High Court Karnataka High Court

L Chandrashekar S/O Late … vs Madhusudan Poojari on 14 July, 2009

Karnataka High Court
L Chandrashekar S/O Late … vs Madhusudan Poojari on 14 July, 2009
Author: N.Ananda
ms' THE awn CC}UE{*T arr» KAR§\§P(F13Kfi AT :3A:4::};:L§.fi§{¥;_:j'  '7

E>A'T'EiT} THE:-3 THE 14% DAY (:3? JULY .'2E}§*~;¥.Vv '  L'
BEFQRE V H % %
'THE; §~i::::I~.i*BLE MR.J:;wS;T:::E§;_.}2NAN§§@:   "
€:.R.P. No. :2§3{?;2€s09 V V. V

8E:T'WEE;N: V '
L, §Ef:a11d:'ashci+:ar
Sis. Lam Lizlgegowcia
Agszd aboui 441"} }§:;a1*«$V  _ 1: _.
Ric». N:3.1'}'_, Hen1111:éij" gai11'R0.::v.g:i3

Hasrzzxuz' Cmsé, I{,éfiL'éiiie::ea4'g*$f;*VL ";">«s_3'i*_ 
iiangai<)I°e~4:5."=,  1f;__   ~ _  H.P€:"ti'Li<;::.m:r

{E}; Sri§r1;i?}.1S  G.F2, Advacatts}
AM}; "  "  'V

Madhtasuéalx %mx§ngar:v"

--' v. 'S/a.v»'£..5:v:ic E-egzra f*5t3j€g;f§1' ,

§;«i::_1j0£;, Kézfi1.aEajT'rarie1's

V ' ' . _V '§r*"'_ VE%;EaiI;--.  3;-'§§a1"u':hi Badavazm
Hernzaur figntgss, ;iVa._i§ea1t21:ag,ar Poss':

B:3_flg:11ét3rr:-i~?.-3$-- \.  ... Regpcxxtctiexxii

 '£"'hi.'S :'<'-;";;i:3;si~::ar'; gszztiiion is fékaé unzier seciien 1§_§ t1?'%: r1r':r:r%e the ?::§}{3%a--'i:'rg:



ORDER

There is 110 Z£'(‘3pI’€5S€I}f£iIZi0″,I1 for the petitienezz ‘

2. This petition is filcsxi under sscttion 1 I5′ bzégéaiigsi; u

the finial’ of the Exacuting Court, i?¢_i€{:¥i31}§ thé A’

cxtensien of time to vacata tile .1)V1’fi’).[‘[11|S€§’.1;IiV'<3CC1I{§;3é§{}E} of fhevé

pctifjonsr. The Executing C'»0urt i~3._:'iS Ileidx ihégm was
campzvmiae between pa1*ti;§S«. qmssezi in tezms
of comproinise petifian 8§i'.3f.;('i_..L'f}.VfV."'3 E3-VX{:cuLi§31 s§ ~:V§::<)i11'E. <:a31:1~:)t g0

§3e_1g011.<i fi()1fi§31°€§fi1iS€ 'Thas-,_réfi)r::':, I {ii} 13.0: f;;:1c§ 311}!
1'{i€~_}S«€3I}S 't<i;,i:3.€€,1ife:I"tt wiiiz:thgi"im3:)1:g11e(1 orziiiz'.

4.35; ';1'1:fcer€5£ii'3;{;i_3z?;Vth€:'t'&viSia:r1 pafition is dismisseci.

Sdf-=9
Iudgé

',3':

.’ A .~
L???