Karnataka High Court
Smt C J Mamatha vs Sri Dr Bhanuprakash on 19 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19TH DAY OF JANUARY 20 10
PRESENT '
THE HON'BLE 2vm.JUSTIcE ;f 'if _
THE HON'BLE MR. JUSTICE
MISC.CIVIL.N0.22733 2009 I " 0
MISCELLANEOUS FIRST APPEAL_N0;3789 IFC)" A
BETWEEN:
Smt.C .J .Ma1natha,
W/0 I)r.BhanuprakaSh, _ V
D/0 Javaregowda, '
Aged about 32 Ye;1:§S, V
Residing at Opp,é3hi§;%2ijyotI'1.i, V "
Kalyana Mantap Road;3'Sha:niiinaga:, A
APPELLANT.
(By S:1.H;P.Ké1I'¢:§h Adv.)
Sri.D.R.F511anup§*a1;ash,
:.~:;-'3/Q Kfilfkpegowda. _____
'Aged about Years.
A V vidhya Naga: 'Extension,
R/at=NU.586 ,'~Bhy1':ava Nilaya,
Near ;'--\;IT{_1y< Office,
.. . RESPONDENT.
'S 'fhis MiSc.CVI.N0.22733/2009 is filed under Order 41,
'Ru}e=5_, Tread with Section 151 of the Code of Civil Procedure.
praying to stay the operation of the Judgment and Decree
( 'fc1a_'L,ed 03. 20.2009 passed in M.c.No.35/2002 on me file of the
' 'Principal Civil Judge (Sr.Dn.), Hassan.
This Misc.Cv1.No.22733/2009 coming on Hearing on
Interlocutory Application this day, Sabhahit J., the
following:
ORDER
Learned counsel appearing forwthep
that the respondent is likely to undci’go7′.’the secoild
in View of the decree of divorce Civil’ V
Judge (Sr.Dn.), Hassan, 0s;19.2bo9 in
M.C.No.35/2002.
2. In the stay of operation
of the decreepppdated by the Trial Court in
M.C.No.35/ ‘pefioid-~0f six weeks.
3. Accordiiiglyjviisc.Cv1.No.22733/2009 is allowed.
Sdf-2:
ftidgé