High Court Karnataka High Court

S Mahammed Sheriff vs Smt Meenakshamma on 20 November, 2008

Karnataka High Court
S Mahammed Sheriff vs Smt Meenakshamma on 20 November, 2008
Author: K.L.Manjunath & S.N.Satyanarayana
M.»

IN THE HIGH COURT or KARNA$AKA AT s§fiG§£§#E

mamas $313 was 2o"'nA3 or NGVEMfiR,2$fi§*w'u

was HON'BLE MR. JUSTICE 1KiL.MéEJUNAT3  

'Ann ~_ . _VwM ,
THE HON'BLE MR.JUSTI$EqS.N.EAEEAEAREEANA

R,F-A_Ne:6és!i399
BE TWEEN I ' V' x '

1 s MAHaME$'$HERIFF=;_ _V_ -~,
s/o LATE A$DUL'REHfihN°$AB'»u
as YR$;"RfQp38;2; ?_HA£E H»
EAfiARhXAE&£fiRAM_V ' "  ':'

BED Ex ax$ LRS; *»*

lfia} $003 AHMED SHARIFF
»+¢ '~AsEm"2§ rzAas
'5$=38/2, 7""kman RGAD
asgnsax CERCLE, J5" Nfifififi

'_1(b;.YAsMEEH JOIS
" 3 Afian 31 YEARS
. Inc 15, s"'cRoss, PADRAIAHPHRA
' BANALORE--26

 1(c) xusszn JDIS'
AQED 29 YEARS
GIJEJLINGAXAH CIRCILE
MOGANEALLI RAMAHAGR TALUK

lid) RESEM JOIS
AGES 28 YEARS



!*-J

1~m,33/2,? ?"" Mam ROAD
smcam cxacmz
BANGALORE-26

1(e) ASMA JGIS 
AGED 26 YEARS  
240,38/2,? '2" mm Roan  '
SANGAM CIRCLE r  *
BANGAI..ORE--26

AQED 23 Ynzansfi  '  _
:~zo,3e/2, 7*" as-5.2km   " .
SANGAM CIRCLE, J-JR  ._
B.m~zGALorc2¢26;""""~..::  . ..

léf) SHABBIR Amaze».  

liq) THAQEEH 139353 f  
Aa-Eris 2_C*-' ¥'E.hRS   7'

;tsto.T:§at,{?;.é_.V,   RGAD
  NAGAR
BZx1'§GAL0P.£4-2'6   

1 cm. ,PAR'V"uEF.i~I '.::€;::x:s'-
'  N754 6', 1" ciééss
  
*B2§;§§GAI;QJ.iE---26
' '   . . . APPEILANTS

 {By sri': x V 1>"  _,Anv.)

   ffixzmxsmmm
  filo LATE MUI~II'£'APPA
mam, R/O vmaonman ms?

  ..  BAZNGALROE 49

2 K N RA!-ESH
5,10 K V NARAYARAPPA



39 ms, R/O 151, 6 BLOCK, KORAbEsNGA1¢§g_«»

BANGALORE 95

H N JAYAPPA REED'!   :
s/0 IATE NAGAPPA REDDY   
MAJOR, R/G BASAVAHAPURA 
VIRGONASAR ms-r, Bmgaanxm 

H 1:: RAmKRIsHNA REDDY"-., 

s/0 LATE RAGAPPA REDDYK _ = '_
MAJOR, R/o EA$A'€ X jvI'L::.Acs.=z. ' *
VIRGONAGAR POST,  ' "  V. 
BAEGJXLORE "

H n Gop.z:.,Lf;1:E13D*zi;"

szo 1.a:1_:1é3 H§fl_V§§A£';A3?_FJfi 
MAJOR Rio  LLAQE

   " 
Efi:;<l(%A1.R£3§§V SC.¥UTi_-i  .
H N  awn?
s/0  1-3" 9 m.PA Emmi
MAJORK"RfG_BASAV£=LNA?URA VILLAGE
_";1_fIRGOHG3¥R, POST
  ..... 

” 3
S£”{>”~I}tTE_I~1AGAPPA

‘-53 YR;’3, :=BALAJI CYCLE S’£’ORES

‘ m.RmHg§.aA1.LI

“m;;-m;;i.’.Ron:

” *ia.$’;sA:qAUL1.k, sic: BABJISAB,

EAJOR, R;’A’r No.6, 1″ moss

BAEGALORE-568 926%

NAZEER KHAN
S/0 b$ HEAR
MAJBR, EKG cmmmsmmm VILLAQE

Vfilfihb HOELI

Kama DISTRIC1′ ~ :.

. . . REjs_?otzn EHTs’_”‘:

(By Sxi:fiAflAIAH FOR Rwl: ~”‘
sRz.H.v.RAJAmM ma R—3;
sax. .zassEn IN 0.3.130.
8170/95 BY ‘mm V21″ ‘c:zi*.’X”‘\, CIVIL JUDGE,
BANGALGRE, Dzsnxssrzga “s’*~z:I:i:_—=’1=’oR spmcxmc
PEI.-‘2FQR1~§ANC.’E Ac:-£1 “saw; ‘

This Ayéaii€@fiifig an f¢r_hearing this day,
MALNJIJNATH J ,__ daeJ;&_ive7:-:edT’~v§;33eé “‘£oZ£.;1owing:

In v;ew cf the Héma filed by the ccunsel far

= ;fie_§§§éii§h;, thé appeal is dismisaea as settled

nglafaié
Sd/–

Judge

sd/—

Judge