" .sR:.1e1uJ,.§i3' P_ASHA
V .4 ""'sm' SYDivAB1
aim? NOORJAHAN
W.P 51036012008
:14 mm men comer or icsnxxnum gr
DATED 11-113 mm 241'! nm or amen " %
swam u_ H %L
was I-Ionrnm ma. J
WRIT mwrzox 30.759 or ° %
KENDRA UPADYAYA SANGPLA *
REGISTERED BY GENERAL«--SECRETARY"~fw _
No.27/100, DR DVGROAD T. I» '
BASAVANAGUEJI V "
BANGALORE-05_ .__ 3 -;;,,_PE'I'I'I'IONE'.R
(BY SRI K 1* PR;j\:$D., ma V Q
M %%%% , ,
1 Sm KHAiR1.:1~:1sz1$A _ _'
w/0 LATE ABDAUL 12593110 _
2 . SR1 Mafiaaooa-~PA-2315"
..=3/"0~I.A*r1: ABDUL RASHID
' ..... .. 'V
SIC)' '3g1'.A;.--3::2uL RASI-III)
-MAJOR;
W/QLATE WAHAB SAB
.. , MAJOI2
D/O LATE WAHAB SAB
MAJOR
RESPONDENTS 1 TO 5 ARE
RESIDING AT NO 2
* _ S£i_I__'i'*M_AMATA G KUEKARNI, ADV FOR R~9)
4 UAI)I)L. c1'D;_C:v1L JUDGE, BANGALORE AND QUASH / SET-
_ ."--~.As1DE_ THE ORDER PASSED 0:»: I.A.NO.5 DATED 26.31.07 AT
' "At§;m::{URE-F.
T HEARING THIS DAY,'1"HE'. COURT MADE THE FOLLOWING:
W.P 110.760/2008
151' MA}N, 8'33 CROSS
DEEPANJALINAGAR
BANGALORE -~ 560 026
6 SR] KAREEM PASI-IA
S/O SR1. BASHA SAB
MAJOR
7 SR] AMBER JAI-IN
S/O LATE WAHAB SAB I
AGED ABOUT 53 YEARS
23 SRI IQBAL PASHA _
s/0 LATE SABU
MAJOR "
RESPONDENTS6 'I'O_8.ARE
RESIDEN'I'Sf;)F._KEN;GERI'4iLI..A(3E Z
BANGALORE SQUTH--.TAi.IJi.'5-"K _
BANGALORE -*:.§_o_'_ = * .
9 SR] KARAR';2fiMED 3 '
s/DDR1. NA KHH5 ' ,
MAJOR, RESID1N{3 AT N-Q so ;
81'3"-MAIN, '2*'9C'ROSS " _
ROS}-IAIN? COLOIk'Y.=TI£'.AKNA(?uAR
BANGALOIQE -441 " " ...RESPONDEN'I'S
(BY SR3 'S p.sHAN'r;AR','sEr§1oR ADV. FOR
' 'i?E'i'1'I'ION IS FILED UNDER ARTICLE 227 OF'
T}:e:"-T'.§:oN.'~:'1_*r:_13*§jI'DN OF INDIA PRAYiNG TO CALL FOR
RECORDSV~IN C3.$.NO.2369/1996 on THE FILE 0;? THE 14'"!
THIS WRIT PETYPION COMING ON FOR PRELIMINARY
WP M03760/2008
ORDER
This writ petition by the plajntflf is,
against an interlocutory order u
(Annexure-F) passed by the trial 9-»
the XXVAdditiona1 City Civi1″J1;dge;’-13Vaz1ga}oie;’i_:1Htifie A
suit in O.S.NO.2369/1996. oxheeeimpugmeaoemcr,
the trial Court has orflered. 2510.3 framed
in the suit as a ‘pre__’ ‘ relates to
the L
2. I Gfiiidwa Prasad, learned
counsel “the petitioner and
S1’i.S.I5′.St;an’k.,u¥~r ,” iea’ .1-serlior counsel appearm g for
jN-9.9 the impugned order at
A11iiex1j;°e’-$3.” – . V P
: and no legal infirmity in the impugned order in
‘ of the judgment of a division Bench of this
passed in the connected matters in
;R.F.A.Nos.629 to 633/ 1998 in Immma UPADI-IYAYA
33\*«/
.. 4..
W.PNO.76v0/2008
smena an we. LIBNIYAPPA Arm omms am
2004 mm 575).
Petition dismissed.
KM/Ata