High Court Karnataka High Court

Sri B S Syed Basha vs N Ranganath on 27 February, 2009

Karnataka High Court
Sri B S Syed Basha vs N Ranganath on 27 February, 2009
Author: B.S.Patil

-1-

IN THE HIGH GOIIRT OF KARIIATAKA AT 

DATED nus ms 271% on or mnnuanig  .

among  
'1'!-IE Ho:t*3LE nun.Juar1cE._§3.s.%'i51;fx"éL   "

wnrr Pgunox 39.4533 ;!f_:___2,e_*(_>0"§  

BETWEEN:

Sri. 13.8. Syed Basha,

S/o. Sri. B.?e-ti Nabi,

Aged about 8 years, ._ 
Proprietor: Sazdar'I'i1es87s ' __  g
555 Brick Factory and  '
Works, KGl'?--~Banga:-pet  " 

(By Sri K.Rag€h.._VaV   

ARI):

uluulnnllllllttulluunlnlnn.

1.

Sri. n.amna;a;

S o. Na;€’s:aya1=ap” a, I ” ,
Aéer_i’abou’t.5?’ ”

1_{1v1,.Rm&”” 2
V «Win. Rasngazgath,
ab_o:r;~<§8*~years,

3. “sfi;%’n.R.é;;_3gg;:%h’ azaclar,

Sig. fliéanganath,
Aged, abgut 3 1 years,

4%.’. *’sm:. N:Latha,

‘ ‘i’J__!_¢. D.R.Ba}achandar,
about 29 years,

2 “All are resfiding at

Desihalli Village,
Ba-mgaxpet R$8P0!lDB!fl’8

‘V o;f.'” ‘V

_. 3 ..

3. I.A.No.2 is the application filed by the piainfifi’-petitioner

herein seeking an order of temporary injunction under 39

Rules 1 85 2 CPC.

4. The grievance of the petitioner is that .V

fiicd in the year 2005, the Court fiofi ‘V
order, so far, on the said aPP1iCs’1’=’fi~’}Ils,<«'–.A ' « '–

5. In View of the facts and too and in
the light of the in the
afommenfioned We Wfi$x~~- that application
i.A.No.2 shall hgixfo’ applicafions, I
deem it just 21′ Vdircction to the Court
below _’i.Af’i’#I’o;Q in accordance with Law as
early as i5o§sibie a period of three months

from thc_Vdato4’L<;f_it:Ccipt'i2f "oopy of this order. Writ Petition is

Sd/-7
Judge