Karnataka High Court
Joshi Hanmanthrao S/O Govind Rao vs The State Of Karnataka Through on 15 September, 2010
judgment and decree obtained by him in the suit. The
Executing Court has deciined to entertain
Execution Petition on the ground that the _
decree is passed against the Deputy Cor11rr;isVsioi1Ver,_
Obviousiy, the Executing Court foduncmithatii
question is inexecutabie.
5. I have by the
Executing Court. V’ Haw”i12a::’re%tai*d ;fact that the
decree is the View that the
irnfpagned order does not
arise. it L» V d
, Petition stands drejdéctied.
JVIQ/”;’-.