High Court Karnataka High Court

Sri D Digambarnath vs Smt Indramma on 13 December, 2010

Karnataka High Court
Sri D Digambarnath vs Smt Indramma on 13 December, 2010
Author: H.G.Ramesh
M.F'.A.NO.9-441 [2010

& IVHSC.CVL.22454/2010

INTTHEHflfliCOURT(M?KARNNflMULATBANGALORE

DATED THIS THE 13TH DAY OF DECEMBER 2:}'Io:f«_ "--,_

BEFORE

THE HON'BLE MR. JUSTICE   

1v:.F.A.No.9441/2015- .. 3
AND MIsc.cvL,_2;2454 /2,010

BETWEEN

1 SR} D DIGAE\/IBARNz'iT..F_I

AGED ABOUT 36 YEARS

S/O SR1 s DUNGARNATH

R/OF GARUDACHARP._AL_YA '
MAHADEVAPUPA VILLAGE: _ . ._ 
KRPURAM     "   
BANGALOFEE é3O.UTH.T.ALUK  A '
[AC'1UA{,LY=P<,_(OF "No.57 VA . '

CAR S'.FRE.ET,'«U,1,SOOP,_ * "
BA1\fGALQI7{E 56:9' 008;, "

2 SRISADA g "    
[ACTUAL KNOwN"As»-- P SADHASHIVAM}
F'ATHER"S NAME NOT KNOWN TO
RES£?ONDE1'-.TT_'[SR1 PANCHAKSHARAM}
 AGED A_BOUT"43._;zEARs
_ '"R/ OF' GARUDACHARPALYA
» _  MAHADEVAPURA VILLAGE
'  K'I?.._PUFOSAL OE"fmE= ABOVE APPEAL.

MFAAIND MISC.C\/L. COMING ON FOR ADMISSION THIS

 * "DAY. '*I'HE COURT DELIVERED IHE FOLLOWING:



M.F.A.No.9441 [2010

<31 MISC.CVL.2245-4/2010

JUDGMENT

This appeal by the defendants is direetedi..agatiiistiv’

an interlocutory Order dated 30.9.2010 pass??? ijhté’

trial Court namely the Court of the 0Addim;;air%%

Civil Judge, Bangalore in the suit it

allowing I.A.No.1 filed by the'”oi:ainti{f” 39
Rules 1 and 2 of the*WQ&PC anflorvder of
ad–interim injunction para 12 of
the order to be:.in’:i’oifce of months from
the date of V

2. I ‘Counsel appearing for the

parties and ~pe1’us’e”d the order.

oixp’ara’–°12 of the impugned order would

No.1 /defendant No.1 has admitted

that ‘the plaintiifftiis in possession of the suit property. On

the faetsvvdof the case, in my opinion, the discretion

by the trial Court in granting the order of

V’ ..__’ad-interim injunction in favour of the

iv”.,_yd’respondenbplaintifi Cannot: be said to be arbitrary or

M.F.A.N0.944l {Z010

8: M£SC.CVL.22454/2010

capricious to warrant interference in appeal. No gr’0_u;r1d

to admit the appeal. The appeal is

dismissed. In View of dismissal of th–r: V’

Misc.Cv1.22454/2010 filed for int§:1*iz11..sta§} V

dismissed.

Appeal dismissed.