High Court Karnataka High Court

Sri A Shabbir Ahmed vs Sri S A Munaff on 3 July, 2009

Karnataka High Court
Sri A Shabbir Ahmed vs Sri S A Munaff on 3 July, 2009
Author: H.G.Ramesh


flfiggfio, g8£?;g;Qfl9

IN THE HIGH coum’ ore KARHATAKA AT BA1iiGALO}’.f'<"Eg

namn THIS THE 3% DAY or JULY

BEFORE

THE HOWBLE

Miscelianeogs First Agg

BETWEEN:

$12: A.S§iABBiR AHMED

AGE; :35 %:A§-as ‘

S/’O LA’1″E3 iv1§€.z§E3i}ULLAH ‘- ~ T .

3301:» ms, paopamv Nti).’;288 V V

A,K.COLONY, B,S.A,vROAI3 -” .

SAGAYAEDURAM
BANGALQRSEEE _ ‘ ‘*”;.APPm.LArrr
{BY 39: JANA§<§}H.'$b;5..G;', ';~'..i_"L3\§'i€'}<}:i3;"i'E.)
AND:

SR1 s;.A,M:.,Ié-‘iAFP V

AGE: 54 YEARS. _ _
31:} :.;;T:_«.: MR. SYED MOHIYDDIN

-” – N0. 5,; ‘ my Rc;;i1;>,s’rAc:;E

:>1L,;.A’raN.ss;- CEARQEN

“.__BANc:zAL U/ORDER 43 RULE’; Hr} (W cm
AGAINST wag 09929 mama 25.02.2009 mssm EN

gEX’N(}.i..5E3_9/2006 ON THE FILE 0?’ XIII ADDIWONAL GET”?
” C§V1L JUDGEE, BANGALORE, DISMISSING THE EXEC{}'”§’§ON’
1 §’¥j’I’i’i”1..QN FILED U/ORDER QR RULE 11 C3}? CFC FOR CIVIL
” j IMPRISONMENT OF’ JU{)GMEE’=f’I’wBEBTOR FOR E}iSC’B£§§3EENCE

— A.t.-GIWTHE DEGREE.

TEES RITWEAL GQMENG ON FOR ORXJEZRS ‘FI*i1$ BAY, THE}

1′ 11101119’? DELEVEEEED THE Pcmmwiua;

sl_’QDGI§ENT

Leaxned 001111361 appearing for the *

seeks leave to convert this appeal .int<2«. éa Fifi»-*i:'§i:):_j1_

Petitimn. Leave granted. This :'7

Appeai stands disposed of '

Appeal disposed