M..F.A.NO.9445{20EO
SI MISC .CVL.22565/20 1 0
HWTHEIHGH(XNflWFOFIflUWMUUULATBANGALORE
DATED THIS THE 13TH DAY OF DECEMBER 2;)': 'icy. .
BEFORE
THE HON'BLE MR. JUsTIcE:H'.G.RAME_$H-'IV
M.F.A.No.9445/2;e10?_A_AT"V _ .
AND MISC.CVL.*22.565/'EZOMIVQV "
BETWEEN :
1 SR1 D DIGAMBARNATH~.. .
AGED ABOUT 36 - '
S/O SR1 s DUNGARNATH _
R/OF GARUDACHARPALYA
MAHADEV J-'?_IR}': VILLAGE':
KRPURAM_H(;«BLE ., 3
BANGALOEEVSO TALU'K_ "
{AcTUAL£,Y-iR/»'OF NO.«i57=I_' ..
CAR-«STREET. ULSOOR '
BANGALORE. 550.008) _ *
2 SR} SADA _ V.
{AC'1U'AZ. KNOWN As "P, SADHASHIVAM}
FATHERS NAME NOT KNOWN TO
RESF.'ONDE'Nfif {SR1 PANCHAKSHARAM}
AGED ABOUT 4«3.._¥E:ARs
- A "AR/OFAGARUDACHARPALYA
» V * -. MAHADEX/AP_URA VILLAGE
' V , K _P1;¥RAYI__NG. TO STAY THE OPERATION OF THE
IMRIIGNEDS' ORDER DATED 30.9.2010 ON 1.A.NO.l IN
'O__._S'.N_O.'5 '/20009 " 1.. PASSED BY CCH.N0/15, BANGALORE,
PENDING DISIéOS,AL OF THE ABOVE APPEAL.
AND 1VIISC.CVL. COMING ON FOR ADMISSION THIS
" 'DAY, COURT DELIVERED THE FOLLOWING:
M.F.A.ND.94Ie45g20EO
8L MlSC.CVL.22565/2010
JUDGMENT
This appeal by the defendants is directed”‘agE§iu:g{
an interlocutory Order dated 30.9.2010 they’
trial Court namely the Court of the
Civil Judge, Bangalore, in thesuit:
allowing l.A.No.1 filed by the 39
Rules 1 and 2 of the anwitorder of
ad«interim injunction in para–12 of
the order to b6 ::’%_”‘:t’)”i°’ months from
the date of the life;
2. I hVaVe’–heard’__Counsel appearing for the
parties and perused .the._i”m.p”ugned order.
(4
.5; A p5eI*i_is’alg_ of l5ara;12 of the impugned order would
éim’w_a. No.1 /defendant No.1 has admitted
thattthe p_1.aintfi’lt is in possession of the suit property. On
the case. in my opinion. the discretion
eXer’cis_ed by the trial Court in granting the order of
Vaddnterim injunction in favour of the
“respondent–plaintiff cannot be said to be arbitrary or
2:1 )0
*1′;
1 ,
= ;
..’g{1 5 .~’
g x. 3 . .-
%.; 3 5′
;
X
M.F.A.N0.9445(2010
(31 MISC.CVL.22565/2010
capricious to warrant interference in appeal. N0 groiifid
to admit the appeal. The appeai is ac:c*0rd¢in’.g1.3?
dismissed. In View of dismissai of
Misc.Cv1. 22565/2010 filed for i11t;eri1’I”:1::.’S’1f;1$’;_ais0=..:sta.r1_ds…_.id
dismissed.
Appeal dismissed,’ d
YN./ata