sHR'1"C M r§:iURIRAMAIAH
SHRI M RAMASWAMY
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10TH DAY OF FEBRUARY 2009
BEFORE Q
THE HON'BLE MR. JUSTICE B PATEL .-- f'jj~_.
WRIT PETXTION NO.14248 OF 2O:Q7{GMfCI’5C) .. T
BETWEEN: « M ‘V A .
Sm SARASWATHAMMA
w/0 RAMACHANDRAPPA
AGED ABOUT so YEARS
R] AT KOOTHAGANAHALLI
SARJAPURA HGBLI
ANEKALTALUK _ 1
BANGALORE ._Pfif,.’]'[T}()NER
(BY SR1 M ‘K sH1V’g§Rg§;;§i”F%:*:R jv?R’f’;fyqSmRAr-;A’rH, ADVS.,)
AND
SHRI MUMSWAM’x’_ R’ %
smog _DECE;AS’EDV E?3Y”HIS LR’S
” 2 .SM.fi-.:”:PI5+RLAMMA ‘ —- ~ ”
Wm LAT13′. MUMSWAMY
_ACrEB _AI3_(A) LJ’f’._69{.YEARS
_ S] G’i.AT€’ MUNISWAMY
RVHAGED ABQUT 49 YEARS
% V~j_§2,NG-..1& 2 ARE Rm?
* _ GVHALAGHATTA VILLAGE
% VARTHUR PEOBLI
..E3ANGALORE EAST TALUK
SI 0 LATE MUNISWAMY
AGED ABOUT 32 YEARS
R / AT KOCJTHAGANAHALLI VILLAGE
the execution petition. It is necessary to note here that the
petitioner has got every right to make such an appiication
accoxtlance with law and proceed in the matter.
5. With. these observations, declining
with the order passed, this Writ Petition f” I’ ‘
‘”C’9°