High Court Karnataka High Court

Sri I K Ifthikhar Ahmed Khan vs Capt Jose Olakkengil on 26 June, 2008

Karnataka High Court
Sri I K Ifthikhar Ahmed Khan vs Capt Jose Olakkengil on 26 June, 2008
Author: Arali Nagaraj


1′

IN THE HTEfi’GDflRF OF KERNHWRKH A? EENGALORE

BET$EEN:

-..’-u’u’.._s \s..l’I.Il..l’l\.JI.l\lLl\I ilk I\ll\I\’

mamas THIS THE 26?” Av or saga 2003 ‘»;a
_’
amyaas ‘{*
wag HBfl’ELE HR. auswzcs AKAL;»&A5ARAJCfa *3″
._A .u V’ K’ V;_
a.R.?.Ne_25é;2saa_ ?

_ an V}~
S31 E.K.Zfthikhar.Rhme§ Khafix ‘_ E
fifm.late Ibrahim Khaa. “”

Mualim, agmd amaut éQ y%ara ; “u M’ .
Rfat fim.19 ” – * * V ” *
mfimwzmwtmmé _V V ~.»;m
“fih Crass, Bmfi¢am@valii”*{‘ U z_ 1 , = .
Bamga1uze»5a§’QQ§; ‘ “~ *’* ‘

Mr$.Farha§fiufifii$& u,4″i, =,;
w£w.xfthixh8rx%h$efi_Efi’m’

Mm3lim;WégagIabcQE–4E,yaar§””””
Rfam fi$,1%_ ‘ ” * ‘* .’

aalbaqh_Fa;t’Réé§aI*_ ._ ,
?*h flfmfififi Emfidamav&lii_'”
Eangalara+5§Q.fiQé¢A vg’ ‘

.$, Raaawurékgfiman Khan

iS£m:;fthikharAhmafi Khan
_S$m,;ate Imrahim Khan

V”. Ng$&im;;agafi amaut 4G yaara

. BangaiQra–560 Q04.

“‘:’:=.s’a.’;e: aw’. 19

ggifiagh Fart Raaa
,?”»$rmws, nafifiamavaiii
MPETITIQNERS

‘°~i;”{3y firi R Rataraj anfi Sr: %9ga5h N, Rav$.,§

‘Z awn:

“LN

m3gt.3wae mlakkangii
fifmumary Jacaw & Q.§.Jacm§
Chrifitian, Majwr

ngat mm.31z, 1锑Qrmas read
§mmir&nagar 2m’Stage
Bangalax&~56fl 838.

(»..___£”””¢”””\-r-‘\pv’

uuadua I a n_nuuu..n4u.nmm-.-… …_._._ _

This getitian flaming an fer admiaazgn this
flay; the mmurt mafia tha fmllmwing: 1_*

fiaarfi aha argumants.[

Eu Thmugh this-, mafitgi V iS”T§l;st¢dVM.f¢r
Eflfiiflfiiflfiz with the KE§n3an£”–fif: tfia learned
Cdflfiflfil far tha_§artiaaQ mat€ar is takan up far

final fiifipaaal, “_ V’

¥, éatifiiwméfifi :5 2 and § harein vha are tha
§laigti£fS5§_ ifi° *_ a§3.%a.3§11f2QD1 and
m.3,wg,§$§33$%@e» °_gaqi alam Qefendants in

Q.3;flg}fi46$£§?ffi%v§”&hal1angad the carregtnesa of

tha mrfier fiatefi é9.§.2GU8 gassed by the learnefi
‘°.& *§&L;ACity miéii ané Eaaaiana Jufiga, Eangalcra in
“__%i§c4%§;$Q3f2fiG? transfaximg their suit in

“45.3,%fi}§§§?£EQGfi mfroma the flaurt mf the learned

Amai; City Civil Jufige icca 39.2?) t0 the Caurt

“*i “mf the i&arna§ City flivii aumge zccfi Nm.3} where

the aaifi Euitfi aré ganfiing.

@. fiearm the iaarnad Cmunael for the
petitimnarfi Sri R,Nataraj anfi gerusad the

imgugmafi mrdar.

.._ ,.-.__._. -Innnnnll u_nunI._:II_tLI\I\..!Ii lf\ I\t!\l\1

.unnun-gnu. nn–n. —.. -.- …–.. ._.

whethwr ax net ta alum thfi fiaita yanfiing an the
fila mf aha wama cmurt ifi 3 fiaaxsimn fie be takan

my tha ?r%flifiing Qffifléfi af tha gaid suit; aftar

hmaring aii tha flfiftififi in $1; the muitS=§mjt%§_

Qmflfitiflfi mi thair fiimmhimg with~~a%¢h”a@the§Q»

Tfififfifflffig tha fiaifi $mhmi£3iQmTj9§3″tha.”2a§rfie§

mwuwwai fax tha patitxmmaxfi that thasfli@@¢s$l mf’

fih& fiaid ajafitmamt wait w§&ifl bé,£éiQy§d if all

tfia fihgd fiflitfl ama tyiafi fly fihs<$3ma ¢¢u3t cannat
flfi amaaytadu ?h¢ paaifiaagérfi gfiéii we at limarty

am rmqmfifit_t%g=m$grt:@Qmm$r®mfl'fiQ'exgadite théir

;fm$ ,$}ac%ma&:j and gat the aama

fiiagafiafi sf gxgafiitiqgfiiyg

E. }FmrvVthaA;r$a$mna afmrasaia, tfia premant

"=t f%Wi%$%%_pafiitim&«£ta&fim fliapaami mi. k cagg af

' §&ig.g£&@§"&fi&ii ha @%nt tn tha laarnad Fri. City

'fling: &3fifi$§imn$ Jafiga and afifim am the Smash mi

&mfi3w* fii%y" fliwii. and Saafiimas fiufiga iflflfi Nm.8§

V ~:?T""::a;:* :gfi'§;sm§?mati.emn.. Sd –

Judgé

'HZ,-'f:&fi"~:.