High Court Karnataka High Court

Sri D M Krishna vs Sri N Chandrashekaraiah on 22 February, 2010

Karnataka High Court
Sri D M Krishna vs Sri N Chandrashekaraiah on 22 February, 2010
Author: Ravi Malimath


IN THE HIGH cc)URT or? KARNA’1′”AKA AT BANCSALCDRE,
IJATED THIS ‘ma 22*;-> DAY OF FEBRLJARf’:2§’..

BEFORE

THE HONBLE .M:’.JUS’l’IC;EI’ ieA\{15,Mg.i§t;»:A’£f.H7=

WRIT PE’i’f’FION N0. :33ooL:’Q;i*2AO08 ”

BETFVVEEN:

Sn’ I).M.Krishna.. V
S/0 late MuthL1r21y21p13a;” ‘
Age 48 years, A
Hindu, R/at Nc).-3226, ~ . V
6-C Main Roegdp, “_’ 1.

13!” Cross, ‘II::,di1€a:1._ag.a17, _V ,
Bafl§§a1ore~%’550 Q38}. > …PETITIONER

[Sri H,R’.}XT1’af}vlf.If1a’I§f’g”iE;7fi’iiziin 1;;-1£.’hy’.’ Adv.)
AND: % V % V % M
I . S1f1’_ N . ClrL1″é;1:j1 _c fr’z:1. $.31 ¢3AI'<.a1£;i§1:ie1I1 .

S430 V La te Pa't:'e}. &Na1'1jL111daiah.
':'~lii'1.c£._u.. £VI.a.jc)r.

‘A ‘-R1/at-_ Ng.»1%G-9_/ 1.

_An’r:1f1’a.5jar1′ Ci-ta palya,

. PIAL Poss:-.,

{<3

'i3,g::gaI«<»;§¢.–;56o 01 7.

. Sffli.Cz}N.N€i.h.I’£-l\’E1IZhi.
‘ W10 N.Char1cirashekhar.

“It¥i_ridu, Major.

V Res1’di1″1g at N0.100/ 1,
.. { An_m1asan dra pakya,

C’ ” ;)ei’i’:ioi’z’C.” ~

HAL Post”.

Ba11’1ge1lorc3- 560 O l 7. ..

{Sri M.R.R21je1gop21l. Adv. for R1. zemd R2)

‘i’l?1is writ’: pemion filed L.t1j;dc1′ A1fi.’iti’!(-is 26 V:-‘1nci= V2271

of the Constitution o;{‘lnd1’a p1’a=iying’t.:) qua’s–h__.’ Aru11_1éxn19C<3mE'~_'_ V

the impugned (')rder dai'€:rd l.'§},.2Q'_(}E3' o1'r..if'l1_<;? g1pfoli.oé~iCf§l()I1
under Order 1 Rule lO{2) _c)£.' £'l'1a-.$,.sé;;>r3l v”l:)y fheYXX.l1
Addl. City Civil Court. I_5e.112§§;:i’i–{31*e inNo.,4″?.§32v/.V1993.

‘i’h1’s writ” pemion co111_1’.ng~on<.fo1' p1'€:li.z11i1'1'é11'y llearing
in 'B' Group this day,'_ iihe C'(n.ujt";11;1clt::.1.l'1e following:

In    injunction filed
in the.    was nlam-2 14 years;
   Order 1 Rule 1.0 of Code:

of Civll” ‘ “‘il”;’i;».1l= Court, by the impL:g’11ed

or<ie2".~v :j<3_je<:Vt.e.rl 'i;'l'i.e ékaid appl£(:ati()1'1. H€l'}('.(:", the presem

2. AnamillalgmslmamL1rtlly. learned C()LEI1SE’)l

a1ppe2t.:’vi:’1g for the pemioner (:c)r”1t(–31′.1<.l:f~; that the proposed

'=C'd,e;t'éi2_.dar1t. a 1'1e(:essea1jv anci 2:1 pmper party for the just

and final adjud1(_:a1'.i()1n1 of the su.i£..

W/<""