High Court Karnataka High Court

Smt Aswathamma D/O Late Akkamma vs Sri Mohan Reddy S/O Late Naralappa … on 2 April, 2008

Karnataka High Court
Smt Aswathamma D/O Late Akkamma vs Sri Mohan Reddy S/O Late Naralappa … on 2 April, 2008
Author: K.Ramanna
III was HIGH counr or nmmrnngyg; 
mun my run 2" nm or arm.  

BEFORE

THE mu'nL.: nn.ausncf.  1  

an no. 2062/2006

flI'I'.Pc.!'U'RTEi'n\IE

DID LATE AIRNHA
AGED ABOUT 15 '(ENE
DODTRVIIII
K.R.PUPA I-ETIILI

"'2,  sru.. 

'am " 13-  may

 «:§$'~.%fmn

  *

run. 1%mnz”

3.fj2é3C1A:. mm? cauxssztouun
umuu n1srn1c1′,nan«:-moan

Asszs-ran-r canussxoun
naamnonn norm sun nmsxou

ma mm: ma:-mes-on

I-!DRN&l’U’U PAM’.1’PaYA’l’, I. ILPURR

qrzw. _fi

.9 Hem vxvxvnavx so nmm um. …….u. —- – –

08._!io.’?§6.’3f02 was listed for evidence at’

plaintiffs and they submitted that both parti’§sT.

will rm-oparata beam. the trial Court ta

of the suit as early as possible. ‘{‘t1e_;’He .’:£’:.§:;:*$iVA_.’i:Vi*i:4€ ‘

crder of.” status qua passed by ‘€:c::1:'”tf–lae:l;§~rK_

bu continues: until the suit_is . «. ” K

3. zn viaw a:.g_1:ha ‘%%%s§”2;m1s%s1ons’%ma¢.; by
lam:-nad caunnal for this appeal
is diapoaed the trial
Court to ” six mzcnths

tram thg,..r.i3t§~..ag;’;g;g¢éip£’L”¢3£ gfapy at’ this crdar.

In the :V.mea:xari,if3[a~,_v°~lqd::§£u..partias are dixactad to

maintain S’t#t3.J5’¥C}LV1£f$.. . ‘

5555

QM CQUWY 6? KAR¥%EA’?%K& Wififl Qmm: Ur W-maimummmna mww wmwwmam W