‘W ‘”‘”‘-“”*”‘*”W’ *'”‘-“” %–UUK_l-tar KAKNATAKA HEGH CQUR3″ OF KARNATAKA Hififi CQURT O?’ KAQNATAKA 1*-§l’é;’3§*£ COURT OF KARNAYAKA H16!-i COLW
av “I’I-fii r-mu scum 01? KARRi’L’I’AKA AT BANGALi§Z¥E~.
mmm ms ‘mm 24′”! my me’ QCTQEEE’
Bsrcm
‘rm Hoxma Ih§R..!£JSI”I{2:éEV Ii7′.}_AI?IAfi113€’\.:¢’,,
BETWEEN: ~ X A
arm aim Sm? %
Hn%d%.:., h&a_§cr,4_VcafJ@T:ga:t:a?1’s_4I’1xtt4_
“”” ‘ inhathcasas
(By &’E dsgyfikuzfitxx «. agiv. ,3
3:1 m;Vmg.% ‘ma mu
A. …..
‘~._F?e§1.vby i§ia;V§’::*i2’1t,fl’8a Matadhigaaflfi
%a1-fin
H§1’id§i–,. figfififi
Bymwa Hakim”
* ” ~ I .$;’»9.1a’5e §?,,Babu Maisay
: ‘ ii-“n:d2.2-,_Ag¢:44 years
Helium
” Pmn, Ma@nre, …i2mpoIxienm
Qommon in both mass
(By Ssé Gfifififirflwtrmc Gowéa, Aav.,)
mg I€:::.”.?481}2GOfi is filed u,rQ.43 Rule 3.9-} of
cm wwt the order dated 2L-4.2006 passed on IA
Him? in C’LSaHc.Q6}’2006 an the E: af thus Prl. Civil
Wm: W mnuwnwmn. mum a.mm;i..e-3:» mmmumm mm-I Conn 09 KARNAYAKA Him: mug: «or mmmmm mm-1 cougrm mm: mm
Judgs {$2,311.} & cam, Manmm, anawing the us
%diI.:”§.39 Rule 1 &2C’.PC firTI.
ma I~I::.748fl/2006 is Eeé u;.4.3 Ru}; 1{x}”‘:ii’–
CFC. awwt the cram? dated 2IA.2{)06 5:: EA
Hm» in GmS.;Na.26i20CNS on the men: the.;Pr1..
Jxzdm {Sr,B31..] &. CUM, ‘IA ‘I’%”:e;1._._f4″:.;:v[_A
§e.dugo.39 Rule 1 &2 cm fpr TI.
we appeals aoming
Sam: r:ie3ivm~a:i thefialbwingg ” V}
g2,,~;m’Vk%k%%L M % & 4 km:-e the R131’
armagarm fnliawixg am-ms:
i,_fifi[d§+¢H9$£2«”fii’1fi 4 filed by Plaintifl mam’
;.C3»rd¢r.,4″3§f::Ruk 1 and 2 C.P.C. are. hmby
far. Came-quently, the ad-
_ ?:fi@’%:¢:-£13.’ cram’ of tcaxlpcraxy injunction
A garibévi an 1’9.};.20fl6 E hereby made aha-oluhe.
§}*-e.,>s:;,gh m” rm dafendam is hereby x-mtramed’ fium
the acts afany wastage, dung at
V’ £32′ alhwfi the suit pmpmty
J\§ ? Lu». lflbx .
di3&a3 sf thh suit.”
Emma-e, me defméanz is mam ma com-::,
I31 I have heard Sui -Jayaimmar S K
% Cmxnsai a for
rmpofient.
Gem. %
3″ The mm cauuégz the
= ‘T ,.i. and _¢_’ the order
at’ am xataurti-is :1 that plaint
am r::::.t~ of suit mandala
» 7 Rule 3 cm.
Hwhe” s~’:i:z1 1§;a;5?’i=;iVt11eapphca’ ticn fargzrantof
is exam that suit schedule
gmm witlfm the t¢1’ritz:ria1 jurisdiction
* =’!; .§ IVii.oram’ as avcid ufisary dhmxasien on
ii ‘a .nac:easa.ry tr: 1» produce the am:-..”g:ufan
T “~ 3.2.215: anmciuh preperiies. as fauna in the phat’ aa
wake: in tla application fled fin’ want af ampere:-y
uvunl ur nanwnnpsma rub-H (..;UUi§”r-‘ KARNATAKA MIG!-I CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA. i-HGH COL]!
ifijunnfiian. ‘ N cvé ‘W “””g’~
GQIRFQFKARMAMKA W6!-*1 COW’! OF KARNAWKA I-‘RG34 C0113
% ;3§Va;1{§¢..¢i7§I€i.Vbufld?@afte1’dsp. 3%. 2.0G,Q00-Q
; uuuni ur nmmmmm mam <..;mm;'z «(aw wumlmnxa 9-EIGH cam? OF KARNATAKA HIGH
!
. =I'¢ bk WUPEIW situated in
mm 2%. g,,__..s.Ho. 'I_f_._§.Ho.
war; buudm hm-mg N<)A§.5 -9'-_$1f"' 0 ":1$""'5"7.':3"
mg ma 5-9-sm;1, 379:2. aii mm:
2 595 1-+3
{Ffi3:f_ tha ami Court Fee of
scsmduge 2irc».9:A) in me plaifit.
\V fi*V§{a._Zl §’v{j§f; Sec.7{d.] K.C.F. & S.V.Act)
in the Ioeamy ms Ra. Lag
Ra.1,95,m,ooo-on
&
= F’:-csm the abcme dmc:-ription it is ohvinua that
Irécatiagz efitem Nc:.1 in mi: manfimwd wfih mfmmwe an
piace; fifilmaa, Think ar I}istz’ir.:t}§ The bcunxziafi are not
{\3 CSi’\.«, pt ‘t’~ (Irma
* …. ,_ Am
% arder.
: mwmm mar’ wwmawmamfia wmri mwmu «gr KARNATAKA HIGH-i COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIQH CQEJEY Q?’ KARM&§’iM(A HIGH COW:
In vim mg the abaw discussion, I hold
impyfi arder mzmt be mzstaixzned.
Ea. In 3113 resuh, I pass the c;1*§3_m,” ‘
A:9rmEar*~=awted- _ _ 1 V
fix mam passed by gmgm
fiamm are acaurt.
at %
the appkazinns if
suit in mm arc):-war
‘E’ Ru}: 3 it is found rm suit
s.am1a:;a gm gimme within territorial
gfik-av
Aconzsentiarm mlmad by
‘V
to send back the records along
SdI’*
Iudqe