Karnataka High Court
Sri.Gundappa @ Gundanna vs Sri.H.D.Siddappa on 1 July, 2009
1 ;'”—-.wp.17991/09
IN THE HIGH COURT or KARNATAKA,”BAN’_€§-‘ALQ’R.E ” ‘
DATED THIS THE 015* £§AvioI= 3£JLY 2ofo9 ‘ ‘
wan ,:2aom4-cpq
BETWEEN:–
SRI.GUNDAPP,A”‘@ GUNBANNA-.j A
5/0 SUB’BARAYAP_PA
AGED ABOUT YEAR
R/A A–MBA_LE’; VILUxGE;A,HULLAHAUJ HOBLI
NAN:.!ANG_UDU TALUK’AV % %
MYSORE’ DISTRICI ‘
PETITIONER
.~’5.lR*’i”.’.–.H.l”).V.S i”l;9_!)V;-5\VlV°PA
% S/O__KUMPAN’NA
_ AGEE? ABQUT 57 YEA
4 WP. :?991ra9
prayer in the execution petition is contrary to d
execufing Court shaii go by oniy ciecret-.::.’*”‘
with the above observation, thgwfi
rejected without reference to the re§j:m;1dér.éi… . ‘ ~
dh*
eofié i:i1e:i’ the-. _ ‘
A’petiti”¢3’ is h ‘V ‘