High Court Karnataka High Court

Sri Muniyappa vs Sri Bailappa S/O Obaiah on 27 July, 2009

Karnataka High Court
Sri Muniyappa vs Sri Bailappa S/O Obaiah on 27 July, 2009
Author: Ashok B.Hinchigeri
>aawI'VIm'mu wwwwwwnwm se 6?

awn: wwwmg .»,gra- smnnmmmmmm Wflfiww mwwm W?" mmwwmfimmvh Wéwm fiawwwfi W2" Mmmmmmm mmw ammm W? mmmmmgwa mam firmm:

1

IN THE HIGH CQIRT OF KARKATAKA AT BANGALORE
DATED THIS THE 27''" BAY OF JULY 2099

BEFORE

ms Holman ma. wanes A81-IGK 

 

 5

Aazbmmnsamms   
3/0 
R/AT BACHALLI vn.1g:.G1':  ',   
DEVAHAI-IALL_I'l'ALUK,j=.    
 % %  V     ...PETlTIONER

%%%% M    ADVOCATE)

   Aenmmcxrr 31 YEARS

    Ymm

" -- [DIG N 
Atzm man 51 YEARS

% $10 MUHIYAPPA
AGED A3001' 51 YEARS

 sm.1m1~x

IVMVKIU vuwwwmnnmmxu wan >oow«mn<mw<r~uww

3

2.'I'hefiumaoftmma¢t:1bried'arothatthe
patit':::n:arfiedth:esuit£nr%11tix;iurx:tinn. Inthe

suit proceeding, he am aougm ad-mm-am 
was made to oonmue durmg  5 %

3. In the   dmdant
and I.A.Ro.1  order
granmcl  _  its order, dated
2.5.2009

allowed I.A.No.1 and

1 mwwaw “bl!” §”&I%I!W’WW&&s6″‘”HWF$ FISH’??? W..«\J%.;iH’%§_.”‘-.é’E” KWEKKVHEMRWI 5W§\Wfl”¥ 5a.n’3nJ’VJ|’€% WW Ewfiflfififlkflfwfl ¥”‘lM’-‘WWW mwwna W6 mwwmmwmwwmmwm we

mecution and operation of the

5. Sri K.Ma1g’1n:nth, tho luanrnad counsel Ear the

pemsom aumsniu mtg?’ pwmnmpmmm 3 ram