NO.308. IsANA.swA.I__3I \..–“=I.I,I,v,–‘s;’QIIgI:*II\I;~;sAI1II3=RA-I2AI.I’;wAy S’I’A’1’ION.
~
5 ‘ ” R1118?-‘OI\lI.)I+ZN’I’S

{By S;-I If N VIS;-I-II3Ig’IN’A<I'jI—11'~23;'SR: '1' N 1%/\I\/11.5511. ADVS.
FOR C?/RI} ~

A _ _ 'I'I~»–IIS I\;I'1+'III. '.I'='II_;'I.«:I5"'II/oIII:I-I 4:3 E-‘<U!.I?Z [I"} OI–' (‘:.
A;::i«.\IIE\IL$’I’V,%fI’IIII: ‘c3«Ira.I.’)_IaIa 1’3A’I’I:’,I) I 1.01.2010 PASSIIIIJ ON IA

_ I VIN. o,s.I\Io.2o87/2{)<)2 ON 'I'III_«: I~"IE..i-<1 01? VII
V A-I')I3I.'I*I'Q,NAI:,._l~~ cm' CIVIL JLJI)C1£'?3, I-;;3A_Nc;AI,oIzI_:.
]\.L r.()V\/INC?' IA N06 I«-'II,Ia:I) U/()RI')I'%3R :39 RL}I,I€ I 5,: 2

C150.' F'QR T. I.

‘I’I—us APPISAI. (:(i)I\/II:\%:; ON P'(.’)R Al)M!SSIOI\§ ‘I’I~IIs

‘ “g_ If’)P~;Y. T} 11*} C,OUR”I” I’)£CI…I\fI’ZI–{Iii} T1115 I7OI,L(“)\:\»’Ia’\§(..}:

3. O1′: the <)t'I1('r hariti, s1:E')missioi"1 oi» the
learned ('.()1.l1'1S(T1 for the FE'Sp(')l'1d€'1'}1.S is that as the

trial court has also ctirecte<t tlhfi' ptairititfs not t'£) 'p.tit

up any pei'mai1ent' .<31i*ii('t'u:'e in Ute suit pI_'_<;)"}"'J'c.«i.-ft,f_y–…:tih_t'

trial court be dire<'tt'ect to (.iisp()sc=-.* of tit);:a%–':_s:,.i:it. i'i~s§(;%}.t' a1

the earliest_. _ '

4. Having rege1i*d. ‘I {.) 1 hut V.’?.’1.t_’v(.’.’)’l:’Ef:’,S’c’l i-:1» ‘ i
and the }’1’c”,1T.1.}1’C’. 01′ order :(V:”(‘_) 1’:.I}”t.:V:i)t}I()\)\J, I
am of the View t.t1Ve;»Ai:–t,_x:t be rtire(?1.ect to

app}’t.jaH€fl”‘1aA triéit _t'(i\iii”t t’0_’i'””(tisp(.).9a1 of the (‘arse 01’:
I11€1’iT.E?-t a t– the cai{tir;9St–.aiid.-‘t’i’i0 trial court also tt1ci*t*t’c)rc->

witl. _l1’c1w iétjqbe’..dirc§L?t’.(itt to (tis}’)(.>sc. of the suit’. within a

‘1v’i’f1’it3E»~.”f1’t1i’}i1′(‘ iii Vfzihflc iI]ICl'(‘.’>’E of the pE.’l1’I’.i(‘-S t1aving.:g

‘ ifegar.(i”«V._t'<.)f~.tjh~e p€'(".1.l]i3}' 1'1dt.1ll"C of t':I1’l.C/.’1E.v;.’EIir] ces of this Cast’.

5. in the :’E,’.$l,£.H. I (.tirc(r1 the trial <.'(')1..:rE" ti_{')

fciispos<;.% of the suit. Et's<:*i_f w'it'hin four rimmhss from the.

date of this orders 1'("(3t"ipt' and but 1"} parties $112111 ('.0-

()pt"t"&:'£1'€T iii this :'c*gf2ti'(:i.

3

Appe:*2=1I is ciisp<")sc't(1 of in {.110 'c'1b()Vt' 1t"'i'i}1S.

Sd/~

DV-'I'1

JUDGE%j %C %f%%