High Court Karnataka High Court

Sri N Pattabhi Ramaiah vs Smt. Ramakka @ Thulasi Ramakka on 1 December, 2009

Karnataka High Court
Sri N Pattabhi Ramaiah vs Smt. Ramakka @ Thulasi Ramakka on 1 December, 2009
Author: Dr.K.Bhakthavatsala
Wewwfl WM

53%;??? '9»n%J§J%¥ W3" WWSKNMBMEWK WRWW Via-a%vV,.'%*§i€§ MJW" WJf%%$WW3hE$%W«W§» WQWW MWMKW K433" WMKKWMEWWW NEW?!' mwwasw *€Wfi"" ewmmmflmgmmm Mawwva %r»é%ufl°%arfi"fiF?».¥ WM mrmme9'aew*mv5m~%maMs§ we

at THE men ccxnzr or KARRATAKA arr  %   f [Q  

nwmn ms mm 191' my 05* nzcanmm ii   "C %
BEFORE     ' %' °    %
nm HOEPBLE nR..ms'r:cE; P

 

 :

Sri N Pattahlrfi  Tm 
Aged about  H6322,'   
 *    

é

——–

(Bv5==’-5′-‘*5?

L ‘Rm1dm
bet1″1.«_ve.1E_E’]t:Patta.bba1’annf:ah
‘ §?4ymn. VWge
T _ ” ._ ‘–Hahfi, Gud:IhLrxdeTnIuk

V ‘V Rmpondmt
umwmraamamis filed unr1m’Art:?cEm6a11d.

of Constitution of ma pruyrkg to quash tha

‘ disused 11.3.2009 passed by mac:-smudge. Jrzbn.

h1 E-x.19l2Gm vkie Arm-A and grant stay

7axaacutio11 petfin in Ex.19/2% an the 513 ofthe

11fi§?ritPhrt%oncoxfl@¢11forpx-eliminary
hanr’:r:gthi1day,theCourtmaziathe£::Ilow’1zg-

WM Wrwwwwmmwm “Maw ‘m'”‘””~* WW’ WWWWMEMNM run-am wwwnm war’ mmwmvzmfimmw miwim mwwem W5” flMW§%MEMW% Nium LL

13.3

The petitionc.-r — JDR in Ex. n¢.j191 ts::’.’.§i”f;?i’:’*sV::1$Vi:’_’:;sf V ~
of Civil Judge, (Jr. BIL),
praying for quasxmg the order A

in Ex. 133.19] 20%

— JDR at A A.


submits  the: may wedded
W53 anfi       pm an
  by M an

nppallgi’ “B_nt, ‘ Court has ‘named arrest

_____ _.

petmaner has mad an appeal

c§$;1i§;%?8;2007, he 3 at libmy to tales inzzez-im order
k theoparaticm and euctacution of the decree In
aboaence of stay m the appml, there was no

ixngsadfita amascube thad%aM
mwmaea fim&m%mmsamwd

Mitt mwwuwamrmmrwwwm 99 mwufli I

§’$.M”‘& 9é..&§W¥H W? %fiKNi9|W%¥’M’v$. Wiww ?€..«&A??i-.n|?’*%3’¥ W? WMKWWEWAEWK Wiwfl uuuwa WW” Wwuwfiemmm maww MWWWB mm” mumnmnwmxwm wnsww wwwaw

ahehaa filed Execution 1′-mnion

mm” Imsbea11iasuad.Iafl69″.i]-1&5’
r1mnqmmd° order. A

4. In the am it ‘3

%%%% ‘