1.
WP 12109/'2008
IN THE HIGH COURT' OF' KARNATAKA AT BANGALORE
mrrso THIS THE 24TH my OF SEPTEMBER. 2.m:»~r.gv;~..R C-2-mun,
AGED A:3OU'I' 3'-VIEARS,
KRS Bu1LDING,'1I'F:;QQ;¢T,v .' '
GANIGARAPET, _
BANGALORE 3f 02, V
(BY SR1 s.;w:=AT BAGAT; ADV.)
" '~ M.NEGi.--'J~R, ADV}
Argo: '»
sM'I{ BEEN éU'i~tDA'I2. }QIo0R'rHY,
" ' » 533/ 0 SUNDAR. MO'C»R'I'HY,
AGED 49"YEARs;' "
.. RESIDENT 0:? No.29,
4, .7 4m,C:2c3$s, GANESH BLOCK,
f R.'F._N.AGA'R, BANGALORE.
1 25111101: ztg.1g1o9(goo% .___';:B' i¢3Ml§gg1~.
BETWEEN:
..PE'I'ITIONERS
., RESPONDENT
‘T .___’V’I’HIS PE’I’I’I’ION IS FILED UNDER ARTICLES 227 OF THE
C(I)NS’I’I’T’U’}’I(}N OF’ INDIA PRAYING TO QUASH THE ORDER OF
‘~INJUNCi’T’ION DT. 3.3.2008 PASSED BY THE COURT GP’ XIII ADDL.
CITY CIVILJUDGE, BANGALORE IN O.S.NO.25404/O8 AT ANNEX-3.
W’? IQIGQIQGO8
THIS PE’I’i’I’?0N COMING ON FOR PRELIMENARY HEARING,
THIS DAY, THE COURT MADE THE F’OI..LOWING:
OEQER
1. In this writ petition, petitioners am
dated 03.63.2008 passed by
O.S.No.25404/2008 vidc A13x1exare–B
parte ortier of temporary afgai11VstAjihéV”1.:ci§éi;ei1dant
restraining them from file peacefifl
possession and enjoyment the plainfifli
2. The defendants 1 as 2
in the couxt appeared before the
court and objections to the IA
within the “bequest was made to hear and
dispose /sf mc%%%app:m:¢n, “fixe court belaw has instead. of
df’.the..Aapp}i§Viifiiévn, extended the ad ‘interim cx~partc
ofdgef gzfijxnjunction from time to time.
3.. for the petitioner drawing the attention
to Order xxxxx Rm 3(A) of cpc and to the
rendered by the Apex Court in the case of
V ” ‘:§;’V a vs Chellappan. db Others mm 2900 ac assay
” “~.-mvbmits that the court below was not justificd in extending the
fig
s WP12109/2008
6:. 2 and pass appropriate orders on the next date of hean’n_g___i.e.,
to say on 2′?.O9.2008 or on any other day before: 20. V,’
6. Accordingly, petition stands disposed of.
X r " T? KK