THi:£ HIGH (,'.()E.ER'¥' or KARNATAKA AT BANC}ALOR_E.
I_)ATED THES THE 32"" DAY OF JULY 2(%)1 0%%jT
BEIF()Ri.i
THE H(.)i\E" BLE MR. .}L%ST'§CE ANAND_B_§%'R..Al{A_E'i§I)Y' "
WRIT PETITi().N N0. 28879-130 ()i%'2(jt)J9
BETW};:'E~;N: « % M F' M .
I. Smt. \/'isImE;1i<shz:namu.
Aged album: 63 yc-j:z1:.'§._ & '
W/n Late ChikE<z1n'm1iina:';1_§z1;)pvu.
(Cf? K. Muninanjappa, V
Ix)
M. Srn;;:.s'Ii<;:lgj1éax' 2;
Aged c:.1)<Z3-11113.8 Jx:-'::'.1'1~'»s, " ~
55/'($'VL'a'sT£ciii(f h i E{?§.u_I']1 Ta'1EL:k..
' BEi!1g2;iH._§'i';f'r~f §(5E)..()()('}. WPETITIONERS
(.By ,'_5'E'1:'E_S; if!:.:5i'1L:n1a1'1[Imiz1EL Adv0<:aIe_)
AND:~~
_ 4' S 1111.. ,1 Ll)/'LI1'11m£l
'A I-\ged album: 45 yeanzs'.
W/0 R'd_jilpp£I.
[U
lslcsitfilig an No.14} 7"' Main,
7"' Cros:"s. Gat:1cil1ii|z|gz1i".
Kcngeri Si-IICIHIC Town.
i3znigztlorc -- 560 060.
E»)
\r'c1'ikatesli.
Aged 2-iboui 43 }-"t':E'1I'S.
S/o L()g£1I]&1Ii'}£I1I}._
Residim_: at No.3(_J. T
7"" Main. Gunclliitizigz-u'. 'i '
Kc:'igci"i Satellite: Town. r " -- "
Bangalore é» 560 now. ..fR-E».SP.ONDEN'TS
(By Shri. Rz'1_}zlShCktl r.K. ALiV_%:)'c£I't.¢f€;i)r R'i€i§i£.ip'0VI1idf3l}I' No.2)
(755386. _Wri't .P€:-.t_1.:.'i.o:102f:1.f'i'ic;d Lz'iidi:'i' Articies 2.26 and 227 of the
Comititutioii of-iiiiggiizi ;5'i':':},:{ii'trggjto"q'Lmsij the order of dismissing suit
dam:-st! l3--.--t%--;3_()j(}':? wI'i'i:»:;!:1 istit'--,I%\:i:t&:';<uz--'c'%H and etc,
_Pc~t'i"t=ions.po:.iiiigg on for Orde.r:s this day. the Con rt
made the i'olE<)wiii'g:: 4* '
ORDER
iH”1.. i ”
‘i”Eiei3′]3e1iti():ici’ is the plaintiff before the Trial Court and the
T i’ SLi’i{..h¥£’v’iI]g ikcn disiI’iiss”-=cd for dcfauit. has been duiy restored on
“mi applicaiioii filed by the petitioner. Howevcl’. an t:3X~f3£l1’tt3 order
5
3
of tc:’iipora11’y in_;’unction which miss §.;_1’a:1ted e.2ii’Eici’ has not been
contiimed. H<wvcvc1'._ the aipplicatioii Lmdei" C)rder XXIX Rules 1
and 2 of the (Tuck: of Cixrii P£'('3L'CCiLll't;'.. 1908, is not fi11Liliy_§;iiSp()S€d
of and is pending consid<:i'ati('m b'::F0i'£: the {rink :'i<_iL:i'f;'-V_ii'~The
responcieiit i1(;'1'Ci1]. who it; ii}E'.' defendzizii 11:15; not c'h(:iise..1'1=.t_('i'fiic
iibiectioiis to the zipplicatioii. The:'efkiAi'i:{'iti1¢ ii7'(3$§[.;)(}.I1i(ic3.E_i','V inziy W6 1
his objections to the sziid uppii{:;1.{i0n a"11'i:;E the T:'ia1i,.'1C.(iui"t' sii':,1i.I'hear
the applicatiuii and pziss an ()1'dC1'i{\'r:.1'iE'}}€I'i[S. '' ~.
'1i'i'1c petition st;-IiiLEs_Lii.sp().§ed_uf' 2—1._Lf::.§ii'LE.izigl}».
""" ._ V Sd/_w.
iiv”