3 WP 28794/2009 4 K PAVITHRA D / O R KRISHNA SWAMY AGED ABOUT 18 YEARS DOOR N010, 3RD CROSS P.V.N.LANE T}-IIGALARPET BANGALORE 2. 5 K CHANDRAMMA ~ W/O R KRIS}-INASWAMY I AGED ABOUT so YEARS DOOR NO.10. 3RD CROSS P.V.N.LANE THIGALARPET p BANGALORE 2. . RESPONDENTS
[SRI.H.T.NARENDRA ,’ Hceré; FOR .13″ ‘ ~– _
THIS WRIT PETITION Is I*’ILED1UI_’.J.DER’~ARTICLES 226 AND
227 OF THE CONSTITUTION AOFINVDIA pI:zA:r1I»IG “I15 DIRECT THE R1
TO TAKE LEGAL ACTION Ac;;AINis’Ij:’1″1~I1«:”~~.’NSPONDENTS 2 TO 5 VIDE
ANNEX-A DTD 18.9.2U?}9A1V.D&E’FC’., ‘ *
Ti-IIS ____ ON FOR PRELIMINARY
HEARINGQTHIS ‘Om, THVEVCQURT, MADE THE FOLLOWING:
The petition’er v;a’;1ciRues*pox1dent No.2 are brothers residing
“‘~s.eparaéiteIy_,__pAVbut hotzifever-«in the same property. It is the case of
that there was a partition in the family.
NeVerthe1ess’.V’Vi}Ie’ ‘Respondent No.2 is interfering with the
‘ ‘possessi~on.I..Hence, this writ petition.
The question of granting the relief sought for in this
VA petition does not arise. If the petitioners possession isfl
3 WP 28794/2009
threatened, it is aiways open for him to protect his possession
by filing a suit and seek the necessary interim order. The
petitioner cannot rush to this Court under Article 226 and seek
protection. Reserving Iiberty to the petitioner to file a. S:E:)i:_tr,~f[_h€
petition is rejected.
3. lVEr.H.T.Narendra Prasad,…..1earne’d'”” ”
Government Pieader appearing for
permitted to file memo of appearance within
JL