High Court Karnataka High Court

Sri P Basavaraj vs Smt V Pushpa on 23 January, 2009

Karnataka High Court
Sri P Basavaraj vs Smt V Pushpa on 23 January, 2009
Author: Huluvadi G.Ramesh
m THE HIGH COURT OF KARNATAKA AT BANGA1,0R:E;" E f   

Dated this the 23"' day 0f.Ianuary, 2999  

Before   '

1HEH0N'BLE MRJUSHCE HULLQ/A;'§I ~ G  

Regular First  52%;' 2003   
Between:  '  AT 'I

Sri P Basavaraj S10 late A Pooméiah

56yrs,R/a#73/IA,IFlo0r  2

3""Mm'n, 3'"'\i'\_.f



JUDGMENT

Appeal is by the decree holder against the attic:

Addl. City Civil Judge, Bmgalom in Executiqn peaiigein 17532005′

filed under O 211?. 92 rlw $.15},

The said ztpplicatian iséj ck’:ev

without any further delay. It appears the judgment debtor has not _

before the Court. It is for the executing court to fix .

issuing sale pmciamation of due property. The excc:jJtifiVg”c0§1;t’£o

to take furtherproclamation ofsale aficr fixingthe . ‘ VV ‘

Appeal is disposed of accordingly.