Karnataka High Court
Maqbul Ahamed vs Usman Pasha on 7 November, 2008
IN THE HIGH COURT 0;' KARNATAKA AT ~
DATED THIS THE om DAY 015 N4QV_E1£{£§P;:§"2QQ8-Vi' ' ' k
BEF'OI2E > % % V
THE HON'BLE MR;';JUSFI(iEuN:.Ar§A?§V'l 3}X_:~---..
M.F.A.NQ.19 18 29.06 m
BETWEEN:
1 MAQBULAHAMED-"*"v ."* V
S/OSYEDvKHAS1M I ~ ~
Aeamgigotfr
R/AT? Mu-'.$:tzii5A;--«.RAéHA ----
sfgs ABDUL SALAAM
' T GENERAL--MERCHANT
'araavgaziare TOWN
" » I3EL£}R T'-OWN BELUR
2 " THE NEW INDIA ASSURANCE
"COMPANY LIMITED
n , BRANCH OFFICE PANDURANGA
. COMPLEX KOLHAPEJRAMMA
V ' TEMPLE STREET
CPKCKMAGALUR
RESPONDENTS
(E?-y Sri M.S.RAJENDRA PRASAD SRCOUSNEL FOR 1+1:
R«1 SERVED)
MFA FILED U/S 30 {1} OF’ WKC. ACT AGAINST THE
JUDGMENT AND ORDER’ DATED: 16.-12.2005 PASSED IN
VVC§A2NF’2SR*7I.1200″§ ON ‘THE FILE OF’ THE L.z\BOUR OFFICER