High Court Karnataka High Court

D K Rajashekar Setty vs D K Venkatesh Babu on 8 June, 2011

Karnataka High Court
D K Rajashekar Setty vs D K Venkatesh Babu on 8 June, 2011
Author: N.K.Patil And Nagaraj
IN THE HIGH COURT OF KA'R1.$;AT&;i_A' AT 

DATED THIS THE 8:1» firzxé'  Jijfifi' 20 11
V  .;>REs:»ENiI;-   

THE Hc3N'BLfii' {K-,PA'I'IL
THE H(}N'fI:3L'E 1y:'R;J'tjjS1f1C'EV_ARAL:§_:"NAGARAJ
 ;1'M%1_<s,lo%'1"1
  CRFA No.'3.79 /%201j:v1 (PAR)
A.   

 " 
S/0 D.S.K_rishnaiai1  E3¢fty  " "
 - - I  . . .Appe11ant

.~ , " (By   SfVe¥'1'kat§:;};rishna, Adv.)
%::x;2@.:  7  

  Babu f CPC praying that this Horfbié Court be pieased £0

'isguaé' an artist of stay 3f the judgmént and decree datsd

  {3é1~.{}1,2{)1£ passsd in C28, N.51'75/2004 on 819 file of
.4 ~~-the S€CG1'1d Aédi. Ciiiy {livii & Séggions Judge, CECE N32,
 pénding dispssal :::>f the Eib*C3V€ gppetaé in ihs irziarési: :3?

jugtéca



13»)

This Misc. CV1. Coming on for acinaissien this day.
N.K.Pati1 J ., made the f1i0wing:~ 

ORDER

In the light; of the sta:::m»_€_nis_-“‘fn’a?i_e,

a<:<:ompanying affidavit and fdr rE.:»_1$O_fi3 V' étaféd

therein, stay the drawing offinal'-<:ieCr_eé. fi.A:5;ti1..fu-i'thér– :L'

orders.

It is needleas to :_r1e n.tVioii: iih2it. t1ié_ Execution Court
can proceed wi4_ih_ iaW’;—–except the drawing

of the finalv deérég. ‘

with Misc.CvI.4-€584/2011 is
allowegti. ‘

,, %%%%% géju
333$?

Si/-*~=
EEEBQE

‘ . _ “iii