1 RFA NO877 OF 2001 IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS ON THE 08TH DAY OF SEPTEMBER 2909 BEFORE V ° THE HONELE MR. JUSTICE
RFA N0. 377 0F__20(__)1
BETWEEN V ”
SR1 MANSOOR REHAMAN,
AGED ABOUT 56 YEARS ”
SON OE M.K.ABDUL SAT’FA_Rf.._ A
RESIDINO AT TELUGU STREET, ,
VIRAJPET TOWN, ~ A ; M
KODAGU DISTRICT. LL ” j APPELLANT
(Ey SR1 : N I%?&V1NDRANAf1’H’E€AMATH§V ADVOCATE]
AND:
1 SMT. AI.’-3-1-IA BEE~._
AGED AEOLJTE6′ YEA¥s’.S
W1.EE%OE”MONAMMED GHOUSE
D,».:O ABDUL “KAREEM,
‘% A” – L RES1D:1N’O OF E.M.c ROAD.
~ _ VITRA.,JPET_ TOWN.
2 ” . SM«T;’TS;_S}~1AKEELA PARVEEN
AGED. AEO UT 50 YEARS
D70 LATE MK. ABDUL SATTAR
__ A WIEENOE MOHAMMED KHALLELULLA
” 389 EWS, HANUMANTHANAGAR
A’ EANNI MANTAP,
MYSORE.
3 RFA No.87? OF 200:
7 SR1 NAJEEBUR REHMAN
AGED ABOUT 46 YEARS
S/O LATE M.K. ABDUL SATTAR
RESIDING AT FMC ROAD, VIRAJ PET TOWN
KODAGU DISTRICT.
(By SR1 AISHA BEE. ADVOCATIEI
RFA FILED U /s. 96 OF CPC TIIEIAJUDTIIMENT
AND DEGREE DT. 31.7.2001 PASSEED IN O.S.1′{O.”64/’96vIB”1′..
THE CIVIL JUDGE, sR.DN. VIRAJPET, DECR§:flEI.NG: TI~IE.*
SUIT FOR PARTITION AND SEPAIRATE POSSESSION.
THIS RFA COMING TON FOR “f}V¥I”IS” DAY, THE
COURT DELIVERED THE ‘F’OLL{_).\?’;{1NG’:ffj *
A
This’;_ ‘ thrice, none appeared and
therefore passed Over. the matter was again called at
__1,.00 pr0IIy”c_OIII1sel made a request for short
accOrr1’F:1Od.atiO12,IVOn_ the ground that learned counsel On record
V is O1.1’t.Of~statiOfI*I.tI1= Adjournment was not moved at 10.30 a.m.
Hence requsest for adjournm nt is turned down.
4 RFA i\EO.87’7 OF 2001
Appeal is dismissed for homprosecution.
3u&g@
Akd*