Karnataka High Court
Sri P Basavaraj vs Smt V Pushpa on 23 January, 2009
m THE HIGH COURT OF KARNATAKA AT BANGA1,0R:E;" E f Dated this the 23"' day 0f.Ianuary, 2999 Before ' 1HEH0N'BLE MRJUSHCE HULLQ/A;'§I ~ G Regular First 52%;' 2003 Between: ' AT 'I Sri P Basavaraj S10 late A Pooméiah 56yrs,R/a#73/IA,IFlo0r 2 3""Mm'n, 3'"'\i'\_.f JUDGMENT
Appeal is by the decree holder against the attic:
Addl. City Civil Judge, Bmgalom in Executiqn peaiigein 17532005′
filed under O 211?. 92 rlw $.15},
The said ztpplicatian iséj ck’:ev
without any further delay. It appears the judgment debtor has not _
before the Court. It is for the executing court to fix .
issuing sale pmciamation of due property. The excc:jJtifiVg”c0§1;t’£o
to take furtherproclamation ofsale aficr fixingthe . ‘ VV ‘
Appeal is disposed of accordingly.