High Court Karnataka High Court

A Armugam vs Smt Rajalakshmi on 20 March, 2008

Karnataka High Court
A Armugam vs Smt Rajalakshmi on 20 March, 2008
Author: K.Ramanna
 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

§