W.P. No.§_255;2oo7
nu ma man comer or Iumwmu A-1' %
nxrmn mm nu: 31-1' on or =
~ 11!: Human: uxausntzl rm;
nwrwnnu:
1 SMTRABIYABI : " '
w/0 M ANWAR KHAN"
D/O ALIKHAN % % V
AGED 534YEA.RS{ .
HOUSEH0!1;D'W'0RK€ _
R/A "BEHIND, 1-"¢oPL;=w2.,.R.Ir:i::..MILL
HONNAL1;EROA--D = V'
SHIMO.GAé.;_;577 20.1. * _
.3'; Hicnm. (AMENDED v.c.o.
I ~ % ~ DATED 21.8.07)
*1(a.}' $121 _'
" x 5/0' LATEMIKHABOOB KHAN
" AGED 30 ""-7._:.'-"eR_$=
'V :14 Avi'm_ Inuu
'.5;
' ¢. "r--..-,1 " nngfimn rm mom I: vunu
¢'I.!:.|Il.'l% I.1IlJ'Il.I'l I'rII"I'
,0 ANWAR HAN
':t..i\nr\ a1 am 'on
' i IJI» l'Jn"\3
" _ iii) HABEEB KHAN
S/O ANWAR KHAN
AGED 29 YEARS
le; PAS}-{A _
S/0 ANWAR KHAN
AGED '28 YEARS
{f) SHABEEEW Ki-ii\i\I'IJ'fi
w/o mreoz KI-IAN '
AGED 45 'ffifififi
- 2 ..
F I1'0."fZa"5/2l'iL"i7
ALL ARE RESIDING AT
BEHIND POPULAR RICE MILL T T
HONNALI ROAD _
SHIMOGA -- 577 201 PEf'1fI_'_l'!Qi_ilE§RS-« H
(BY sm G LAKSI-IMEESH RAO, ADV.)
mm:
1 SMT B M SUSHEELA
WIQ B MALATHESH
AGED :29 YEARS
:2.,rs:r mun
III-I-CUIII
191' CROSS, 2'0 MAIN
B.A.PU-.!!NAG.'.R
SI-IIMOGA 577 *. R§;9,;¢NDEm
(BY SR1 svPRAKAsH.A1:m AX
THIS w121'r;jj>n2:'rrrI::$N 1*'eId1d4:.3:a UNDER ARTICLES 225 AND
227 09' eo:€e*a'rrLvmod' es? epemzeee To QUASH
THE enema ~m,22..9.'o6' pdssen -BY--. THE cover on» THE am)
ADDITIOPEAL ed:-2:11. JUL'GEff{S;'%'.'a}I'v'}SION} saedem 1.-at
No.35/o5_deANn "3'?"1:,€05 AS .__PER ..dm14Ex-A AND THE ORDER
DT.23-€3.35 eases 3'.-' THE cove'? 05% we :'ufiBi"i"I0iiAL I.'.':I'v'iL
June:-;~_uR.9Md.:em<firewood on IA No.1 m o.e.No.19a/05
ONL'.' he so F'AR=..é'i$ *2 faeszsee OF' "W-'demons, as PER
ANNEX-B ._IN _REePEc:*r 'oz? sun' arm NOAS4 MEASURING
3o'x4 SITUfi_(PED .-.13 Afifis'-;_Lfi'fAh'fiKERI,
. THIS PE'f"i's'.'i0fi .C0iviiNG FGR F-RF;LimNA"Rv
" ' . HEARIN,GTHl S DAY, 'i'HE COURT MADE THE FOLLOWING:
hidun-1 mi on by the L-.Re M' + -
-- .3. -3:» In luv-uu-Inn
..'I ..1_._J.'~l.l.I'
V'-».p1l1lIlLl1;[__ ;ii'1 suit in o.s.No.193/2605 mm the
of the Additional Civil Judge (Jr.Dn.)., smmoga is
against the common order dated 22.9.2006
(Annexure-A] passed by the Lower Appellate Court -
&x\g)//
'ALP. !1lQe5255!2QQ'.7
by the respondentidefendant and 7
appeal in M.A.No.37/2005 filed. by ”
plaintiif; the aforesaid appeals Vlweiie
interlocutory onder L’
names-r’I I’ll] fhn ‘I1-In} r~n1n~l- i fhg ‘ nah’-1″ is!)-If :1
11159992 II’, BIA’! I-I-II-Ial Ill ,-Ln ,4 $1.315.
the appiication-mi piainm
under Order ‘Iv-l.9j grant of an
order “ao_:ogoittst the defendant
in respect
2. counsel appearing for
the ‘ana%e the orders at Annexures-A &
—nu—-vi-‘— —–n
V” fG;jV%’I_~,_l::_zh_vroeA¢_Aasl1 Rae, 1::-A.a.I.r.r1_r.ar_l eon In-I n
___1.__ _I_
A :-\_e A 1 r 1-: 1 _ _ ._ .1 _ I n
31″.! :5.V.l”I’&!£B8I1, lcfinlctl GO1lIlBO.l I01′
t1to’«–. respotttiont jointly submit that the writ petition
may liitiisposed or by direcflng both the parties herein
status-quo in respect of the suit pmoperty
the disposal. -2’ the am 9.116. 1*-.~-_rt_m_a_r «.1i_r-can-.g 2,-nth
q-vi–an
WV
-4-
E
_c_ee_z lzcenrcizz -.o- L. ,1.-… up any wnawawsn an
F
LI. …_
me suit the disposal of the suit. 5
submit that the parties will fully on-operaatgé
trial court for expeditious 4 V’
accordingly pray for a
(llama of .119 S1… axmfluitictaéi’-‘_;%.
3. In View of the al§wIe, followihfioltlert
1) both the to
mai;r1t~é1i;;.st£;!tus;§Quo«..ii£ of the suit
pmpen;» of the suit in
they are
_’ putting up any
suit property till the
3 = months thc (LL. .1′
. .1’éQ,:=.i’pt/ production of a co y of this orde .