3 WP. 13288108
IN THE HIGH COURT OF KARNATAKA, BAN(}P{i.§OR3?i;§";--.j: LE7
ii)ATE{) THIS THE 27TH DAY OF >MAY'.'200:§'_~v O
BEFORE " ' ""'
'1-'HE HONTBLE MRJUSTICEV'H..N.N}§G!§MOI~E;§N._:§£;$ :1 A
WRIT PETFFION N0:1028§3;]'2Q08 (OM-CFO)
.BE'I'WEEN:--
1 Sm' R KAMALA
w/ O. %VsR1'sa;BI3;A_ REOOY "
AGEEI ABOUT. 42a.YEARs %
R/AT1YAi'..A'\fAH.§yLLI.VI£,LAGE
KAsABA_HOBL1_, 'MULBA"G=AL TALUK
KOLAR DESTRIGI'. '
Sm? DO §}fii'IJ'A,.. %%%%% .. O
W/"O. ;3§€.I t;'}O_N RAJENDRA
A AG§:OABO1j*r 40 YEARS
R}_AT"SRIRA1f€GAPURA VILLAGE
IIST12Icr.-- %%%%% ~ *
" % I RESPONIDENTS
(B? SR:AA'%c;9%PA'P;SSi3i)Y, ADV.,)
.. FILED UNDER ARTICLES 226 & 227 OF
{rHS.,cSNSTmJT10N 013' INDIA PRAYING TO QUASH 'THE
"~._C)RD}i_'i?_»D'E"'.1I.7.08, VIBE ANN-«A, PASSED ON I.A.NO.6 IN
"~."A..()S,ANCr;.V158/06, PASSED BY THE CIVIL JUDGE AND
"Ji-I1I)IC_AIAL MAGISTRATE FIRST CLASS, MULBAGAL.
This petition coming on for preiiminaxy hearing this
_1f
injunction. On the other hand,
senior counsei for the on of
this Court in IL}? 2007 ' cofiieriels that
before completion of Vevide1i§;eV,:'_it the Court
to appoint a the judgments.
A common: oiiiiboth the judwents is
that there the Court to appoint a
ogurt Coiiimissioigeiiiiii euit for bear injunction. The
éppoiiitmentiof Commissioner wili arise only if it is
fouiid. viiiere ambiguity in the evidence adduced
tiyvthe the purpose of claxification of such an
o
' "';§kciii:1itte{113,r in the instant case, the evidence is not yet
'V V A»eoI1iiieenced. After completion of evidence on both the side,
it is always open for the respondent/ plaintiffs to file
f\_,,
5 WP. }0288f08
identzicai application seeking appointment of a Court
Commissioner. If such an application is flied, ~ _
Court shall consider the same in accordance WV
For the reasons stated above, ‘–_
oaDEa_ 4 2 i ‘
1) The wiit petition is k Q %
H) The impug1ed:_._”‘:«ordieii_ 1 1.07.2008 in
O.S.No. 153 Judge and
quashed. Limrty is
to file simflar
‘ ‘ “completion of evidence and the
considered by the trial Court in
‘ V with law.
§via*nfi’1g regpd to the nature of contmversy
Z the parties, a direction is hereby issued
to the trial Court: to expedite the matter and to
dispose the suit within a time frame of six
0″”
6 W.P.10288.’f38
months from the date of receipt of
order.
dh*