High Court Karnataka High Court

Smt Sharadamma vs Sri C K Chickappaiah on 7 September, 2010

Karnataka High Court
Smt Sharadamma vs Sri C K Chickappaiah on 7 September, 2010
Author: S.Abdul Nazeer
K

-1...

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 07:11 DAY OF SEP'I'E1\/£BER, 20 id ~ .

BEFORE

THE I-IONBLE MR.JUS'I'IR_AIAR';

_._S/O RAAAAREDDY, "  _
 AGED"  
=.R/A2? N0. 50, A IVIALAGALA.

1:8T* CRQS:':'-.._ 60 ROAD,
NAf}ARAB'HA'V1 II .STAGE,

  SANSALOREASSGOQ1. ...RESPONDENT

(SR1 "VLRAQIANNA, ADV.)
 .. , TH1Sw--M1SC.CVL. IS FILED UNDER ORDER xxxrx RULES 1

-  AND  WITH SECTION 151 OF CFC FOR TEMPORARY
' 1N.mR.cmON.

   .. THIS MISQCVL. COMING ON FOR ORDERS TRIS DAY, '
"-'THEE COURT PASSED THE FOLLOWING:



ORDER

Heard. The respondent his men, agents;;mse«rv:arits_, _

workmen or person/s claiming thrQugh:’o1’= ” ‘V

are restrained from putting up any:§:’e1fi’st1″uci’i:é)r1’bfa–..t1′;1e:§’

suit schedule property V’f11rtii,:er{z’~–..Qrr3ers.

Misc.Cvl.No.14540/1Q is a1Iox5fe:d._aceordih*giyr

ifidga