Citation : 2025 Latest Caselaw 11461 Kant
Judgement Date : 16 December, 2025
-1-
NC: 2025:KHC:53592
WP No. 33462 of 2025
HC-KAR
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 16TH DAY OF DECEMBER, 2025
BEFORE
THE HON'BLE MR. JUSTICE PRADEEP SINGH YERUR
WRIT PETITION NO. 33462 OF 2025 (GM-CPC)
BETWEEN:
MR. S K ADAM PASHA
S/O MR.S.M. MOHAMMED KHALEEQ
AGED ABOUT 41 YEARS
R/AT NO.7/A, 3RD C CROSS
NAGAMMA LAYOUT, KAVALBYRASANADRA
R.T. NAGAR POST
BENGLAURU - 560 032.
...PETITIONER
(BY SRI. SYED NASEERUDDIN.,ADVOCATE)
AND:
1. MR. SYED GHOUSE
AGED ABOUT 68 YEARS
S/O LATE ABDUL LATHIF
R/AT NO.399, 2ND CROSS
1ST MAIN, R.K. HEGDE NAGAR
S.R.K. NAGAR POST
Digitally signed
by BENGALURU -560 077
GAVRIBIDANUR
SUBRAMANYA
GUPTA 2. MRS. SHAKEELA BEGUM,
SREENATH AGED ABOUT 60 YEARS
Location: HIGH W/O LATE SYED MURTUZA SHAH
COURT OF
KARNATAKA R/AT NO. G2, COOKSON ROAD
NEAR RICHARDS PARK
RICHARDS TOWN, ST. THOMAS TOWN POST,
BENGALURU -560 084.
3. MRS. MASIHA BEGUM,
AGED ABOUT 45 YEARS
D/O LATE SYED MURTUZA SHAH
-2-
NC: 2025:KHC:53592
WP No. 33462 of 2025
HC-KAR
R/AT NO. G2, COOKSON ROAD
NEAR RICHARDS PARK
RICHARDS TOWN, ST. THOMAS TOWN POST,
BENGALURU -560 084.
4. MR. SYED ABID,
AGED ABOUT 44 YEARS
S/O LATE SYED MURTUZA SHAH
RESIDING AT NO. G2, COOKSON ROAD
NEAR RICHARDS PARK
RICHARDS TOWN, ST. THOMAS TOWN POST,
BENGALURU -560 084.
5. MR.SYED NASIR,
AGED ABOUT 37 YEARS
S/O LATE SYED MURTUZA SHAH
R/AT NO. G2, COOKSON ROAD
NEAR RICHARDS PARK
RICHARDS TOWN, ST. THOMAS TOWN POST,
BENGALURU -560 084.
6. MR.SYED MANSOOR,
AGED ABOUT 34 YEARS
S/O LATE SYED MURTUZA SHAH
R/AT NO. G2, COOKSON ROAD
NEAR RICHARDS PARK
RICHARDS TOWN, ST. THOMAS TOWN POST,
BENGALURU -560 084.
7. MR.BUQARI
SYED NADEEM AHMED
AGED ABOUT 30 YEARS
S/O. LATE.SRI. SYED RASOOL AHMED
R/AT NO.399, 2ND CROSS, 1ST MAIN
R.K. HEGDE NAGAR, S.R.K.NAGAR POST,
BENGALURU -560 077.
8. SMT.TASNIYA TABASSUM,
AGED ABOUT 27 YEARS
W/O. SRI. BUQARI SYED NADEEM AHMED
-3-
NC: 2025:KHC:53592
WP No. 33462 of 2025
HC-KAR
S/O. LATE. SRI. SYED RASOOL AHMED
RESIDING AT NO.399, 2ND CROSS, 1ST MAIN
R.K. HEGDE NAGAR, S.R.K. NAGAR POST,
BENGALURU -560 077.
...RESPONDENTS
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO SET ASIDE THE ORDER
DATED 13.10.2025 PASSED BY THE LXXIII Addl. CITY CIVIL
AND SESSIONS JUDGE, M.H. Unit, BENGALURU (CCH No.74)
ON LA NO. 1 FILED BY THE PLAINTIFF UNDER ORDER XXXIX
RULE 1 AND 2 OF CPC IN O.S NO.26074/2025.
THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE PRADEEP SINGH YERUR
ORAL ORDER
Heard learned counsel for petitioner/plaintiff.
2. Parties shall be referred as per their ranking
before the trial Court.
3. This petition is filed by the petitioner/plaintiff
being aggrieved by non-passing of the exparte ad-interim
order on the application filed under Order XXXIX Rules 1 &
2 of CPC. The trial Court has merely stated in the
impugned order that the petitioner/plaintiff has not made
NC: 2025:KHC:53592
HC-KAR
out prima facie ground for considering the prayer sought
in the application filed under Order - XXXIX Rules 1 & 2 of
CPC and ordered issuance of emergent notice with suit
summons to the respondents/defendants.
4. It is the grievance of learned counsel for
petitioner/plaintiff that the trial Court has not applied its
mind and has mechanically issued emergent notice without
considering the material placed on record including the
sale deed and possession of the plaintiff over the suit
schedule property and interference of defendants in the
plaintiff's peaceful possession and enjoyment of the suit
schedule property. It is also contended that the learned
trial Judge has refrained from passing any reasoned order
and has merely stated that plaintiff has not made out
prima facie ground for considering the prayer. Whereas,
plaintiff has made several averments in the plaint and so
also in the affidavit accompanying the application filed
under Order XXXIX Rules 1 & 2 of CPC as to the need and
urgency for grant of an ad-interim order of Temporary
NC: 2025:KHC:53592
HC-KAR
Injunction and that the issuance of notice would cause
delay and severe hardship, damage and injury to the
person and property of the plaintiff, including the threat of
dispossession of the plaintiff from the suit schedule
property. Having not considered all these aspects, the
trial Court has committed an error and illegality and
therefore seeks to set aside the impugned order and
consequently to grant an ad interim order of Temporary
Injunction in favour of the plaintiff. The defendants have
not yet appeared before the trial Court. It is submitted
that the next date of hearing in the original suit
proceedings is on 5.1.2026.
5. This Court does not find any need or necessity to
issue notice to the respondents/defendants for the reason
that this Court is not inclined to pass any favourable order
to the petitioner/plaintiff, which would affect the rights of
the defendants. This Court is inclined to remit the matter
back to the trial Court for reconsideration of the
NC: 2025:KHC:53592
HC-KAR
application filed under Order XXXIX Rules 1 & 2 of CPC for
adjudication afresh in accordance with law.
6. While considering the application for an ad-interim
order of Temporary Injunction, the trial Court is obligated
and duty bound to follow the procedure contemplated in
law and so also the provisions of Order XXXIX Rules 1 and
2 and the provision of Order XXXIX Rule 3 and the proviso
thereto.
7. This Court in the case of Karnataka State
Cricket Association -vs- Mr. Shashidhara A.V in Writ
Petition No.33725 of 2025 (GM-CPC) decided on 17th
November 2025 has laid down certain guidelines as to how
the trial Court needs to consider an application under
Order XXXIX Rules 1 & 2 of CPC.
8. It is needless to mention that the trial Court is
obligated and duty bound to pass a reasoned order on the
application filed under Order XXXIX Rules 1 & 2 of CPC
rather than merely saying that the plaintiff has not made
NC: 2025:KHC:53592
HC-KAR
out ground for consideration of prayer sought in I.A. No.1
and that it is just and reasonable to give an opportunity of
hearing to the opposite party.
9. The proviso to Order XXXIX Rules 3 contemplates
grant of an ad interim order of Temporary Injunction prior
to issuance of notice and under extraordinary exceptional
circumstances, the trial Court is obligated and duty bound
to pass orders by providing reasons and it cannot merely
say that plaintiff has not made out prima facie ground and
that the defendants required to be heard, which is not the
procedure to be followed. So also it is not the intention or
the spirit of the Legislature while making the proviso to
Order XXXIX Rule 3 of CPC.
10. For the reasons stated above, I pass the
following:
ORDER
i) The matter is remitted back to the trial Court to
reconsider the application filed under Order XXXIX
NC: 2025:KHC:53592
HC-KAR
Rules 1 & 2 of CPC afresh and pass reasoned
order either granting or rejecting the interim order
of Temporary Injunction.
ii) The trial Court shall consider the application on its
merits including the averments made in the
affidavit accompanying the application and so also
the documents produced alongwith the plaint and
the urgency shown by the petitioner/plaintiff and
pass reasoned order in the light of the judgment
of this Court in the case of Karnataka State
Cricket Association -vs- Mr. Shashidhara A.V
in Writ Petition No.33725 of 2025 (GM-CPC)
decided on 17th November 2025, in accordance
with law.
iii) Learned counsel for petitioner is at liberty to
advance the matter before the trial Court. On
such application being made, the trial Court shall
accept and allow such application and consider
I.A. No.1 filed under Order XXXIX Rules 1 & 2 of
NC: 2025:KHC:53592
HC-KAR
CPC in O.S. No.26074/2025 and pass suitable
orders on or before 19th December 2025.
iv) It is made clear that this Court has not expressed
any opinion on merits of the application or the
main matter.
Accordingly, the petition is disposed of.
Sd/-
(PRADEEP SINGH YERUR) JUDGE
GSS List No.: 3 Sl No.: 5
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!