WI’. NQ3909/2008
[H mm mm: oomtr or uauxrum AT
mm» mm mm 2011 my or lumen 2003 S f »
3EF’0RE
run norrsm unausncn
1 SM’? SAJIDA BEGUM
AGED ABOUTSSYEARS, V — _
D/O LATE HAJEE A.R._ A’B.DU_’L.
w/o DRISMAIL SHARi’F’¥*’T-. r ‘
No.204, KENNEY _ .
GREENBAY, wzscouszetv» .
U.S.A. :
2
D/0 I.A’I’i1H£§_.JEE ALR.ADEidL’AZEE§Z,
w/ow, MGHAMMEE) omega RE-HMAN,
M02244,’13c:r~1Ev*zoa1;,’». .
MOSINEE WENSONIN, ‘ –
U.S.A’.. « –
3 SHRI H 1vr».JAvED -@ IJILLEJ
AGEDLAABOU”-PASQ YEARS,
s/.0 Mrs HAJEE. A…R.ABnu1. AZEEZ
A No.55e3,”mcKORY STREET
. ‘«scrao1~’z;-:–1,n’,~ wiscousm 54479,
” u.$.A;«._ ~ p
4 ‘saw D1Li)AR 1-russmn
AGED: ABOUT 47 YEARS,
s/o. IATE HAJEE A.R.ABDi}i. AZEEZ,
* AA No.15, ‘mas? 91,0012, NORTH EASTERN
.. ‘RQOMS. ISI-IAQ SAHEB STREET,
~ – JASACHANIRAJAN-DRA HAGAR,
– BANGALORE 6. pmnonms
‘T : “(B’Sr SRl GURURAJ KULKARNI, ADV.)
W.P. NO.3909fH8
1 SHRI FAIZ HUSSAN
AGED ABOUT 59 YEARS,
S/O LATE I-IAJEE A.R.ABDUL AZEEZ,
N015, IS!-IAQ SAHEB SPREET’
JAYACHAMARAJENDRA NAGAR,
MUNI REDDY PALYAM
BANGALORE 5. 12EsPc::e:>sé~t’}4 ‘
(BY SR} MANZOOR PASHA, ADV. FOR C] R)
THIS wm’ PE’I’I’I’ION WLED UN£)ER”‘ARTJCLE.f3 722S: as?
227 OF THE cousrmmon or INDIA mmrmcwo. QUASH
“ma: ORDER 0’1’. 12.2.2008 VIDE ANNE:<:.H;._ IN 0.310306/93"… "
PASSED on IA on THE FILE opcm ‘cum. Juzacmgccxag
No.29) AND FURTHER BE PLEASESDETO CALL FOR vamoms
IN THE C!RCUMS’I’ANCES or THE cage.» ” T —
THIS PE’I’I’l’ION c0M1NGv&””o*r§.;’% fog Pésumiumv
‘ HEARING, THIS DAY, THE CO_U’RT ‘i’HE FOLLOMNG:
Tllies -‘defendants is (1%
agam’ st dated 12.02.2008
the trial court — the Court of
Mayo Hall, Banmlorc afiowing the
V the respo. admit/plahlfifi under
$317 r/w Section 151 of the CPC seeking
amend the p1a=’mt in the suit in
%Mt).s.;N¢§1o%3o5/1993.
My
“LP. 110.3909/20%
2. I have heard the learned counsel appearixzgjbr
the parties and perused the impugned .
Anncxum-H. The impugned order is not a *
orderand hence, it is nahlem besr:t”£tsfsd¢.”..’ T “L
3. In View of the above, I 3
1) the impugned order 12/02;:2oos%
is set–asidc; % “
ii) the matter is for with law.
petitiongiispzfigexs of;
3udg§
2 …..