SINCE QEAD BY 1... Rs.
% 5? ;.,M;'K.NEEmKAmA,
. es;/o.--mTE,RwAmxsHMx,
' AGED ABOUT 49 YRS.
IN THE HIGH mum op KARNATAKA AT
DATED THIS THE 2071! i)AY or % T 1
THE Howsus MRV.Jusi*~n;:ii;-- RA§;w:NA~ VA V%
MISCELLANEQUS FIRST A15PF.AL fit:-'...1(V)~'!+f3: A
AARMUGAM
SiNCE DEAD BY L.Ra
;.wJAYA1.AKsHm,_ _ -
W/0.mTE.A.;;aR5gvmm, ~
2.P0oRNzraz1}S, ' 'V " " V
D/o.mTE.A,ARn;§.;; sacrmsn 10 09' ms KARNATAKA
SMALL causgvs ACT .AC}NNS'I' THE 012032 DATED
1512/=;.>oa_5-- PA€~{§'E_D* on 't;A.mo.6 IN EXECUTION PETITION
No.2364/2003 ONa'FHE v¥.'IL-EL)?' THE CHHEF JUDGE, coam' OF
SMALL. 050323,'-BArmaL!g1?r"D1;L;vEREo THE FOLLOWING:
JUDGMENT
K is and by the deceased Anaznm —
bbsazuémr in Exncufion case No.23o~4/9003 in mac
\/;.,/N»/”
5-” !i
the appellant that appcfiant vm
A and” judpu-:nt dcbtor never resided in the
% and therefor: the decree holder is lxyirng
the appcnant fins: thc schedule pmxniscs.
No.148/2002 chalicngiag the 011161′ pmsod ‘
1:5-2-2005 by the Chief Judge qrsman
azamzssm’ ‘ ‘ gthcsaidappfica*5’%- ‘- A
2. The brief facts arse éacm’-,
holder — RajalakshmiA, }.1a,s :sRe3L%iNo..M1’4s;r2i2é32 against
the judgmcnt a deem: for
. hm med an
execution the decree for
appcmm hcmcin 4-
ohstructor vv-Hus-.i.A.No.6 under Orticr
21 Ruics 97 3,61, 10:3 Section 151 cpc
to of execution petition ti}!
of the schedule pmperty is
Thc trial’ court after oonsiticrfl the .13.
rcsponécnts. This appcal V
that day, the Icspondgnt – c1c£a*_§§5§;-_he};:.1crh that he
will not demolish u zéjxcgflon during the
pcndency of hot that fir:
possession of
the $735 closed, then: are no
goums passed by the trial Court.
. I-Iowcvcr, the appclwt is at
. ‘ A,’ “” days from the date of rcocxpt’ of the
demolish the property in question.
3&1′:
fiaége
§