High Court Karnataka High Court

Smt Bhagyamma D/O Lt Revaiah @ … vs Smt Byatamma W/O Lt Revaiah @ … on 17 November, 2008

Karnataka High Court
Smt Bhagyamma D/O Lt Revaiah @ … vs Smt Byatamma W/O Lt Revaiah @ … on 17 November, 2008
Author: B.S.Patil
  -- petitioner no.4.

 v  are residing at
 Thjmmappanapaiya,

..... 1 ..
IN ms meg com? or KARNA"£'AKA AT BANGALORE
narrmn THIS ms 171% DAY or xovsmsn 2003
amour;
mm I-rorrnm MR..ms'r1cs 3.3. ma-my T '  _: .
WRIT PETITION no.14327 or 2&8    "

BETWEEN:    "  " " 4  
1. Smtfihagramma, I

9/0.1a:-.e Revaiah @ 

W] o.Sunesh, -- "  _

Aged about 36 years;  %
2. Smt.Lakshm:idevi,   f  '. 5 _ V % %. .

1) /o.1atc Rcvaiah @   4;

W] 0. Puttaraju,
Aged about 3f2"y;:axs;;'

3. Sn'   "   
S / cg. lat: _Rév.=1iah  j
Aged_abQu'i 30 yeamgé  "

4. smt.Niim;i1a, V' , V

W;'z}.}atc Krishna M~m~Ei1y,
ahput 2'4' ygggaz;

  Murthy,
 Age: 4 
-Since.- migmr represented by hes:
Niothgr 65 Natural Guaxrlian

Bidadi Hobli,
Ramanagaram Taiuk 85 ,
District - 57 I 5 1 3..  PETITIOKERB

(By Sri 'I'.Kodandarama, Adv.)

 



AND:

I. S1:nt.Byatamma,
W] ojate Revaiah @ 
Aged about 68 years;

2. Smt.Lakshn1an1111a @ Lakkamma,
W/o.1at¢ Revaiah @ Bajjaiah,
Aged about 5 1 years;

Respondents-1 85 2

are residing at
Thixnmappanapalya, = .. _
Bidadi Hobli, Ramanagaram 
Taluk 85 District - 571' 513.. E

3. Sri Venkatappa; V 1
S] 0. Dodda Vern}: fitfxpp-€3._,
Aged about 6'2.  ~  _ _
Residing   , "  
Kaflanchg I*io§);ii,7:_; _,  V

Raz1::anag2t1'an§j : " _ 
'I'a1uk7§a pisnficit,-«._$'?1»  -- .  RESPONDENT8

This Wm ?et::fiqm§ 11356. under Articles 226 35 227 of the

 V.C2onsti.!:i?fi:'§.o1:. of I§1'eiia__pra3ring to direct the learned Additional

 {Sr1_Dn.) at Ram anagaram to pass an curler 'of

 restraining the 3"' zespondent fiom
aiieizafing ftiéj j_s1§it schedule property tin disposal of LA. No.1

_  _1mder"---- 01:3-r%'%'%%x><)<:x Rule 1 85 2 of c.p.<:. filed in
" " Q' «O';'SA.No.4.C¥2.fV 2008 produced at Anncxum-G.

'   Petition coming on for prehmm" axy hearing this day,

  made the foHoWing:~

 



._ 3..
ORDER

01. The grievance of the petitioners in this writ petiti:;§n__4iuse.§hat

the Court below has failed to yam an expa_;*te* eaof

temporary injunction restraining the 3″ defend.9_nf’«-.

no.3 herein from alienating the pmpefiy

suit.

02. Pefitioners herein the eeeeen 4er the int
respondent. They have partiéon and
separate possessing ef the Plaintifl”s-

petitioners children of late
Revaiah, the 1*’ respondent-

Smt.The’V2=idv..»eiefen.dant – respondent no.2 herein

Smt. £0 be the second wife of late

Revajaig. ” The {if the petitioners is that respondents-1

mother and step mother) have sold the suit

ee,»eeeeees1ee behind by their father late Revaiah in

favonzzof respondent in the year 1996. They have filed

” ” Q’ suit .for:parti1:ion making the 3rd defendant (vespondent no.3

‘ purchaser as one of the parties to the suit.

” Aiong with the suit, they have filed an application under

.4 :0I7d6I’ XXXIX Rule 1 35 2 CF-‘C seeking an antler of temporaxy

%e