High Court Karnataka High Court

Sri H N Nagaraja Rao vs Smt Sushma Rani on 20 January, 2010

Karnataka High Court
Sri H N Nagaraja Rao vs Smt Sushma Rani on 20 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
1

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 20"' DAY OF JANUARY 2So1;Qf.

PRESENT

THE HON'BLE MR. JUSTICE v.G.SADHAVH'1?fT:'~VO'S% A E' A

AND 

THE HON'BLE MR. JuST:.c_E SV4.'i'*~J,:'S.ATYAN~Af§A'fAN*A."' E'

MISC. CVL. Nb-J2T2»477/2'0fi)9AH:hV-I
M..E.A_._ Nc»".8E_396/.\2,0"O~9

BETWEEN

SR1 HEN A§AGARA1A:.RAQ-- 1;: 
S/ oav l'J'AN3"U'-NDA{fRAO.. 
AGEDV.A"Bi?.;UT 3_-4~Yf'<-S'~  
V*TH'E=E)$f,NA|VfATIC~.T'ECHNGLOGIES LTD
 c No;1'1H59',VpE«E;wAH11 PHASE
TDASARAHALJL._BA§\1-GALORE~58

 APPELLANT.

  SET: A G S'R*L9E:AR, ADV., )

1' ~.é.i'*{iTvSUSHMA RAN:
W/O.H N NAGARAJA RAO

A  NEAR KAM-AKSHA-MMA STORES

 AHCHE KOPPALU
A-RASIKERE POST
HASSAN DIST

 RESPONDENT

2

MISC CVL FILED U/O 41 RULE 5 OF CPC PRAYING
TO STAY THE OPERATION AND EXECUTION THE
JUDGMENT AND DECREE DT 15.10.09, PASSEDIOIIN MC
8/2064 ON THE FILE OF CIVIL JUDGE (SR’;vD’N._.)”–_&
ADDITIONAL CJM, ARSIKERE, PENDING DI.S~POSAALV.jflOF’

THIS APPEAL, IN THE INTEREST OF 3:;:STIcEIjTI’–AOj<IS–D

EQUITY.

THIS MISC. CVL. comma; *(_)i\i~’IFORA”AIJM1:§’SI:OIN.

THIS DAY, SABHAHIT1, MADE THE FOLLOWIING:-‘

0RD_E3._

Heard.

Operatic}? _of Iie«§_IréIe for divorce is

stayed

rrrr _. Saf;

Iildgé

‘§’Sdf§

£98

Sumfi