Karnataka High Court
P Venkatesh Rao vs K Latha on 27 November, 2009
_ ,___;.R/at N'c»,67, 41.1":
IN THE HIGH COURT OF KARNATAKA AT BANGAI_,0:R-E '-.. _
DATED THIS THE 27TH DAY or NoVEMBER_.:§b0é'.'Vj*L:-.: *'
BEFORE ' V'
THE HON'BLE MR.JUsTIcE
MISC.CVL.N0.19?t74/$069
REGULAR FIRST APPEAL N0, .1061/2009 {INJ 1}
BETWEEN:
Sri. P. Venkatesh Ram, ' V
S/0. Sn' Padmoji Rae, _
Aged about 50 yearsfi . '
R/a No.23/3,
Dattatreya Temp.1e'::R~fia.d.'
8'-*1 Cross I\/Ia%ilcsvy*ara1Ti§-1
Bangal01*ej-- 5950 001}
(Bysri.G.B.'S.1f1éisL13},'VA€i'%}}J
AND: u .....
'$H1tu La'a}'1a',.A * A 7
s/'o,_ smt.'
Af.:Cross.
3??' }\/IE1iT14R.I\/§.AV. ':2"'?' Stage,
Banga}_é1'E M 560 094
'T {By Verxkzuiappa. Adv.)
RESPONDENT
This Misc. CV1. is filed under Order 41. Rule
with Section 151 ofCPC praying for stay, etc. ‘ ».
. ._,-giéd.
This Misc. CV1. coming on {or Orders ”
Courl made the following:
S3_1Lm1?B,,_
Heard.
Interirn stay of the ifiipiiéigiiéci decree till
31.12.2009. V « V
sci/«~
JUDGE