High Court Karnataka High Court

Joshi Hanmanthrao S/O Govind Rao vs The State Of Karnataka Through on 15 September, 2010

Karnataka High Court
Joshi Hanmanthrao S/O Govind Rao vs The State Of Karnataka Through on 15 September, 2010
Author: Ajit J Gunjal


judgment and decree obtained by him in the suit. The

Executing Court has deciined to entertain

Execution Petition on the ground that the _

decree is passed against the Deputy Cor11rr;isVsioi1Ver,_

Obviousiy, the Executing Court foduncmithatii

question is inexecutabie.

5. I have by the
Executing Court. V’ Haw”i12a::’re%tai*d ;fact that the
decree is the View that the
irnfpagned order does not
arise. it L» V d

, Petition stands drejdéctied.

JVIQ/”;’-.