High Court Karnataka High Court

Smt Gopibhai vs B M Ramesh S/O Majnappa on 5 December, 2008

Karnataka High Court
Smt Gopibhai vs B M Ramesh S/O Majnappa on 5 December, 2008
Author: S.R.Bannurmath & Gowda
- 1 _
IN THE HIGH COURT OF KARNATAKA A'? BANGALORE

DATED THIS THE Sm BAY OF' DECEMBER 2008

PRESENT

THE H()N'BLB MR. JUSTICE $.12. BANNuRMA2j:f§'' ' ;...:  .»_. 4 

AND

THE HON’BLE MR. JUSFECE A.N’;”vEIr§:i’Gr;PALA’Gowm
c.C.c.No.53S.Tg’2mS1′(‘

BETWEEN:

1 Sim’ c31GEraETA;.,Lz,K;V% ” 1.

CHIKE?,AMAG:%,LU1?”~D1STfRIfii*1f.

.. % ,..coMPm,1NANT

(BY SR1. , PRADEEP ..:§1AEwI<;.; K. ,°-Arfiir.)

1% % M
KS',H:3 MAJNAPPA
&.IS’I’1~2IC’I’.
“~’ “.ACCUSED

– 3 _
deereeing the suit in O.S.N0.16/2007, which prayer hes
been gamed. V ”

3. In View of the same, as the suit ~
decreed, it is an executable deCI*ee»..»;£3_1j*iAve;’i
basis of the settlement memo ffledylhy

In View of the fact that the exee1i’£ab§e;””t1;e

present Contempt Petifiezl isinqt’ Hence,

the same stands e _

*e Judge

Sd/’-

Judge