-1-
IN THE HIGH coum OF KARNATAKA AT BANGALORE
omen THIS THE 13*" BA'! or
BEFORE :
THE HON'BLE MRJU STICE MGHAN sHAr§:'rANA%eoL:§5A;gk'%%
mm PETITION &¢.?%553/gbas _ L
Between :
1. Smt. Sunitha V , L -. .,_
W/0 late Devaraya.K'&--ma'-kl} . "
Aged about 70 Years ' ' = AA '
2. Ma:s%erAGane§i:. v
Si 0 late Kamath
about '£2 ~ ' '
Minor rep by grand
Mothitzj Srgtt.
. are ié;a:;1ea;¢.c.r>.c. Building
" Mam Rgad, I).K. ..Pct;it:ioners
_ Adv.,)
1. Vaisantha
V n Wfo Yuvaraja
"Age Major
'' '-- VR/a near Jain Basadi
Puttur Taluk, D. K.
2. Ravi Shankara A.N.
3/0 A. Narayana Rae
Aged about 42 years
Shivaprasad Compound
DJ
Near I?-ijain Museum
Mysme-4.
3. K.K. Mahalinga Bhat
S] 0 Venkatramana Bhat
Age Major, RIO Maril
Kemminje Village
Puitur Taluk, ELK.
4. Snbraya Prabhu _
S/0 Venkata Krishna Prabljug " _
Age Major, R/0 Putigur "
I).K. ._ 'A :.Respondents
4-'-:-
This writn.pé€31:iti0n i$ f.iied~.\1'n(ier Articles 226 81; 22'? of the
Constitution 1-of lgridisa .pi'ay";ng ti), quvashvfhe order dated 31«3-2003
passaci by 'thr{=._'«..fF'ri-."'CixviE'--Jucigzgt '{»JI';.§}n,.§' at Puttur, l.')K,, in Ex.Case
N954/9? pyodufifid at 1'azfHi'e§r.3_féé'H."--'
Writ on for pmliminazy hearing this day,
the Court; made the"fci1r;\x>i.r;g' :
ORDER
. ogjder Anzn:xure–“H’ dated 31.3.2008 passed by
in Ex.Case No.54}1997 ordering for issuance:
6£_deljvcx3}wan*ant is called in question in this wnlt petition.
A. V2; The records disclose that the petifioner has filed
‘ ‘~_ G.S«.No.39l97 for specific perfoxmaace. The said suit is will
pending. During the pendency of the said matter, the orignal
owner (Respondent No. 1 herein) sold the pmperty in favour of
M
-4 ,
practically concedes that the delivery warrant may be issued
against the tenant, subject to the oondition that the parfics to
the matter shall obey the judgment to be it in
O.S.N0.39/97 and that the parties shail not
of the property. The said memo A” gfi to J’
the writ petition. By I’6€X}I’diI1g the ‘
pfititioners herein, the trial has Aiszijtled V L’
This Court. d0€$ I10t _exIt$r” impugned
order, inasmuch as, tvhté’:-‘ the memo filed
by the p-atitioxiétjtérsyh cannot have any
order, inasmuch as, the same
is in terxiiisbf me fifths memo filed by the petitioners.
“the fails and accordingly, the saxne is
. . ‘V .
Sd/-9
Iucigé