M. .A.N€}.1.I2'Q?gf2098
IN THE HIGH COURT 3? KARNATAKA AT
DATE!) Tms THE 15* my 05* JULY I A'
BEFGRE
THE Hormm mR.Jv3T1cr;"fiV.§§;RAM.Vw " 'Efii-31:: = _ " V'
Misceilaneags First Agm Hal Ng;1.§)54$,g"_
BETWEEN; .
SR: :>,*m?:U13;eaPPA --
ago LA'E'E TH1f'PEZ':'%UI.3.i2Ai;AI& _. _
AGE: Agaam" 51 ?2'EA:5ia:3_V , ' '
R/'A'1'NO.'}"4, em r";:«RGs.a:~_V __ _
15TH MAIN I-€OPs.'L),*i?}'1'f1_ ;33;.(::+;:s_»; ._ "
§<;or2A;~AA:sIt;§ALA<
BANGALCJRE --' 56<3_v03rs_ _ . ..APPELLAI\f'l'
* * " ' ' ' - {commune}
(BY SR1 K:'iw;!.C:HANDVV1?£§.':_P§~§AS§{D.,:'ADVOCATE.)
ARI): ;' ~ _
' i;s;R.{:i--i§.N'i3RA'5:HExAié" """
s,'Q'~33,'1'.RuDR.aPI9A
'A.§;E:; VABQBT fa ";?."E5,RS
R/AT .nf;Q.74,'_:v..F1;,Q'QR, 4m CROSS
15*mMA:N R.<)A.:;»,T 4TH t;3Lo<:x
E§(3RAP+€Ai\¥._€}AL$§
'VBANGAL-QRE - 568 034 ...RESFOHBEH'I'
' §E3Y SF»; D.i&.sR:RAMAPPA, AEZIVG-GATES}
(CQEMMONE
"r. ":s:i,F'.;s,. No. 1354512230? ES §3'lLE;£} we 43 RULE Mr} 0;?
"c ACEAENQ? THE GRDER BATED 1905,2o€:7 PASSED ON
, ':;A;--: :1»: 0.s.N,2@42,I2005, GN THE FELE 0;?' 2 Az3:>;*r1r»:A:,
'*.r:;:mr -:::viL ARE} SESSIONS JUDGE, BANGAL(;1rE€E2, A:,;,<;aw:Nr;3
" ~ «ma N53,: FILED U/O= 39 RULES : 85 2 .1120?'/2008 IS FILED UIO 43 RULE 1'{'1*}. Q73_£3"'--_
CFC AGAINST THE ORDER DATED 24.10.2008 PASS§_£€;EI..
E.A.NO.2 IN O.S.NO.2€>42/2006 ON THE FILE OF' THE} E ABE'-£,M_ ' .
CITY CIVIL AND SESSEONS JUDGE, BANGALORE {C3_CH{N().n2},'
D1SME8SENCx THE EA. FILED 1.1/0 39 RULES E 85'-'£'OF_:C'..PCV.F€3AR
TEMPORARY INJUNCTION.
THESE APPEALS comma oN""F0;é';fi;'£3i~Ji;~sg$:;:g7'i¥
DAY, THE COUR1' DELEV}§.RED T;§{E§ FOLLE}W'ENG: T » .
'JUDGM§§3. V %
These two appeai;s"~~%&by direciged
against two i11terjQcuto;fy%§§§dffi§f$'» and
24.10.2608 Court of the
I Ad<1itit3I1a}€.£x1fi'é:_4v:;';~§i.'.':" in the suit in
order dateci
19.06.:20{)'Z,4' . the_ has allowsd the
applitgatian-}'.L%;'»3., fine respondent-plaintiff under
1 85 2 of the C.P.C. m restrain the
who is no other than his father,
V Vv _ fron:f<ii.is1:):<$s':;%;%§ssi11g him finm the suit propmty. $5: the
{}I'€i(31' dated 24.10.2008, the ma} Caurt: has
the app1i{:atior1~l.A.2 fiied by the appeIiant–
T " — ié§;'iEz1dant under Gram' 89 Ruies 1 8; :2 02° the C.P.C. {:0
y%yM
M.,F.A.N6.1 0545/200? Cfw
M.F,A.No.112£??f2098
restrain the respondent-plaintiff from disposses s.§" 1g_
him and his tenants from {he suit; property.
2. 1 have heard the ieamed cvtitiznsgi ;e
the parties and pczrused the ixnpu:g1}ei5€_'(§i*VdeZ1’3,V”‘ if
counsel appearing on txatsfi-.,:V§:”s~ides S1;§b3jI}A§.;fL”..:A?g;fiZ§i{‘
gmu11d floor cf the 3241:’. propei£§?_:-iS”~-tgnéfitéd. the
appeilant-cieihndant 1″(‘:I€1{; the
resporxdent-pigfixiféiifif is his iamily in
the flout the appe1′;iam~
de:*er1«:..:§::£ :sT’ pemon or me f’11’s’£:
floor sf aim; ~”‘l’11&y f11r1:he_r submit that
thesgtwq bédisposed Qf “by c:iire<:t;ing bath
"£123 ""pa;ri-56$ "£:n today tiii the éisposal 6f the Suit
V . 3. facts of the case, I accapt the joim
” V’ * vguhmisaiion mads by the §e3rnr.:*:d counsel an bath sicias
…f_-a’i:;d ‘d’:irect bath the partiea ta maintain Sta{1}S~qLlG in
T ” i*€i$p€ct of the suit promrgz as an today {iii the disposai
\1\§/
§L._F.A.NO.1§_545Z2;Q_{3Zw§§zi¥f
M.F.A,No’1120?_{24_Q 3
ofthe suit. The trial Court is directed to disposr:_
Sui: expeditieusly.
The appeals stand disposed;;:i”‘i;1. Lilia V
in modificaiien afthe {}I’d€I’S i1:1pugr}ei§._ herei:11., * . 2 V’ ”
Appeals disposed 0f. ' *g3j, Tudge shu-