High Court Karnataka High Court

Shreemati Ganeshmurthy Hegde vs Shrikanth Mahabaleshwar Hegde on 10 July, 2008

Karnataka High Court
Shreemati Ganeshmurthy Hegde vs Shrikanth Mahabaleshwar Hegde on 10 July, 2008
Author: Ashok B.Hinchigeri
CIRCUIT BENCH A1'  -I 'A ~ .1: '--   "

DATED THIS THE 1073. nAYGI*'; * A  '

BEFORE?' % j
THE IIoII'3Ls MR.JU§1'ICgE"A$iij§')VV!j{I-§.I-IIIICHEGERI
_Ig_IscELL__g;NEous s*II«':.§"I*%   2805 (CPO)
Between: _  _   "   
   '

Age: 50 yea1s,V€§}c 

This appeal is filed under armslcs 43 R (1) (r) }of CPC
against the order dated l.--5.07.2!)GS  on "IA V-'No.II in
().S. No. 106/ 2005 on the filoof the (}ixi1i..,}u;dgc, (Sr.Dn.), Sirsi,
dismissing IA No.11 filed by the  h'emin"'11]o 39 R I and
2 r/W Section 151 of CPC  

This appeal; on    day, the Court
deiivemd the  "      .

This  -- V  the intcrlocutoly order

dated 15,o7.:2oo5  isy age Court of Civil Judge, {Sr.I)n.),

 passw the following order.

V "_I fi meantime, the respondent is

_ Iestraénod from aiienating thfi balance portion of
‘ the st;itj_schedu1c property.’

83%.

direction to the Civil Court to dispose of the _

within six months from today. Du1’iz:1gj3V:xc intc1’1i:@i_21Ji”‘1.J¢:iiod ‘ * k

between today and the date of of’-tligéiv

order dated 24.08.2005 shalt contingic forazoi

3. Fuzther, the appcilzguzts aondjzfesfropdcnfé
to co-operate with the Civil disposal of the
main matter. it is contentions

are kept open. C

4. A by the respondent is
ordered to be’ . V Court. The Civil Court

shall dcpjo’sit_tl1e.V for a period of six months in any

,as to whom this amount and

thézeon shouid be disbursed,

V ‘c!cpendS-o__Vn of the suit proceedings.

., ‘ ~ . S’. No oxiiezoiats to costs.

Sd/-

Judge