Karnataka High Court
Sri V R Murthy vs Mallikarjuna K M on 16 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
L)ATED THIS 'I'I--H11 16"' DAY OF NOVEMBER 2@'O9O
BEFORE " uu
THE HON'I3.LE MRJUSTICE SUBHASH-EAL)': %
MISCELLANEOUS FIRST APPEAL' No-7': 42,':é§09,
BETWFZEN :
1. Sri. V.R. ML11'i1l1y,
S / O late G. Ver1kaiae.ha1'.
Aged about 59 yealfis,
2. Sn'. Vidyavathi,
W/O VZR. Murthy. H _
Aged about: _Ei3_ye211?S. ' ' v
Both are 1:"é?$i£5:{:lT11§{ 21t:Nu()13.46--;'
4"' CrO:*-as. C';-mverjz.UdRya,nagara;, '
Ba1;gg1or:~e.'4-r§,_'V ..APPELLAN'I'S
{By Sri. TH_OLi}iv}3:1::Ij. Adv.)
AND:
1. K..'1'\2T Ma.IfiK~:a,1:ji;1ha. V.
O Chgiiah Swa-my,
_ VAgLJ,(:.'<"}':L':i33(')'L«1"1., 50 years.
V .;-Sn':€¢: f1'TP)i}3};§z11zima.
Vs-R',f'o M;=Qf:K,O;'\/I. I\/Iai1ika1j;'una.
'about 45 years.
I3O1§'£2.'.;:ire 1'e$idir1g at No.1 1,
, A' *3?" Cross. Ra1nasw21;'11y Road,
" _ iC0urt
delivered i,.heibIl0wi1'1g:
J U D G M E N T
The order impugned is passed under Order» of,
CPC rejenzixirig the application filed E553 tiiesdladgihiieritllfiebiofifor ll
stay of the suit. Order XLIII of QPC does’ not Te-‘0nVte_1fr1p1a;te lany;
miscellaneous appeai against iheVll’s.aid order’.-. &_lC)1″ficel;has rightly
raised the Ob_]’€Cl,lO{lS. Offiiee._obj.elctidris._a.fe~–.sustaified. Appeal is
dismissed as not 1i’1ai11i’,ainab’ie_ \/Viiltllvli>llb’€1%;C)’>.:l,,’ilQ’.V~'[l1€ appellants to
ScI/–‘ ,
JUDGE
VKNM/3″‘