High Court Karnataka High Court

Shri Somashekaraya S/O … vs Shri Ravikumar S/O Veerappa … on 19 September, 2008

Karnataka High Court
Shri Somashekaraya S/O … vs Shri Ravikumar S/O Veerappa … on 19 September, 2008
Author: Anand Byrareddy
WP3054108

III THE Hlflifi COURT OF KARHATAKA

CIRQIIIT BEECH AT DHARWAD

DATED THIS THE 1913 DAY OF 8EP'l'EHBEB,_._  V V.

3EF'0RE

ms rmnrnm mmmsncm minim     V

war: pmrnox  ~ 

Between:

Shrifiomashckaraya,  ..  _  
S10 Chandrashekarayya }jIa¥ma'_ ,. .  ~  
Age:69 Years, ' V    
0c<:upation:Service,

Resident of  

Distxictzbharwad.   V. .-§§.mn11omn

1. Sh1i.E2aviku1zaat; ' _ _
S[o Veexapgsa Kanxtojig
 33 ye:-1jrs',,' ' '
  
" ,  R/is Gui, Hosayallapur,

2.". 
*~..__W/_o 'Ver:rappa Kuntoji,
Age";53 years,
 0C'Q2PIiV&te Scxvicc,
AA ' ._R[o Yaligar Uni, Hosayailapur,

H =  Hnismcnnhamad.

   Vishwanath,



WP30542.G8

S/o Vcerappa Kuntoji,

Age: 24 years,

Occ:Private Service,  

R/or Yallgar Oni, Hosayallapur,   
Districtflhaxwad.  RE8P0!lDE;;fi"E'8;~ .. n ;_. 

[By 8ri.Arun Ldleelopaat, Adv for CIRI 1203).. ._  ' 

This petition is am under  226p a:ad._%:2p2?p§p.5f.pppt1§e;
Constitution of India praying to  ..t'o1e ~ "oxti-::r

dt.12.08.2008 made in M1sc.Appca1 No.31/20O8."_;o1A1"the  ofx
the Principal District Judge Dfighasfad  .atx5.xz.t1c:fl1re-EV. '

and etc,

This petition .911   this day,
the Court maria the foll0win;g:_ * ' V   A  

Heard    

  and the respondents are

defendants 5 V suit. The petitioner-plaintifi”

. havmgi, an” “appiication for injunction against the

‘._;es:;}jcnde1_1_iis–¢iz§fitndants on the ground that they have

” 51 property durm’ g the pendency of the suit

‘and to interfere in their possemion, the irial Court

‘A x V’ tfie: application for temporary injunction. The same

been carried in appeal, the appellate court has

T found that there are several admissions by the

§

WP30S42.{)8

pctiiioner«p]a:intifi’ as to then’: having a partition in the year

1972 and it is the propcxty that was sold is what to

the share of defendants 1 anci 2 and therefore

Court has held that the petifioner-p]ainfi:f:’f has

case for injunction. It is this Whichizhis
by involdng the writ jurisdictiozqx. of % * ‘

There. is no made for The writ
petition is rcjoctod. . A H .

.1121] ~