High Court Karnataka High Court

Thagade Gowda S/O Sri Linge Gowda vs Shivalinge Gowda S/O Lt Linge … on 17 December, 2009

Karnataka High Court
Thagade Gowda S/O Sri Linge Gowda vs Shivalinge Gowda S/O Lt Linge … on 17 December, 2009
Author: Anand Byrareddy
Tn

 . KASADA HOBLI

IN THE men COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17TH DAY OF DECEMBER. zoéé

BEFORE:

THE I-ION'BLE MR. JUSTICE ANANI)  1   ' 

Writ Petition NO34925 of.g0OéTT{QM:TcPA "A "

BETWEEN:

SR1 THZAGADE OOWDA

AGED ABOUT 62 YEARS  

SON OF' SR1 LINGE GOWDA 

R/O THURAGANUR VILLAGE 

KASABAHOBLI V   A

MALAVALLITALUK.   _'  .  - 

MANDYA DISTRIC   =:   _  PETITIONER

AND:

SR1 SHIVALINGE GOV. "*A"   
AGED ABOUT 37  ' . 
SON OF LATE 'LIN=GE OOWDA. ~~
R/O THURAGANUR VILLAGE

"MA1.;AVAI;L1 TALUK

 'A__MAND_Y:'._VDiSITRIC'I_'.  RESPONDENT

  [Ry Sri. D R Sundaresh, Adv.)

 "'TI~1I'SHPETI'I'ION IS FILED UNDER ARTICLES 226 3: 227 OF

 'TI-IE CO~NSi'§'I'IU'I'iON OF INDIA; PRAYIEO TO QUAS-H THE ORDER

 A  DMED 23;-07.2009 IN RA. 22/09 PASSED BY THE LEARNED CIVIL

 ' JLJDOE, SENIOR DIVISION, MALAVALLI ON LA. No.5, PRODUCED
" _ AT'ANNE;qJRE - K AND DISMISS THE SAME AND E'rc.,

THIS PE'HTION COMING ON FOR PRELIMINARY HEARING 'B'

~  GROUP, THIS DAY, THE COURT MADE THE EOL1.,Ovv1NG:--

Z

 



__ petition} as

2
ORDER

The present petition is filed by the plaintiff before the
trial court. The suit for injunction having been dismissed

by the trial court, an appeal was filed and in_.’tl_l1ie_.l_l1’irst

instance. the first appellate court had

maintenance of status quo. This s_tate_of affaiiesivcoritignued it

till the appearance of the resypolndentp’ he.rein._wh:§o in turn
filed an application in injunction order

against the appellant hgirnself.

2. The first?__’pap:pellatep coiirt 4_has”xp1″oeeeded to hear the
application in respondent and has
allowedflthe favour of the respondent.

3. It l is challenged in this writ

t :no:t”in dispute that the application for injunction

remains undecided as on today. The

l.firstll”‘app:ellate court ought to have considered the

l’l”flapplic_ation filed by the appellant which was pending

..il.’.–consideration along with l%No.5. This not having been

3

done, it is appropriate that the matter is remanded for
fresh consideration of both the applications, the one filed

by the appellant as well as IA No.5 and in the meanwhiie

the parties shall not interfere with e__até”r1«’ _

possession.

5. Accordingly, the writ “°’p.:etiti_0n The

impugned order No’A.A2H2V/ 2009 is

quashed.

AN/–