High Court Karnataka High Court

Sri D Sreenivas vs Sri M Munivenkatappa Since … on 1 April, 2008

Karnataka High Court
Sri D Sreenivas vs Sri M Munivenkatappa Since … on 1 April, 2008
Author: N.K.Patil

IN THE HIGH CEURT OF KAKHATEHE, BflNGALGRETfi

mawam waxs THE 1″ DAY my APRIL 20Qa : g’,

1 531 n 5nEENIvn5 “a _ .,
flfifi LATE 3RI.nEv:aa3t_;;

REED ABOUT 52 YERRE, _ j
RHAE m0.13;_3RD’tRGa5′.j, ,
JwUHwAL13T§G3LGNY;~* “v -7«-;
HANGRLGRE_5fifl ma: 2. “V”

SR1wfl_ANfiNfi&RAM W_'”

SEQ taffiggaigbavngno

AGEE AB: T E3’¥EAR£g
R#fiTuNfl,13, 3RD*$ “3S

¢flUflE%LI5T 5DLQHE{

QANGALGRE 5&0 moi … PETITIDNERS

fa}

“:w.{nfi sfli R P.k5fiKUMER, ADV.§

-1 , ‘– -‘r- “‘I’.’:2?’|”‘i”‘VI.’l”‘l”I 1-n~-nrrrfl l”l’l’l|k ‘l”|1″f1’I:
..L gn. .1. .Lf.’.Lll”l ..L ‘Il’J.’..o.i.”I.!\.£’L.£..K”!.J:’.l:3’s”1

—11:’; .~’.i.””ZI”:

5:wcE’nEcEAsEn 3′ HIS LES.

=: f»lAHfiHfi’H.HHANTHfi.,HAJDE

fWIDGW DE LETE H.MUNIVEflKAT£PPA

T1! .V’l,?’_$h”T’ ‘1~.Ti””§ fiflfi r” .’T’ 113″‘-Tn}EfE”IL”l””IZ’!|C!1L1’T’\ItT\
.4. um!’-..ru’=E-.-(V.-‘fr Matt»! I ‘x’.|..|a.Ia.1.l–.I..I..s-nu! mar

J.’:. 9 4. nun-rr

Rflfifly 1fiTHC ROSE, 13TH MAIN, EADMANABHE;

BENGEEGEE 56$ $70

1% Eli UM’.-32$!-i
Ii’-‘5.JCiFL;

1:7 .-” E3 LHTE Pi . T.”1’7.’7I*3.”.E “‘ *”.r’;II*i’K~’iT:’»”:.F P1′-‘2.
1,-“.’3L’I’ I§i’!3* . 4 SE’: ,. C . J” . UENK3’&TESHD.F&D

Eflgfly 1wTHc Russ, 12TH MAIN, PADmafi§fifi%;}f* ”

BAHGaLQHE 560 070
m TH v5;.ms’..*e.’rEgH

MAJUE, ; ,

min LETE M.HUNIVENKRTE”?R’g u

EJAT m0.49a, CuJ.VENKATESHfiAD ._ _ a »_H«
Efififl, 1fiTHE ROSS, 12TH MAIN, EADHANAEHA,
B%NG%LQEE fififl fl?fl *-‘a ~.V 9
an: n §ATHffiNAEfiEKH ,,
SEO LATE sax HEVfiRAQ 7″

AGED Asmmwffifl EEA5.g %
RJAT Hfiglfilfiflfi fiflmas,’
mwUHNALIE$*c@LaNz;w_

i’-J’

smmmfififi & ‘g ,.=;.g: ¢£smJmmwE

THEE =cR5V=isj%3ILEm.’Uxs 115 $3 THE cgc
afla1maw’gIHE ‘QfiEEH=_tT; fl.3.0B PEBSED IN
ExacvHIwm mm- Eaazsa SE THE FILE QF mug xxx:
AnnL”,sMALL’cangnsiafinsfi, HANGALQRE, ISSUEING

u.$EmVj&ELivEEK “wfi3$$mfi7 EGAIHET THE FETITIGHER
‘ HEnEIm.+= ‘

‘ ;fHia egg CQEIHG om FOR ORDERS THIS nay,
THE amuaw£gAEE THE BDLLOWING:

t’.iKIIER_

VW.§&ms patitimner being aggriaved by the

“~mnfler dated 6.3.2003 paased in Exmcution Case

‘ H0.23fifEUfl8 by tha xxx: Additianal Small

/
/;’1’.____..

I

Gauaaa Judge at Eanmalmra (ECH*133, presented

V \ 1 i 0′ >’
tufi iufitmflt mamoran um cf Civil Egv1£;ang

Petition.

‘3. The lfifiigfifi fiQLgE&i appearing Eat tha

patitjmnarr hfiE- filg: ea nmTwa7flated. 11,3;20Gfl*

aaekimg’ parmimaiwn. to witfidraw ‘tha-Eifi$tént
rmviaimn pmtitimn ii the ifltéxéat of justice

and fiquity.

3″ Tha~$:afifimafit_madei;n tfie memo flated

1 1 . 3 M 3:: (;:.’a”1’L_i@;_j;ia’§l:ei*:.{;f§nci .,g:»:s;”–,:e:=z::_m:¢:,%,

fimmmxdinglygiQth§V.;eviaion petition 15

dimmigaad aE_wiuhdfawfi.