M.F'.A.N0.9710/2007 1!! mm mm: coum or mnnaurm AT naxeamxzgl: narrnn 11-113 mm 13%! DAY 01? auras 2003 V M nmronm % L mm norrnm m-z...ms'r1cm H.e.RAmE:-:3; % M.F.A. 140.9710/2097 2 % nmwnmc: ' " 1 SMT ROOPA W/0 GOPALAKRISHNA ' AGED 25 YEARS, #155, " «rrrr CROSS, H MAIN, '-- -- BOVIPALYA, MAHALAKs}§T:vi:1'>u,§2m, % . E8ANGALORE~8£$. , V' = 'APPELIANF (BY SR1 T sEsHAGng:1'RAd_, ADVQ') 'V AND: 1 smf sowamevpg' _ - W/QK crLaNNA(-3AN£3A1AH--- ' AGED-54«YEA«RS',V " R/A'I'.NO.'?'38, I"*F" (moss, am STAGE, em I3LO€;'§K;<15'1'l'I MAIN, BASAVESHWASQANAGAR, mNGAL0RE~?9._ _ RESPONDENT
(13Y_ £”>1’~2¥ T2; $i;NDAREsHA, ADV.)
V ‘«T§~i§Sv-: IviFA:F!iLED U/ORDER 43 RULE Mr} OF CPC.
AGA1’N§F’ THE ‘O:i?D’ER DATED 16/’7/07 PASSED ON I.A.N0.4 iN
O.S.NO…’5766f~0f>}ON THE FILE OF THE xxv ADDL.CITY CIVIL
JUDGE,” BANGALORE CITY {CCI-{-23}, DISMISSING £.A.NO.4
_. _T ‘–«.._.uF’I¥,.ED Uiozznam 39 RULE 1 AND 2 FOR AD–m*rERzM
” – . A’1′–*F,M.PORARi” §NJUNC.’.’I’ION.
” V’ APPEAL COMiNG ON FOR ADM§SS§ON, THIS DAY,
–#z%}~iE’g:oUR’r DELIVERED THE FOLLOWING:
M.F.A.NO.97’1G/2097
JUDGQENI
This appeal by the plaintiff is directed
interlocutory order dated 16.7.2007 passed
court — the Court of the XXV
Judge, Bangalore in the suit
dismissing her application-I;A{I\’o,4 flied
39 Rules 1 & 2 r/W Section 151-ofv–the_CPC”fcr.g1*dnt of
an order of temporarjf ‘restrain the
defendant from on the
plaint ‘B’i351_l_t}1e_:disposa1 of the suit.
2. counsel appearing
for the that the appeal may be
disposed of U the respondent herein to
:’&ste;t2x1s~quo in respect of the plaint ‘B’
till the disposal of the suit. He also
_prays”—forv–..d difection to the trial court to dispose of the
W ept_expe”ditious1y. However, Sri D.R.SuI1daresha,.
counsel appearing for the respondent,
Vt jigsupports the impugned order and claims that as on
Wy
M.F’.A.NC}.9710/C2007
today, the plaint ‘B’ schedule property is in possession
of the respondent.
3. Having regard to the facts of the case ii
suit is stated to be at the
respondent to maintain status–_quo4″i1j’–;«csp¢{:t’_ E1163
plaint ‘B’ scheduie property till {iii
The trial court is directeti”~to
six months from the V of a
copy of this ‘~
The the above terms
in “iz}:_1131:g[1ed herein.
sssss Judge