Karnataka High Court
Smt.G.Anusuyamma vs T.R.Subramanya on 16 September, 2009
-2- THIS MISC CVL.16851/2009 IS FILED U/Ow_4T RULE 5(l)OF CPC, ERAYING TO STAY THE EXECUTION OF THE JUDGMENT AND DEGREE DATED: 09.06.2Q09fpIN O.S.NO.4625/2005 PASSED BY TEE T"' ADOLSQ-CITE'. CIVIL & SESSIONS JUDGE, BANGALORE (G€E._NO)2ftE PENDING DISPOSAL OF THE MAIN AP9EALa IN' TEE" INTEREST OF JUSTICEAND EQUZTY._»~~._
TETS MISC. CVL. COMING OE FOR ADMISSION Tafsf
DAY, THE COURT PASSED THE_.FOLLOW.INf:_32
o R a:2_E;–~._;_z
The Trial Court is direéted hot L5 draw
the final decree uOEilAfufiEheLfQEderS.
MiSc.Cvlgi685L/§OU§ SfiafidS4 disposed of
accordifiéiyfl
Sd/–~
IUDGE
cAx’*”