Karnataka High Court
D K Rajashekar Setty vs D K Venkatesh Babu on 8 June, 2011
IN THE HIGH COURT OF KA'R1.$;AT&;i_A' AT
DATED THIS THE 8:1» firzxé' Jijfifi' 20 11
V .;>REs:»ENiI;-
THE Hc3N'BLfii' {K-,PA'I'IL
THE H(}N'fI:3L'E 1y:'R;J'tjjS1f1C'EV_ARAL:§_:"NAGARAJ
;1'M%1_<s,lo%'1"1
CRFA No.'3.79 /%201j:v1 (PAR)
A.
"
S/0 D.S.K_rishnaiai1 E3¢fty " "
- - I . . .Appe11ant
.~ , " (By SfVe¥'1'kat§:;};rishna, Adv.)
%::x;2@.: 7
Babu f CPC praying that this Horfbié Court be pieased £0
'isguaé' an artist of stay 3f the judgmént and decree datsd
{3é1~.{}1,2{)1£ passsd in C28, N.51'75/2004 on 819 file of
.4 ~~-the S€CG1'1d Aédi. Ciiiy {livii & Séggions Judge, CECE N32,
pénding dispssal :::>f the Eib*C3V€ gppetaé in ihs irziarési: :3?
jugtéca
13»)
This Misc. CV1. Coming on for acinaissien this day.
N.K.Pati1 J ., made the f1i0wing:~
ORDER
In the light; of the sta:::m»_€_nis_-“‘fn’a?i_e,
a<:<:ompanying affidavit and fdr rE.:»_1$O_fi3 V' étaféd
therein, stay the drawing offinal'-<:ieCr_eé. fi.A:5;ti1..fu-i'thér– :L'
orders.
It is needleas to :_r1e n.tVioii: iih2it. t1ié_ Execution Court
can proceed wi4_ih_ iaW’;—–except the drawing
of the finalv deérég. ‘
with Misc.CvI.4-€584/2011 is
allowegti. ‘
,, %%%%% géju
333$?
Si/-*~=
EEEBQE
‘ . _ “iii