High Court Karnataka High Court

Syeda Fathima Begum vs Shakeel Ahmed on 4 November, 2009

Karnataka High Court
Syeda Fathima Begum vs Shakeel Ahmed on 4 November, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar
2. The Deputy Commissioner,
Bangalare Urban, K.G.RGad,
Bangalare 560 009.

3. The Speciai Tahasiidar,
Baflgalcre North (additi011a1} Taluk,
Yeilahanka Satallite Town,

Bangaiore,    

(By Sri/Smt: GA SD)

These Writ Petitions am flied  326 83 227 of the
Constimtjen of Inciia p;*ayjI1g_4:'0"'céj;§l vfozfj.  perminmg to
MSG (C:-12) CR '79  'V (asmexmfi --A) from
the Respondents  éafizé and direct that, no

private property’ the value of their share
can be attacheé’. State Consumer 83 Disputes
Rt-‘zdressal its instructions t0 the
respondents 5 ~I~3o_.2 fiiréifitifig attachment of the _petitioners
privia’f€«–.g,::{i-‘:%f3€n;¢§}Ixa§ pfiiperfies and further be pleased tc: pass my

or a}}{‘:}t1ii<tii*' o:d{;f{s),fié1fect:ion(s) commensmafing with the facts sf

fithé casé same VVii1§i§;§:r_€S§:"bifj¥1S{iC€.

V

-M

-3-

Th€’:S€ Writ Prztitions coming on for erziers on this ‘t:<3u1't
made the following order. 3 ' V' 3

oRBER

Two weeks' time: is granted to compiy "the
faflmg which, the petitions shali u sfV, ;,§n"2d for 11011»
prosecution, Without further référcncée ?;Q.L't§;§*3FA3é:1§:h.

“g ,*CHflfl?JUSTKH2

Sm
JUDGE

Aggégzgme §egi§: ‘
$13.5″; Semi: 9%”

¥2:a£a§a–_:’&-«»§%z€’éi§’9§

55%/,ALQ