High Court Karnataka High Court

Saleh Mohammed Shakir Qasmi vs Jumma Masjid Trust Board Rep By Its … on 30 January, 2009

Karnataka High Court
Saleh Mohammed Shakir Qasmi vs Jumma Masjid Trust Board Rep By Its … on 30 January, 2009
Author: C.R.Kumaraswamy
..es__:m:.

E

IN THE) HIGH comm' 09 KARNATAKA AT--,BAN§§1§Ldi§E 

DATED THIS THE 30TH SAYGF 29cm  "

BEFOfiEV :

THE HON'BLE MR.JUS'?tf{;:EJ C R KL:MgxRAsWA3igY

MISCELLANEOUS FIRST APP'E25{§;-NO..198(fi3'G¥? 2&0? (cm)

BETWEEN :

Saleh Mohamnfiegi  2 V' " Z

S / 0 Lats GIj_1la1_£: »V'Moha11i_med _
Aged about       _
Imanl of J1;1[i1:r:';a M:a.'s;':i€i=  .. ' 
S11ivsgjfi':aga1§= Béi:;*:gal0r'e- "

(By Sri:  Adv)

J 1i1nm§é1«Méh::j§€i  Board
Represamtcdj. b3z_it;~'¢'Tru§stees

Mr, A,am« 'éhfifiefi
S J 0 Jamalu-ddin Shariefi

_ ' 'figeé abougt 40 years
  f€eSiding'at No. :54

_  Cittss, Pillan Gmflcn
' .1 P_h'a:sé, Bangaiore

 M15 $3115: Sajt
 _ /0 Lats Wahici Sait
' Aged about 60 ycars

R/at No.14/15, Jayamaha}.
1" Main Road, Eangalare --- 46

0/

. APPELLANT

 



ORDER

Learned Counsel for the appellant 112151′ L” a

memo dateé 30.01.2009. The memo readsgéis ”

“The appelleg-“xi”

being aggrieved by fine if
OS No.8’z35;2ez;>e diei31_iSsing.»ti1e V
for non prosecufiefi, the
is the “tart ¥:a)e}ow~”V:has
preferred which is

——– ~ V , ~ ‘appiei1ant respectfully
‘ -».” Hon’¥:J1e Court may be
‘ pleases ._mrVeserve liberty for the
“‘z1f§peiia1it 3:5 approach this Horfble

X Cefirt’-afler restcmlng OS N9.8735{i2OO6
f._éI”‘r.:;u;1} which the above appeal arises on
__ same cause of action, in the

~ féitnizerest oifjnsticte. ”

IE1 View of this meme, this Misceflaneous First

is dismissed as not pressed with a liberty to file

Vk fresh appeal in ease if the cxriginal suit No.8’735/2006 is

restored.

6/

4

The observation made herein shall –1IE1 ‘(3tV

the Tfial Court whiie deciding, mg”y%::1i;r;¢§:1a::se%q$k’ ; Z

proceedings on merits.