Karnataka High Court
Sri J Padmanabha Reddy S/O Late G. … vs G Renugopala Reddy S/O Late … on 10 December, 2008
M.'£*'.A.NO.9l70(2008
IN mm HIGH comerr or KARNATAKA arr mmeamm
mmn mm THE 10%! DAY or nsczmansn
BEFORE
THE Holwnm-3 MR. JUSTICE H. G. . 3
BETWEEN: ' '
SR1 .1 PADMANABHA REDDY,
AC}EDABOU'1'32"fEARS,
S/O LATE GJANARDHANA..RED3:Y",' -
RES1DINGATNO.8/1, ; '
SATHYANARAYANA TEMPLE;
6TH cI20ss,c;UP'rAVLAYoU*1f,_V' ,' .-
HALSOOR,BANGALORE-+08."V, _ - " ...APPEI.LA1'ET
(BY stafxé-:9 si;_j{§P"AREr::'DY "PALYA, INDIRANAGAI2,
MNGV Leieiisso 032. ...rms.ponnmn*
'("1~3Y'73_R1 S' §f'_~;<:;:1A;rvi'féoz KHAN, ADVOCATE)
TH_1'S -Mf1'+'A IS FILED UNDER ORDER 43 RULE me) 0?
._cP._1 IN"Q.S.NO.6023/2008 ON THE FILE GF' v ADDITIONAL
.. '{§I'1'Y"«--..CIViL JUDGE (CCH No.13), BANGALORE, ISSUING
EMERQEENT zwrrcna on LA NO.1 FILED UNDER ORDER 39
-- RULE 1 AND 2 R/W SECTION :51 OF czpc FOR '11:.
THIS APPEAL COMING ON FOR ADMISSIGN THIS DAY,
THE COURF MAINE? THE FOLLOWING:
M.F.A.NO.9l70,{2008
JUDGMENT
This appeal by the plaintifi’ is directed V V.
interlocutory order dated 10.09.2008 pasfidv ” M
Additional City cm Judge (c:e}1§Neo; 3,:-,:)L, ceséznjggigiie,
directing issuance of emergent nstiee-._en 1″ ‘V
by the plaintifl’ in the suit in’ is
not necessary to exazfixixaie .911 as in
the connected appeal which is
disposed of herein
has put i:§11e’suit property and
the K 01*VVVtw1wv1e suit property.
Hence no flstfier necessary on the
afcresaic1}§;A}I=$o. 1.’ ”
of. 3d/:_