High Court Karnataka High Court

Sri B N Babu Reddy vs Smt K Jayalakshmamma on 23 November, 2009

Karnataka High Court
Sri B N Babu Reddy vs Smt K Jayalakshmamma on 23 November, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATEI) '1'1~11s '1';--113 23111 DAY OF NOVEZMBEZR. 2009' 

BIEFO RB:

'1:'m«: 1»101_V"BL1%: M1:-1.L1Us'1'1c 1; SUB}---IASH 1's'4..4§;1)v1j'=V.: 0"' 

 

MISCELLANEOUS FIRST APPEAL.1iE0. 1'23;311.A/ 2.1)ok7'1 {CF10}?  

BETWEEN:

Sri. B..N. Babu Redcly,  
S/0 Late. Sr1'.N. Narayana Raddy.  '
Aged about 55 years, 
R/at No.8, Oid No.40.
Doddabanasawadi,

Bangalore -- 580 043. 

{BY S1'i.T.N. Vish_£vé1'1'}aFtjha,gifidxr_}7    0

AND:

Smt. K. JflayalakSh'17na,Ii;n1a,_   .
W/0 Sri.  Kr1s'i1napj:a.'1»_  "
Aged about  years, '- * 
R/at No.7', 2"-T1.1C1'0ss.._ A
Subbajiyanaxpaiya. " "

 . Bana ségxvaadi Road;  . _____ H _

MS. "1"~Jagéi'r* Pdst,

_VB»apga_V1prg_ 4 . 55Q'~10__43. ...RESPONDEN'1'

[f:§>y.  Sri. Gemesh R. Ghale. far C / R}

j ':}VEiS(3€11ElI"if?()L1S First. Appeak  filed u11ci(;=.1* Order 43

._  0uI"{_r} of CPC againsi. the order dated 31.08.2007 passeci on
% 1..01'.'1.A_:1\1¢;'2 in 0.s.No.3345/2005 on the 111:: of the V111 Adda. City
0' Civil and Sessions Judge. Bar1gaE0re. 2":111owi311g the IA fified U/O.

1.039 Ruies E and 2 0fCPC for Temp01:a.ry I11j1.111(rt.i(m.

This appeal coming on for zxcimission this day. the Court.

deiix-*e1'ed the f<)I}owi11g:



,3-
JUDGMENT

After a1’gt.1i1’1g 1’01’ some time, it is 1’1(‘)1i(‘Cd that, this Court
by orcier dated t1.10.2007. has directed both the pz1i’ti<3s to
I}'121iI1t'c1i11 st/atus~qu.o with 1-c;__§a1'd to the possession and
di1'eC.{¢ed not to ehaiige the nature of the

as on that day. This interim ordei' has been (t()ri_t.inti'e=:i t.iii't()£i:1y;'

2. In the iight of the said 0rdei’.:”1bc)t–h the :c,0ti’;1_:se1
that, the Trial Court be directed T _t5~..expedii:’e the t.h~e stiitl’

by continuing the interim order pa_s__sed_ l’)§._( t.his’C«0t;1’t.

3. Considering the ih.te1’ih17′(§1*cIe1*’-. ;ti’1d–.consi.de1’ing the

submissions niadeuby_b0th the Order of the “}{‘1’ia1

Court ‘

(i) uBr._4)th.vt.tie directed to I11E1il’11.aiE] status~qu0
as the possession and also cti1’eet.ed not to
the nat.u1’e of the p1’opert._v till the disposal of

obse1’v21t.i01’1 made by the Triai Court dtming, the

course of the disposal of IA No.2, are only rnade for
the purpose of disposal OE.” EA No.2 and the Trial

E
%e
\

Court” shall not be iiifluenced by St.1(.’.h fi1’1c,iia1gs.

(iii)

M3″

The Trial Court is di1″e(‘.t.ed to E.’Xp€di1′.(;’. the suit,

preferabiy within one year from {he date ()1″1’e:_~*r:ipt of

rt-zcords from this Cm.u’£,.