High Court Karnataka High Court

Smt.M.Jayamma vs Smt.Umadevi on 8 February, 2010

Karnataka High Court
Smt.M.Jayamma vs Smt.Umadevi on 8 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
I

IN THE HIGH COURT OF I-(ARNATAKA AT
BANGALORE

DATED THIS THE 3*" DAY oz= FEBRUARY.«j20.i--«0"*_

PRESENT

THE HON'BLE MR. JUSTICE». .v4.G.s'AT3H;A»;-£i'T'.'_;,  

AND 

THE HON'BLE MR. JUsTI'Dr.:V'E..,_s.N)'-sAT\(AT.NA.RAvANA " '

MISC. cv:.. No:U.{3N759%/2DD9,U.,U 
R.F.A NoT.742_/f:mo9EU(RARR)

BETWEEN

SMT. M. JA€<.AI~iM.A,~E H   
SINCE Dr--':AD.'*3Y' H.E.R"Cj "  V'
LRs., Y.M."vRA--!v$;§g_ AND _  '-

OTHERS" .1;  APPELLANTS.

(BY sR'1vV.U,s:A. SHEKAR  ADV.,)

 EMT'. M;.uL:M.ADEvx AND ANOTHER

 (BYSRi"S.,G~D;:"F5.RABHAKAR, ADv., FOR

CAVEATDR /0 R1)
  ~  RESPONDENTS.

LMIALSC. CVL. No.13759/2009 IS FILED UNDER

DRDER 41 RULE 5(1) or CPC., PRAYING TO STAY
'AATLHEVOPERATION or THE JUDGEMENT AND DECREE

PASSED IN O.S. No.7674/1999 ON 15.04.2009 BY

-»-THE LEARNED xxx: ADDL. CITY CIVIL JUDGE,

BANGALORE, PENDING FINAL DISPOSAL OF THE
ABOVE APPEAL.



2
THIS MISC. CVL. COMING ON FOR ADMISSION
THIS DAY, SABHAHIT J., MADE THE FOLLOWING:

ORDER

Heard.

Issue ad~interim stay c!;’E.re<:'f_tir€g ihé' friaul

not to draw final decré§a"'–.withI"-JiwbertfvAt'é;;"";2r0k:eed"wII

with the final decree p_rucv§u:eec§ing"s"'untiiii further

orders.

I ” 5UE’P.’:c3″.’