IN THE HIGH COURT OF KARNATAKA AT BANGALORE ._
§ DATED THIS THE 17TH DAY OF SEPTEMBER, 2009' A
BEFORE
THE HONBLE MR. JUSTICE ASHoI:'A13f_ H1NCH:S13:R1"~V:: ~ _ ''
WRIT pE'rm0N No.27349/2009 {Gnqéicficj 7
BETWEEN:
1
SMT. JAYARAT1-{NA
D/O LATE K.V. VENKATE.SI-I MUR'I'},jIY
W/O KI-IARISH KUMAR ; .
AGED ABOUT 28 YEARS ;
R/AT KAGGALIPURA VILL..AC_rE. '
UTTARAHALLI H4031; V -
BANGALORE SoUf;m~1V'1*ALU2«; '"
SMT. SAVITHA " A '_
D/O LATE-~K,V;A_vENKA'fE.SH
AGED ABOUT'2§ -
R/AT KAGGAL1PURAV1LLAS--E' '
UTTARAHALLI HQBL1' . "
BANGALORE; SOUTH TAi.UE{
. 'V PETITEONERS
« :;(BY--SRI 1\)r.'K;"'SANDEEP, ADVOCATE}
D /OLATE VENKATADRAPPA
. _' ' .,AGED 'ABOUT 66 YEARS
._ '7.'
._ D./'D-LATE VENKATADRAPPA
AGED ABOUT 62 YEARS
SMT. SUSHILAMMA
D/ O LATE VENKATADRAPPA
AGED ABOUT 55 YEARS
4 K V KUMAR
D / O LATE VENKATADRAPPA
AGED ABOUT 47 YEARS
5 SIVIT. SHASHIKALA
D/ O LATE VENKATADRAPPA
AGED ABOUT 45 YEAR
6 SMT. SUMANGALA
D / O LATE VENKATADRAPPA
AGED ABOUT 43 YEARS
ALL ARE R/AT KAGGALIPURA VI;
UTTARAHALLI HOBLI _
BANGALORE SOUTH TALUK
7 RSHANKRAPPA «
S/0 LATE RAMAKRISHNAPPAV» '
AGEDAB0UT54~YE.ARs; _ :
No.31, KENcriANAjR'A_':.I,1-. _ "
RAJARAJES;HwAR1- _ _ ' '
BANGALORE»: 563039' .,
8 R.V.VE;NKA'1"AI?.i?A_« _ _ --
S /0 LATE RV; VENI{_ATAP.1?A- '
AGED ABOUT 55 ~ "
No.132, 6THCROSS_ g "
5TH MAIN, PA1:>MANABH.ANAGAR
_ BANGALORE -- 560 070,
9 R; LOKESH -REDDY
__S7'Q_ 'RAMALAR..S_R;'::DDY
AGED A};~3c>_m'V YEARS
KONANAKUNTE CROSS
_ KANAKARURA ROAD
',3i3ANGALC;.RE «M 560 062 RESPONDENTS
A PETITION IS FILED UNDER ARTICLES 226 AND
CONSTITUTION OF INDIA PRAYING TO CALL FOR
' RECORDS IN OS No.1022/2009 FROM THE FILE 01? THE
VIINID ADDL. CIVIL JUDGE (SR.DN) BANGALORE RURAL DISTRICT
I - ...AT'BANGAL0RE, AND ETC.
TIIIS WRIT PETITION COMING ON FOR PRELIMINARY
I HEARING THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
The petitioners’ grievance is that the _
granted an exparte temporary injunction order. » ‘if.
2. The impugned order passed
discretionary order. No interfereiice ._snc_h «Vcrders is
warranted in exercise of th’e~..V_poWe’r’ un§.ieVr’-..Artic1’eV”i227 of the
Constitution of India. The ends be met by my
directing the Trial (3o’n._rt’ -to expeditiously as
possibie and in .outcr”iimit of 10 days from.
the date of the of the today’s
order, provided already served with
the notice on I..:’…No.I stiitivsurnmons issued by the
Trial ‘V .:, V …… ..
Petit:¢ni’isd:é,y;p.éed of accordingly. No order as to
Sd/*
Judge
bvri ”