Wewwfl WM 53%;??? '9»n%J§J%¥ W3" WWSKNMBMEWK WRWW Via-a%vV,.'%*§i€§ MJW" WJf%%$WW3hE$%W«W§» WQWW MWMKW K433" WMKKWMEWWW NEW?!' mwwasw *€Wfi"" ewmmmflmgmmm Mawwva %r»é%ufl°%arfi"fiF?».¥ WM mrmme9'aew*mv5m~%maMs§ we at THE men ccxnzr or KARRATAKA arr % f [Q nwmn ms mm 191' my 05* nzcanmm ii "C % BEFORE ' %' ° % nm HOEPBLE nR..ms'r:cE; P : Sri N Pattahlrfi Tm Aged about H6322,' *
é
——–
(Bv5==’-5′-‘*5?
L ‘Rm1dm
bet1″1.«_ve.1E_E’]t:Patta.bba1’annf:ah
‘ §?4ymn. VWge
T _ ” ._ ‘–Hahfi, Gud:IhLrxdeTnIuk
V ‘V Rmpondmt
umwmraamamis filed unr1m’Art:?cEm6a11d.
of Constitution of ma pruyrkg to quash tha
‘ disused 11.3.2009 passed by mac:-smudge. Jrzbn.
h1 E-x.19l2Gm vkie Arm-A and grant stay
7axaacutio11 petfin in Ex.19/2% an the 513 ofthe
11fi§?ritPhrt%oncoxfl@¢11forpx-eliminary
hanr’:r:gthi1day,theCourtmaziathe£::Ilow’1zg-
WM Wrwwwwmmwm “Maw ‘m'”‘””~* WW’ WWWWMEMNM run-am wwwnm war’ mmwmvzmfimmw miwim mwwem W5” flMW§%MEMW% Nium LL
13.3
The petitionc.-r — JDR in Ex. n¢.j191 ts::’.’.§i”f;?i’:’*sV::1$Vi:’_’:;sf V ~
of Civil Judge, (Jr. BIL),
praying for quasxmg the order A
in Ex. 133.19] 20%
— JDR at A A.
submits the: may wedded W53 anfi pm an by M an
nppallgi’ “B_nt, ‘ Court has ‘named arrest
_____ _.
petmaner has mad an appeal
c§$;1i§;%?8;2007, he 3 at libmy to tales inzzez-im order
k theoparaticm and euctacution of the decree In
aboaence of stay m the appml, there was no
ixngsadfita amascube thad%aM
mwmaea fim&m%mmsamwd
–
Mitt mwwuwamrmmrwwwm 99 mwufli I
§’$.M”‘& 9é..&§W¥H W? %fiKNi9|W%¥’M’v$. Wiww ?€..«&A??i-.n|?’*%3’¥ W? WMKWWEWAEWK Wiwfl uuuwa WW” Wwuwfiemmm maww MWWWB mm” mumnmnwmxwm wnsww wwwaw
ahehaa filed Execution 1′-mnion
mm” Imsbea11iasuad.Iafl69″.i]-1&5’
r1mnqmmd° order. A
4. In the am it ‘3
%%%% ‘