- 1 _ IN THE HIGH COURT OF KARNATAKA A'? BANGALORE DATED THIS THE Sm BAY OF' DECEMBER 2008 PRESENT THE H()N'BLB MR. JUSTICE $.12. BANNuRMA2j:f§'' ' ;...: .»_. 4
AND
THE HON’BLE MR. JUSFECE A.N’;”vEIr§:i’Gr;PALA’Gowm
c.C.c.No.53S.Tg’2mS1′(‘
BETWEEN:
1 Sim’ c31GEraETA;.,Lz,K;V% ” 1.
CHIKE?,AMAG:%,LU1?”~D1STfRIfii*1f.
.. % ,..coMPm,1NANT
(BY SR1. , PRADEEP ..:§1AEwI<;.; K. ,°-Arfiir.)
1% % M
KS',H:3 MAJNAPPA
&.IS’I’1~2IC’I’.
“~’ “.ACCUSED
– 3 _
deereeing the suit in O.S.N0.16/2007, which prayer hes
been gamed. V ”
3. In View of the same, as the suit ~
decreed, it is an executable deCI*ee»..»;£3_1j*iAve;’i
basis of the settlement memo ffledylhy
In View of the fact that the exee1i’£ab§e;””t1;e
present Contempt Petifiezl isinqt’ Hence,
the same stands e _
*e Judge
Sd/’-
Judge