IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 219" DAY OF SEPTEM
BEFORE 1_
THE HON'BLE MR. JUSTICE
WRIT PETITION NO. 2416839/;bIo (G:,M.:---.CPC) V'
BETWEEN: t d V V. t
Sri Rajesh Shigeha|IE,'__ . _ .. .
S/O. iate Divakar Shig'eha!li',a_ E. j.
Aged about 40 years, " _ 1
By his G.P.A. htoivder S'ri'd'h~a",r, " ._ . I
S/O. late Divaka.r- Shfgehaiti, A '
Aged abo__.ut"3,9 .
NOwa_R/O _B"3C'_» , _ _--
Krishna"DimorédfAI,oa.rtm_e"r:t_,
No.47/2, "Sahak_ar-anag-a_r',*
Bangalorteg v560._O9.2§
,- » _ '- PETITIONER
(_B';!, Sr? SV.R.He'gO'e___HLtdIamane, Adv.)
* ' A'
* I;-~'B.ts.kNagendra,
S/O; fate P.Sheshagiri Rao,
Aged about 43 years,
Rm'; No.1897, 7"' Main,
AA Block, 2"" Stage,
..=Rajajinagar,
Bangalore -- 560 010.
2. Sri Hiralal Ruia
S/O. iate Jagadeesh Prasad Ruia,
Hindu, Aged about 64 years.
3. Sri Umadevi Ruia,
W/0. Hiralal Rulia,
Hindu, aged about 56 years.
4. Mr. Rishikurnar Ruia,
S/0. Hiralal Ruia, 1
Hindu, Aged about 37 years.
5. Smt. Priyanka Ruia,
D/o. Hiralal Ruia,
Hindu, Aged about 32 years, _ " E
_ .. ...'R-ESPONDENTS
(By Sri H.R.Anantha l{rishna~c_i§/§'urvth.'y,,fAdv»._for R1;
service of notice to Rzflto R5dlf;D€'f'i~S€d.,.Wl~th)
This writ'_,peti'tion"--ei'.ss.filed' uijld"er Articles 226 and 227
of the..Constit'u't--ip_n o.f_";lndi'a«--.praying to quash the interim
expafte o'rder_ d:}ted.427.9.2008 and continuation of the
same: on ' 21Lligi-...2GQ8'~.__p'rodLice as Annexure -- D & G
respective--ly, passed inOi.S'.No.26SO5/2008 passed by the
Principal'-Civil, Ju'd_ge., Baligalore city, Bangalore (Mayo hall)
or in the a'llt:--':rna.ti.vediréct the Learned Principal Civil Judge
Bangalore city',._Bangalore (Mayo hall) to disposes of I.No.II
filed' by the R1 a"s"'Annexure ~ C forthwith without any
. 'fu,r_ti1erdela'y,'
"Th-is p.e'ti--Eion coming on for preliminary hearing in 'B'
"grCi*up, this;_ day the Court made the foilowing:
ORDER
Petitioner is defendant 5 in 05.26505/2008,
instituted by respondent 1 in the City Civil Court (Mayo
‘Hai|), Bangalore. The petitioner/defendant 5 has filed
written statement on 21.10.2008 and also objections to
/3’.
I.A.2. I.A.2 is an application fiied by the plainvti’iii?,:”‘u.nder
0.39 Rs.1 and 2 CPC whereunder an ex
temporary injunction has been passed.
2. The petitioner has
City Civii Court, Banga|ore,=w.hereiVnian order’Qfitemporaryi’2
injunction was ordered againust«.’t’iieV 13*’ respofndefnt i.e., on
19.8.2008.
3. The.j’petitiQ_’ner”conjtends that,’ suppressing the
the order of temporary
injuncti~on’* pass,ed,;ti§iei*e:o’n”on 19.8.2008, respondent has
insti-tuteda’C.$.2~6.v5OS,/26.08 and has obtained an ex parte
Aorderrof “iinjunctiVo’nmAVon I.A.2. Petitioner contends that,
statement was filed to I.A.2 on
21,,.__V10.2’ii_j&:3~,Aithe Court has not considered the same and
has nofpassed any order.
4. This writ petition is to quash the interim order
it “dated 27.9.2008 passed on I.A.2 in O.E26505/2008 or in
the aiternative to direct the Court wherein the_$:Eiid:”t:S’iiit. “is
pending and to dispose of 1.A.2 forthwith.
5. Learned counsel apipearipng 1.
.1 St ‘ -.
respondent/plaintiff in o.s.265os/zoos hashio”objeict.i’onVto
direct the Additional City Civi’ieit:.J:’t2idge,v.Mayo.ti~§i_ai’V|éV;1.v:§a’nc;a|oreg
wherein o.s,2e5o5/,2o.o_s isi’p’en’Vd§nV§-and tieihear and pass
orders on I.A,2 with uitdmosti’Ve*i{ped.i:tii’o”r1’~itf_.
6. Cor;sidZ’erin:g theffactTt’h_at,_h__objection was filed to
I.A.2.: on it appropriate to direct the
Eearned.__to dispose of I.A.2 fiied in
O.$3;26_5G§a/2.008″within:a period of 4 weeks from the date
ordverwis piaced on record of the said suit.
«A of both parties are kept open for
co’nsid.’era;i”on in the suit.
‘ is Writ petition stands ailowed accordingiy.
Sd/1
Judge
KSj/ —