IN THE HIGH CDURT OF KAHNATAKA AT BRNéALDRE"x» DTED THE 2ND DAY OF JULY 2008* BEFORE THE HON'BLE MR. JUSTICE H;G. RAMESHT .*- " H
_a§g§CELLANEOUS FIRST ApPEAL.5tfl 155? OF Q§@§’*3 22
BETWEEN:
Sri. Abmed~Sab,
S/0 Kamal Sab,
Aged about 68 years, uf3_’
Residing at 5
Sarjapur Hob11; ;j
Anekal Talqk;*__§%{V’ a’,V;”i _.¢LAppe11ant.
(Ev 3:1; v;B. §fiiv§ gumag; Adv.)
Smt. Fath1ma’B1%@4§yar;;uf
w/9 syg¢;Amaruddin,: V
;Ag¢$«a$but?63fygars,
” ”
mam.
‘g L» “a ;”.W
‘»_36?38pur fiébli.
jR§§Ea1*I§l§k. ..Responden£, V
311
E fiiscellaneous First Appeal filed U/6 XXXXIII
:’R¥i(t) CFC against the Order dated 27.1.05 passed
L/1 0 02?! I
MFA. No.1567/05:
-2-
an I.A. No.5 in Rfi;No.102/1996 on the file of €h§ wm
Bistrict & Sessions Judge/Presiding Officer;
Fast Track Cou§t;IV, Bangalore Rupa1_Dis€fi§f;f4 ‘:H. ,
Bangalore, dismissing the I.A; Nd§5 §1;edIbv§the=fx_%;g
Appellant herein U/b 41 a-17.a.;9 cps fafi :f j VMW
recalling the order dismissing tfig appéal aha £9
restore the same. ~~.*.’» “-.’#
This Miscel1aneou§”$£rgt§Apa§ai}§Gming on
for Orders this day, the Souft ggde fhéfféllowingz
i 5 E Big B: V – =Hm
As_tQe_appeI;3ntahas failsdm to comply with the
order dated 12.o6.2¢6§»§i£fi1fi~the stipulated time,
the appe§1_sto6d fiisfiiéseé an expiry of the figs
g;anted§; L’» no further ordér is necessary.
$6/4
JUDGE,”
F\S-‘?’-5>’3m’ Regisnfirxmu
HQ” ,5′)U,-, at Kaum .
i»{‘.a! zzmrxr __
};f}(Gj,.