High Court Karnataka High Court

Irfan Khajis Sherieff vs Mr Mohammed Aslam @ Managed … on 11 August, 2008

Karnataka High Court
Irfan Khajis Sherieff vs Mr Mohammed Aslam @ Managed … on 11 August, 2008
Author: S.R.Bannurmath & Gowda
-3,

EN THE E-iimi {XJURT 9? KARNA'T2'-§I~iA A'? BAN GA:_,.{t>;§:;.'  A. V.

DATES: TEES THE 11"! my GP' AGGUSF 23$   ' 

PRESS-Ni'

THE HGN'BL-E MR. JUSTECE s.R.:"E5;%:éV§§UR§;§;§r'§i. «. "  J

AND ' V
THE i~§C}N'BLE MR. J%JS'mi:;§: A.%=1*;""¥'§f*Ei}'€s§)PAE;}§"G~Q'v.3€DA

f<3.F«A.,Njc{235 6!¢:'2C§G€s:    .

BETWEEN:

2 MR. ER?§'a§~é ;«;§:'Ax§:'3';%,i«{'a§:~:':§e*;:*.__   ,
N©54?;4,1I?vR»MEs«éA;E;«g£:;,é';;3  
 ~   
BANi;iAL€)_RF:; ~-:.»_--.5§@~ (303 Q

 * V     .x.A?PEL-LAN?'

:3? 32%; :v; 335$»; 'é§:s:;»;:§}i;_;1,';aDv=;

 DJ     ..... 

 ' .- §vi~E€ :$z.o'rms.é§v;p:a agmm {Q

-:»iAN;.s,GE:; :£.»i.Q.HAMM E13 AS§,AM
* . Sgt: LA1"§3;--.AE;%DUL SAMAD
AuGED,§sBL(f;--1}"{' 54 YEARS
N:ix1{:é--§,i' I EEFLOOR
NEELASR1 MAHAL.
*~ ;_?$§.£:N§,*'§E'>UE€{§ ,. mats
" _ aA.NGALR%g -- ~45:

 Mjfi §3§1LE><ZET*~E WATCE ENDUS'i'Ff'}" {F'} E.'?B,,
T E-ERVENG FPS HCEAT NQ2,
YOGE SMRUTHE; I FLOOR,
P3"aRi{ ROAD, VELE PARLE {ET}



MUMBA: --- 400 05?,

REPRESENTED E3? ITS

CEPFECEAL LEQUIDATOR

mew COURT GE' MUMBM,

5m F'LOC=}'~2, RANK 0;' mm BUiI.E3ING,r

M' (3 may), FORK

MEJMBAI 490 923

3 we IMRAN K S§~£AF€EE}"E9F

§EREC"{'G§-COMMERCIAL   A.

NUS FALKEN wA*:'e::H END§;FS'}'R'f {P}"1,*m._,

NC}.4'2'f4, PROMENADE Fm,A:3X;*--._'%?.:E"j§,E1fl}"'Uf'S"E}{) Q?' CPG é':G;%§?:~IS'§' THE
kJUDa3EA.MEvN'*"i'*Tv Arxia  L>T'.'""":9.G8.20ee PASSE ms
f':{._'I'£*rIE'«.Zr?'f'§_;I§ <35 "£'H'Ej }€§X ADDE..3;7!TY CIVIL
ANB SESSISMS JUDG"?:,;"E3A??VG;€;.§,G§E E<:§%£;E::~.:::.: THE $UET
FORRE:T3CiVE;R'{"C}F'fv*1:")N-§i"f.  

':'m,,<;_ R.§*§A<:a3.Mé§;GV""'§:3N FOE <3R{}E§3{'E«';, TE-EES 33?,

BANNU ;2;%:;:zsrm J1, BEE..I_J3.?E"Zi?E;E} THE :'3*C}i,LO%?J:T~é{f§:

JU'DGhEEI'¥'I'

 ._ 'xT?.?__ii1€f1:'A'ii;¢ 'figétter is takfizz up fez)? aréiers §'ega1'di:;1g

pa}Imei*:%' 0? pi"v§C€$S fee eta, far iSS"€.I83.1£',€' af IEO'£i£3€3 ta Etha

 iearnéd c{2*:_ms€§ far thc appaiiamt. has flied a

 z1i.€§i;Q Si3tir1g that as the matter has been sfittlad out cf

y



.,, 3 _
Quart, {ha appeidant daes not press the" appeal.

fiCC(}I'fii1"ig1jy', the appeaé is dismissed as xvi%11d3.*a&¥:1. V V.  

2. In View of the wii;1f1drawa}. :)f the  .

Sectian 66 of the Eiarriaiaka Cam"? F(i'éS" "

Kfaiuatiori Act, the appeiiani is {i1'1ti$:11("3{'1j"fi{;~  GE' "(i:%{:

this C{}u1*t fee paid.
3. E': is $9 be' ;--':éf.:.0¥.r::c1..V"i;i1.é:_:1",--  'E.f3.é's:":1"<i.€:}* dattéd

5.2.2037

, {ha appeilant $63.3′ ‘t”c:§’_§é:;:§osii 3.. sum sf

RS.4r,6’Z,:»§GQfe1 R S;;._1;_2,5:’}{}j ~ per marzth i’f1€i”€3£§’E.€f.

It i3 $’ta’£{i’&._ %;11aé is in {i€}i§GSi,i. Office ig

irec 1* u:T;\.V_”V ‘V: :11 ‘. , 1’ 1: ; ‘” ‘. E 3
_ Ci §,€_<:i *2: 6f ri_ th<. mm 1% ':10 {E16 {E S' *€s_01"1dcz1 21

A ' ~ . p€":f the s€:ii:::i1<:Vr1t.

%

301/ -5
Iudcjg

Sd/''r
' Judgé