High Court Karnataka High Court

Smt Savithramma vs Syed Azeezulla Ahmed on 28 May, 2009

Karnataka High Court
Smt Savithramma vs Syed Azeezulla Ahmed on 28 May, 2009
Author: V.Jagannathan
MFA N'0.1(}600:"ZOC'«8 {'CF'C¥

IN THE HIGH COURT OF KARNATAKA AT BANGA1;oRE

mrmn THIS THE 25TH DAY QF     .

BEF0REv,..~~»._4A 1'    %,
THE HGNBLE MR JUSTICE 3.53.3; mmsu%%%AA%,%J' 

‘ M.F.A. No. 1o6c
EEY HIS mH0£;D’E:R’-V,%. % %
SMT’}3.N.VAJRAi)E%’.I ”

_ …APPELLANT

(By :_K R.’ ANA1~IT$m&iIRTm, ABVOCATE )

«…………………………_

1 JAYAEAM REDDY

Fegmfisks NAME KOT KNOWN

AGED mom 45 YEARS

.. Rm CHIKKABANASWADI MAIN ROAD
_ OMBR LAYOUT

‘ ~A”BAI~E(}AI,{)RE~ 43

RESPOBIBENT % .

u [By Sri : M HANU , ADVOCATE )

THIS MFA FILED U/ORDER 43 RULE 1(r) OF CFC,
AGAINST THE ORDER DATED 04.10.2008 PASSED ON IA

MFA NO. 10600/2008 {CPO}

2

No.1 IN O.S.NO.2351/2008 ON THE FILE OF PRIi§–C i?AL
CITY CIVIL av, SESSIONS JUOGE, BPMNGALQRE,

CONTINUING ms INTERIM ORDER 1.13., THE:—-NAfI’UIRE:”‘i3P”V.
THE PROPERTY SHOULD NOT BE ALTERE_L’V..uT1LgL’_{€E’XTV

DATE.

THIS M.F’.A. COMING ONE”-FGIR ssAOMIs’s:O:&IssffH:s

1I)AY,THE COURT DELrvERE:1:» THEA_vI3’é;)LL(§s.’a’#tEVVl5~I:(‘_”vii jg
JUDG$@££ssO5um
This appeal by ‘ Vsgainst an
interlecutory Order dafisdi. by the trial
Court OI1I.A4.” both sides submit
that LA.” disposal Hence, I
direct the Of LA. No.1 expeditiously
and in any A e*JOr2t V Oaonm from the date of

re_§:eipt/ p:§iOductiOn”‘OfOO}§y of this order.
of with the above d1’rectiOn.

Sd/-I
Judge