High Court Karnataka High Court

Hajee Mohammed Sheik vs The Punjab National Bank A Body … on 16 July, 2008

Karnataka High Court
Hajee Mohammed Sheik vs The Punjab National Bank A Body … on 16 July, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
TRANSFER OF' UNSERWFAKIG

ACT, 1970, HAVING ITS HEAD 0PFi.cE AT  - VA '

No.7, BIKAJI CAMA PLACE,-.,,n "
NEW DELHI-56  ' _

AND BRANCH oFF.AT.INDIr§AN.AGAi2,
BJLORE REP BY MAN§XC:':_ER.'  

GPA HOLDER SATYANr':RAY;\L£'§§5}G;R :  ..  _

NAZEEM UNPHSSA :   %  A
we LATE £;.R';SI~iER!_F g   A V 
MAJ0R,R.,1()4N{)_,6/1,4.'__  
STORES STREET  > = 
KALAS{PALYArvi1.;

BANGALORE,  "

SAMIULLAS.   
MAJOR. .   ._ 
R/0 N0.s--:!1,'vsToR£S 'STREET
I<A.;1;ASIPALY'A.M"' '
BANGALORE  %%%%% 

' ; GHOU_SE'M fH.I_BEEN

R-,'O N0...(6/ 3;M'/

. * STQRES fS--TI€EET

 , " L;-RS

I<£A_LASiPAi;YAM
BAEVGALORE
mE1:;.Q~N 26.4.92, LEAVENG BEHING HIS

 - 'VA.  BASHA JAN
FMAJOR
" s/0 GHOUSE Mot-m3E12:1\:,

RIO N().130, KALASIPALYAM MAIN ROAD
BANGALORE

AFZAR PASHA
MAJOR
S/O GHGUSE MOHIDEEN,



E REHNA BEGUM
MAJOR  
1:)/0 GHOUSE MOI-IIDEEN,   
w 0 NO. 130, KALAs:PALYAM.._MA:NuI30AD ~ .
EANGALORE    

.3 GULSAR BEGUM
MAJGR    . 
D/O GHOUsE'~MC)Hi'--_EEb£; .  y
R/O NO.13{}., K;£L;as1PAL¥AM MAIN RGAD
BANGALc')RE.'*»5"'     

K sHA'a;=§R:..B"§f;GU'i:ei'--  
MA.§0R_. *  _ ;
DI 0 "GI"T0_USE 'fviD¥"1i»DE3EN,.\
R/O NQ130, }<.ALASI_PA.LYAM MAIN ROAD
BANGALORE» ._ ~ . 

 - 5 AS.IFULLA SHAREEE .
  .NI.*\Jf;?R, 6,51, STORES STREET
'  K_ALASi~PA.LYA
.BANGAL{}R'E__}~  RESPONDENTS

  (By sx»-3; H ct $B:iV}§KUMAR ma R1 )

  . THIS, RFA IS FILED U/S. 96 0? cm AGAINST THE
--_ 'JL11:}L"£~M4_.*3N'I' AND DEGREE DT. 26.5.99 PASSED IN
'--.0;S_.NQ.;'jO20/88 BY THE :1 ADDL, CITY CIVIL JUDGE,
.i3AP€GALORE CITY, QECREEINC} THE sun' FOR RECOVERY

.  --.{)uF NEEDNEY.

This RFA., coming on ibr heaxing this day, SABHAHIT

    delivered the following:



JUDGMENT

This matter was called out .9.n_d paisseéiaover Tsi§.;x’::é the’.

icarned counsel appearing for
present. Calleé out Vfhc first
aespondtmt is present.

absent. No mpmsgntéfifin ghe appeal is
dismissed for V’