High Court Karnataka High Court

Smt C J Mamatha vs Sri Dr Bhanuprakash on 19 January, 2010

Karnataka High Court
Smt C J Mamatha vs Sri Dr Bhanuprakash on 19 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19TH DAY OF JANUARY 20 10
PRESENT  '

THE HON'BLE 2vm.JUSTIcE ;f 'if  _

THE HON'BLE MR. JUSTICE  

MISC.CIVIL.N0.22733 2009  I " 0

MISCELLANEOUS FIRST APPEAL_N0;3789  IFC)" A

BETWEEN:

Smt.C .J .Ma1natha,

W/0 I)r.BhanuprakaSh, _ V

D/0 Javaregowda,   '

Aged about 32 Ye;1:§S,  V    
Residing at Opp,é3hi§;%2ijyotI'1.i,  V   " 
Kalyana Mantap Road;3'Sha:niiinaga:, A

 APPELLANT.

(By S:1.H;P.Ké1I'¢:§h Adv.)

Sri.D.R.F511anup§*a1;ash, 

:.~:;-'3/Q Kfilfkpegowda.   _____ 
'Aged about  Years.

   A V vidhya Naga: 'Extension,

R/at=NU.586 ,'~Bhy1':ava Nilaya,
Near  ;'--\;IT{_1y< Office,

.. . RESPONDENT.

  'S 'fhis MiSc.CVI.N0.22733/2009 is filed under Order 41,
'Ru}e=5_, Tread with Section 151 of the Code of Civil Procedure.

praying to stay the operation of the Judgment and Decree

 (  'fc1a_'L,ed 03. 20.2009 passed in M.c.No.35/2002 on me file of the
'  'Principal Civil Judge (Sr.Dn.), Hassan.



This Misc.Cv1.No.22733/2009 coming on Hearing on
Interlocutory Application this day, Sabhahit J.,  the
following: 

ORDER

Learned counsel appearing forwthep

that the respondent is likely to undci’go7′.’the secoild

in View of the decree of divorce Civil’ V

Judge (Sr.Dn.), Hassan, 0s;19.2bo9 in

M.C.No.35/2002.

2. In the stay of operation
of the decreepppdated by the Trial Court in

M.C.No.35/ ‘pefioid-~0f six weeks.

3. Accordiiiglyjviisc.Cv1.No.22733/2009 is allowed.

Sdf-2:

ftidgé