Citation : 2022 Latest Caselaw 10438 Kant
Judgement Date : 6 July, 2022
-1-
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 06TH DAY OF JULY, 2022
BEFORE
THE HON'BLE MR.JUSTICE B.M.SHYAM PRASAD
MISCELLANEOUS FIRST APPEAL NO.4737/2022(CPC)
BETWEEN:
SRI KISHAN R SHETTY
S/O K R SHETTY
AGED ABOUT 43 YEARS
NO.72, TOWER-5, RAHEJA PEBBLE BAY
DOLLARS COLONY, R M V, 2ND STAGE
BANGALORE -94
... APPELLANT
(BY SRI. H. DEVENDRAPPA, ADVOCATE)
AND:
1. GEMINI SHARES AND STOCKS PRIVATE LIMITED
A COMAPNY INCORPORATED UNDER
THE COMPANIES ACT 1956
AND HAVING REGISTERED OFFICE AT
COTTAGE NO 4, BANGALORE PALACE
VASANTH NAGAR POST
BANGALORE -52
REP BY AUTHORIZED SIGNATORY
MR KUMAR CHENNABASAVAGOWDA PATIL
2. THE COMMISSIONER
BANGALORE DEVELOPMENT AUTHORITY
KUMARA PARK WEST
BANGALORE
... RESPONDENTS
-2-
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
ORDER 43 RULE 1(r) OF CPC, AGAINST THE ORDER DATED
01.07.2022 PASSED ON I.A. NO. 2 IN O.S.NO.4213/2022 ON THE
FILE OF THE XLII ADDITIONAL CITY CIVIL AND SESSIONS JUDGE
BENGALURU (CCH-43), ISSUING AN EMERGENT NOTICE ON
I.A.NO.2 AND SUIT SUMMONS TO THE DEFENDANTS RETURNABLE
BY 26.07.2022.
THIS MISCELLANEOUS FIRST APPEAL COMING ON FOR
ADMISSION THIS DAY, THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
The plaintiff in O.S.No.4213/2022 on the file of the
XLII Additional City Civil and Sessions Judge, Bengaluru
City (for short, 'the civil Court'), has impugned the civil
Court's order to issue emergent notice on I.A.No.2, an
application for temporary injunction under Order XXXIX
Rule 1 and 2 of the Code of Civil Procedure, 1908 (for short,
'CPC') and to issue suit summons without granting ex-parte
order. This Court in M.F.A.No.3837/2018 (CPC), which is
decided on 21.12.2018, has taken a view that a plaintiff in
such circumstances cannot avail the remedy under Order
XLIII Rule 1(r) of CPC and must necessarily avail remedy
otherwise in law.
Sri. H.Devendrappa, the learned counsel for the
appellant, submits that the appellant may be permitted to
convert this appeal into a writ petition.
Subject to all just exceptions in law, the appellant is
permitted to convert this 'Miscellaneous First Appeal' into a
'Writ Petition' under Article 227 of the Constitution of India.
For statistical purposes, the appeal stands disposed of.
SD/-
JUDGE
RB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!