High Court Karnataka High Court

Smt.G.Anusuyamma vs T.R.Subramanya on 16 September, 2009

Karnataka High Court
Smt.G.Anusuyamma vs T.R.Subramanya on 16 September, 2009
Author: S.Abdul Nazeer
-2-

THIS MISC CVL.16851/2009 IS FILED U/Ow_4T
RULE 5(l)OF CPC, ERAYING TO STAY THE EXECUTION OF

THE JUDGMENT AND DEGREE DATED: 09.06.2Q09fpIN
O.S.NO.4625/2005 PASSED BY TEE T"' ADOLSQ-CITE'.
CIVIL & SESSIONS JUDGE, BANGALORE (G€E._NO)2ftE
PENDING DISPOSAL OF THE MAIN AP9EALa IN' TEE"

INTEREST OF JUSTICEAND EQUZTY._»~~._

TETS MISC. CVL. COMING OE FOR ADMISSION Tafsf

DAY, THE COURT PASSED THE_.FOLLOW.INf:_32
o R a:2_E;–~._;_z

The Trial Court is direéted hot L5 draw
the final decree uOEilAfufiEheLfQEderS.

MiSc.Cvlgi685L/§OU§ SfiafidS4 disposed of

accordifiéiyfl

Sd/–~
IUDGE

cAx’*”