High Court Karnataka High Court

Khader Bi vs Shaik Ahmed on 4 March, 2010

Karnataka High Court
Khader Bi vs Shaik Ahmed on 4 March, 2010
Author: Subhash B.Adi


WP No.67080/2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD V %
DATED THIS THE 4TH DAY OF MARCH, ;2’OI–‘O;.,_f _
BEFORE _ A’ _ TV
THE HON’BLE MR.JUSTICfE3 SUEHASH ’13.=AD’I-..,,_’_’ ‘ I
WRIT PETITION No,e~7o80/’2,o o9 A’ ”
BETWEEN: ‘ V ‘ V 1′
KHADER B1 A ,
W/O LATE SI-IAIK SAB VI
AGED ABOUT 72 YEARS, _ ,
R/O DOOR, NO.157/I AINJ,132, 1 I
WARD NO.14, RLIFANOUDI, ROAD * ..
BELLARY. . I. ” …PETITIONER
(BY SRI.T.M.NAfiA_F, ADv)f_’ .. ‘
AND: V TL ‘A V
SHAIK AHMED _ ”

S /O HUSSAIN SHARIFF

AOED,.A,I3OUT”a”I.o YEARS, ‘
OCC;Ex–TAILOR,”R/,O DOOR NO.157,

‘V ” ~wARD,” 14, GOLDSMITH STREET
MILLERFET, FEELLARY. …RESRONDENT

._ ” .__fFTI’I§’_i?E3’I;I’I’fON IS FILED UNDER ARTICLES 225 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR

_THE “RECORDS FROM THE OFFICE OF THE LEARNED II
‘A’.C.J.(S’R_.L?N) AT BELLARY, IN O.S.NO. 239/2002 AND ETC.,

‘T_HIS PETITION COMING ON FOR ORDERS, THIS DAY,

F.TH.E”C-OURT MADE THE FOLLOWING: