High Court Karnataka High Court

Sri.Gopala Pambada vs Vasudeva Bhandary on 9 December, 2009

Karnataka High Court
Sri.Gopala Pambada vs Vasudeva Bhandary on 9 December, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA 

DATED THIS THE 9"' DAY QF DEC~DA?ITBERIT[2I>o9 @  T.  

BEFORE:  . 7 
THE, HONBLE MR. JU$TICE AN/$I4D BDYR_jA~R,EE')DvY 

WRIT PETITION NoV.ITI~5éfs;;3» OF 2009' I<:M:°CPC')

BETWEEN:    '
Sri.G0p:;I}2. :I?;IIIi;Dz_1--§la~I  _  
Age aboilt  "  J  :
SDn_.Df..SIIbb_a" P':;.;Ig1bad.a,.__ ' " 
Residing ziififl E1'g£13J,}vE;1tfi H.(_)1iS€, .

B01iya1I*"Gmm:1..f'-~ %  
Mz1IIg2.fl_()T::A. '  V      PETITIONER

p(I§'y' SE1I'i.Na't:'IIffij:I Bm-II, Adv<:)cate)

. r 'h  x ' 'Vastiéiévu Bhandary,

1.

,

Agtzd about 54 Years.

,Son of Aitha Bhzmdary.

Sadananda Bhandary,

Aged about 50 Years,

Son of Aiiha Bhandz-1I*_v.

Both residing at

M ‘d gu:1z1II(Ei House.

B01 iyzu” GraInz-I,

E\/[zmgui<:):"e. RESP()NI)EENTS

5

TU

.r. .5. .- ..;. .3.

W ., 4< .i. .,.

This Writ Petition is filed under Artie.1es”‘226?,iyand ziztpi
the Constitution of lndia praying .to~q.uyash.’theiortier”pa_s»seé_by is 2
the 2″” Additional Civil Judge (Senior..Di,visio’ny) ‘M’angalog:_e,’ in V

M.A.No.8/2007 by its order dated} 25;.l(i’).20()8_vi~dVe ,A:li1€’_.Xu1f_e–
A and also the order of the.._Civil._Judge :{‘J”t:fniQ_r D_:§iviisio_ii_’,.
Mangalore, Dakshina Kannada in O.S.N.o.2.7_l_/()6; in”ii.A.N().ill
by its order dated: 6.3.2007 vi_de”-Annexureéfl. and et;c.,

This Writ Petitiio’niiic-orn.in;fg’ .sp’tel_iminary hearing this
day, the Court made thet’ol.io’N_ing: i’ V’ A

The “aggrieved by the dismissal of the
appiieatitin of injuiiestions which was carried in appeal.

:iiii:Th锑~–.Film iiiii ‘Appellate Court having dismissed the

~_ “appli’eiii_t_iori~i;’f’i’l.ed by the petitioner. the petitioner is before this

by way of writ petition. The contention that the order

A ‘passed is without application of mind and without considerat.ion

of the prima facie material on record cannot be interfered by
this Court in its extifa~<)i"dinai'y jurisd.i.etion under Article 227 of

the Constitution of India.

8

2).}

Hence, no ground made out for inEe;.iféreVnc_é’L-:ia;d 7the4_

petition stands is rejected.