High Court Karnataka High Court

Sri Shivananda Nagesh Revankar vs Smt Tharabai Urf Jyothi on 6 December, 2010

Karnataka High Court
Sri Shivananda Nagesh Revankar vs Smt Tharabai Urf Jyothi on 6 December, 2010
Author: Jawad Rahim

IN THE HIGH COURT OF KARNATAKA AT.§}’I.I:\II'(:”::4:5\{.,.ICJ’RE

BEFORE«_ _ V 1_
THE HON’BLE MR.JUST.IC:EJAWAD.A.RAH’.IM~;Ta,IW

R.P.F.c. NO.83g2OI.q;g_MISC.cv’L.,_;I;;2,flO$z’2OiO
BETWEEN:

§

SRI SHIVANANDASN.4G_E§§H RIEI/AISJKAR
MAJOR Occ:NIL,R/O Al§H<'OLAv,TAVLUK:ANKOLA
NORTH +<AmNADA"DI$TRIcTV_ I I PETITIONER
(By srgs _S'HIV'=ALLI;"AD'V.,_) "T

_….._.–…._.

E. vS’MT”TI-:§5A RABA: RI? JYOTI-II
Kw/O –SHI’.rTA-NAN»DAOA REVANKAR
“MAJOR, ‘Oct; TEACH ER

Ix)

vAIS’HV,ALI,.D/O SHIVANANDA REVANKAR
; E AGED AESQUT 8 VEARS

E5__0_TH_ R/AT ‘#936/2, KAMAKSHINILYA
” M”.’.SO_R’E MATH GALLLDAVANAGERE

RESPQNDENTS

1 THIS MISC.C\/L FILED UNDER SEC. 151 OF CPC
I -FRAYING TO PASS AN INTERIM ORDER OF STAY, STAYING

DATED THIS THE 6″‘ DAY OF DEcE;9i_fi3EIRRVV:,’O”iIO~ %