High Court Karnataka High Court

B Manjunatha vs Nagaraj on 11 August, 2010

Karnataka High Court
B Manjunatha vs Nagaraj on 11 August, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 11"?" DAY OF AuGuST.gOiVO.5"I;'-1:."aV.
BEFORE ':uTIOA

THE HON'BLE MR.JUSTI~C'E   

MISCCVL. NO-.1f2o;?:Q_O'é :r§i'-   .
R.S.A. NO.-1_.284['2§)_O9 

BETWEEN:

B.MANJuNATHA,.__  _  _
S/O LATE BYRAPPA_,*  
AGED ABOUT 48_Y._E_'A'RS',._  I 
R/A NOV.1.2e.8, MARASTIAMHAITAVH BLEILDING,
1" MAIN I}i.~CJAD,"-G/3,NDHI'f\£.AGAR--;"

YELAHANKA,-':'--_V ' _    »
BANC_AL'_ORE -" 5eV0*~v€36A*~T' 
 """    '  APPELLANT
 <BY SR1'v.M».RAM  ADV.»

AND:

_. ..NAGA'RA3; - 
 S70 LATE"-M,_BYF;APPA,
' A'GEED.AABOuT"I32 YEARS,
  TR/AMAR__uTH1 NILAYA,
'KANNURg
* BAAIGALORE -- 560 064
   RESPONDENT

"THIS MISC. CVL IS FILED UNDER ORDER 41 RULE 5

'  "READ WITH SECTION 151 OF C.P.C PRAYING TO STAY THE
" _ OPEORATION OF THE JUDGMENT DATED O1-06-2009 AND
WDECREE DATED O1-O6-2009 MADE IN R.A.NO.1-47/2008, ON

THE FILE OF THE I ADDL. DISTRICT & SESSIONS JUDGE

A "BANGALORE RURAL DISTRICT, BANGALORE, CONFIRMING

A"



THE 3UDGME|\3T AND DECREE DATED 17-04-2008, MADE IN
0.3. NCL385/2006, cm THE FILE OF CIVIL JUDGE,
(SR.D|\£.), & MFC, DEVANAHALLI.

This application coming on for admission this

-day, the
court made the foiiowing  1

ORDER

Heard the learned counseiifdif ‘t’|1e’_a..ppe!|_ant_ reg-a’rdi*:1g’j’ A’

Misc. Cvl. 17202/O9 for stay,

2. Interim stay as prayed’-ft:i”r’;.ia

3. Accordirlglv Misc..§vI. Ni0″‘.’i»7.:3§{5V2;’Q9 is ‘ai’i’0wé4d.

*f§i0tt}UDGE