IN THE HIGH comm OF KARNATAKA AT BANG£gLO:RfE;--.'..;: u
DATED THIS THE um DAY OF s%E§'rEMBER%MA'2Q9s--J.ij: . {
BEFORE _ % %
THE HONBLE MR.JU$'If§(3EANA_1§BiAND,5;"V*A " V
M.F.A.No.4136I§€}€;? icpci M
-BEFWEEN: _
Abdul Rashced v
S10. Patc1Abd111_§2avaof ;' " _ _ _ _ _
Age: 81 years,
R10. New Ma3:idli«.._ " Q " .
Shimoga City, ' ...Appe}1a:ut
(By Advocates)
AND: % V x "
D] 0, .Ab:1i.11 Ravoaf
V' "Age: .66 yams, Househcsld
RI 0, Savaipaiyav
Respondent
(By §<IV..i\/fanjunatha Rae Bhonsic 65 I~I.S.Hayath Khan
V V' _ (Nati'3ha<i); Advocates}
'1.'hia;appea1 is filed under Order 43 Rule 1(q) CFC, against
A 4-Qrder dated 92.02.2007, passed on IA No.1 in
Q.'S.N0.311/2006, on the file of the Pr}. Civil Judge (Sr.Dn.) 85
' QJM at Shimoga, ordering that interim order passed on IA No.1
fifed under Order 38 Rule 5 r/w section 151 CFC for attanhment is
"ficsreby made absolute.
This appeal coming on for admission this day, the Court
delivered the following:
It is seen from the order sheet th:§xi”death
was reported on 22.07.2008. Howcve1;;’.Vd:a§§fiéoi; :
appellant is not mentioned. in pf
abatcs.
: * Judge
SNN