High Court Karnataka High Court

Smt.P.Rukkamma W/O Lt N … vs Srinivas G M S/O Lt Muniramappa on 25 November, 2009

Karnataka High Court
Smt.P.Rukkamma W/O Lt N … vs Srinivas G M S/O Lt Muniramappa on 25 November, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25m DAY OF NOVEMBISR. 2QG'9_'7._'

BEFORE

THE I--IONBLE I\/IRJUSTECE sU£aHAs.,H,j3~;Ar;%ijf .

MISCELLANEOUS FIRST APPEA£{. Ndf/'=;6é/ziooév   _ T i'

BETVVEEN :

I.

Srm. P. Rukkamma.
Aged about 65 years.   
W/0 late N. MunEswa;naia}1'. "  '

Sri. M. Byregowda, .

Aged about 3.5 years," _    v_ '
S/0 late N..VMg11iswamai;ih,   V
Sri. M. N'é11*aya1z'eL._   _ _

Aged abQpt'i:.3Q years,  .. " V .

s /o. 1a--:.e_N';vy_Ma':a,:swama.:ah ,' "  V  

1 td-,3 are resVid:i11;;§ -at' N.r__J __
San} aynélgar am' -Road. ' ' "
Gedda.l"aha11Vi, Ke1sé:bér.EjjI50bli.
B.eu1;g'al01*e N01'th.' Telluk.

   "" 
.  ab01.1't:v5_3 years,
' _ [S /0. Iaiye 'vNayafy'an appa

' A  N. . Rei.§1iesh.

Aged abtfut 40 years,

S / O laie Narayanappa

 , ziéind 5 are residing 3:,
 I\i'21raya:<1appa Faml.
 Gecidalahalii. Kasaba I"--Iobli.

Bangalore North 'I'aluk. ...APPELLA.N'1S

{By Sri.S. Shekar Shelty. Sr. Couilsel

for Sri. S.R. Krishna Kumar, Adv.)



AND:

1. Srinivas GM.
Aged about 53 years.
8 / o laie lVlLm.irama.ppa.

2. Venkaiesh G.l\/1.
Aged about 45 years.
S/o late Muniramappa.   ..

Both residing at No.8.
Geddalahalli,

Kasaba Hobli.
Bangalore North Taluk.

3. Srnt. Rathnamma. V  ._ «
Aged about 54 years}.  _ 7
W/o Narayanappa  We
R/o Yemalur Village,-'--  . 
Varthur Hobli,   Z. 
Bangalore l.SoLg1{'li_.'l'aVli1k.'  

4. Smt.A11as1,1'ya;;;V   «.
AgeVd«--al3ou'tr.49  
W/0 Nas5ii'*13'_-s  .   . .
R/ Kadugod';.V.illage;=._ " '_
Hoskoie "Palms V    "
Bangalore Rural._Dlsi:1"£«Qi]'.

'V5. .S.i}lnll. Shoblia;  A

 '(By Smti  Revathi, Adv.)

 Agedlvfbci-iii 36 years.
V ' .W/on Rajlash«el_<ar,
  Ry'at'Bend'igar;ahalli Village.
 ._ "Hpsku:'e;v.Ta'i;;ii§,
Bangaloi e. District. ...RESPONDEl\lTS

  This Miscellaneous First: Appeal is filed under Order 43

 " 'Ruleg l'{--r}'of CPC. against". the order dated .l4.lO.2009 on IA No}

 _ in' O.';S.No.5792/2003 on the file of XVIII Addii.iona.l City Civil

 a Judge, Bangalore rejecting' l.A.l\lo.l filed Under Order 39 Rules
'  "l.& 2 of CPC for Temporary lnjiincriion.

This appeal coming on for admission this day. the Court
delivered the following:



_ 3-
JUDGMENT

After arguing for some time, the learned (‘0t.11’1SO1 appea1*i1’1g
for the respondent’. Nos} to 5 submitted that. defendants have
taken up eonst.ruet.i0n on the site bearing No.8 in
pmpeity and this suit is of 2003 and since 2003 u

no injunction at any time.

2. Learned counsel appearing the
that. during the pendeney of the 7
up eonstnietioii and if the is \v’ii}, affect the
interest of the piaintiffs. ..0e:}ai_niiI1g title over the
suit schedule property. h h 0 0

3. ‘t’he_ ‘E’-.E.lAVit;”l7’S 2003. Matter is now pending for
evidence. Both pa1’£.Vies.:’ai”e’~._eAiajt*£’iing title over the suit schedule

pr0perty._ ‘ihea”1eai’neid eotiriset for the responelent, Nosl to 5

“‘~sjt1bn’f_;iti:’:: these……1fesp0ndent.s have already started the

V’V_eens’t»1’t1et;i0’n.’,At.this stage. if injtlnetiion is grantecf. these

re’s.peif1dei1t.s’.wiit.:be’ put to hardship, however. submit that. these

respOn__dertt’Ne}s;I to 5 will not claim equity in respect” of Site

‘A i11’E3,t;tt Schedule T3’ P1*0pert’y and the Const1″uCt:i0n if any

“cm this [Site No.8 ‘I3′ Schedule I?’1’ope1’t’:y*] wouid be subject.

–..0.”.r”.<)ht:h0C" final result of the suit. '

*4"

In View of the above and piacing the sL1b1’11iss1’on of the
learned Counsel for the respondent N0s.1 to 5. this appcai is

disposed of.

*AP/ ~