IN THE map: COURT 0:? KARNATAKA AT BAN{§AL{4J:§§.§" * *
DATED THIS THE 21%'? DAY 0F.I.i)*§'."'
BEFORE H . %
ma HONBLE I5/IR.J{} S 'F£s§§E :3
WRIT PE*rIT10N;'No.92g_é}'f2£)Q?_jelwclyé)
BETWEEN: V «
Sri Madesha =_
S/0. Late Nanju3mia_f @LTha.t1i.inadi'vMotaiah
R/cs. Game cmkx ""-"an,a1<ej.::1 ' _
G.M.Street, Pe--tcM2iJ§1va?1i'TdW11 A
District: Mandya-.' "fl; ...Petitio.t1er
(By Sri %
AND:
1. 5:: rgringégppg' -
_" 53/ Q. '1' ajamaii «N_Ha__;3.jv't1ndappa
_ '"54
' Rf G.M.Stt'eet Pete
MaIa1{aili.V" = . V V
2.
ci, Yajaman Chikkanna
» Aged "57 years '
A' * Rest M do -
Rama
S)' 0. Lab: Amsiboriah
Aged 41 years
Kudurc Unthuraiahana Theta, G.M.S-meet
Malavalli Town.
ORDER
The dispute between parties is relating to
of Sn’ Dandina Maramma temple, situate at _
petitioner has made an application for glantcf u
injunction. The trial Couzt acceptegl the five
granted an order of temporazy injunefion
defendants from interfering _V
performing pooja at the was
challenged by defe1V1dantsAVViQ T’.T’§’he appeal of
the defendarltse’ Vpetitioner was
before this ‘
2. age; 39.05.2003, this Court
has made A «’ ‘”
A L “was a concurrent finding
3fz§1:ci.V%_ and” x’fl”:e….;3lainfifl’-zespcmdent has been
-. it would not be appmpriate for
V interfere with that finding, while
‘ A flowers 1.1f 3 1 15 of C.P.C.
)\>.