IE EKE HIGH CGURT 0}?’ KARNATAKA AT
Dated this the 20″” day of Fcbmary, ~
BEFQREE
THE i-IG1i’fii..E MR. JUSTiCE”§E.i§IIMAfI§’V:’ V:
Wznii: fizrlgtitien No, 14333 ifiméhél – . «. ”
EETW’EEN :
Sari zimatér Silaxifi” .
S/0 Mohammad Ym.1sufi’ ‘ ._ f
zigesci abcwut 63 ye.-.ars ‘ ‘M ”
Tcxian 1. in Shop No.3
Dmgahi Masjid Cexiipiex _ _ _ _ Z
Swazniay Road A V
Mandi Mohafla’ 4′ ‘ .
Mysere—-57’G:'{}23; » …Petitione.r
f ,1 Asscxiiatas,
– ‘ ,_’A§ivr:»ca.t&s}
1 Téfhé Board of Wakfs
3113 E§xeeutivc:’–€§z:eCraiaIy
V i’*~3g;s.'{§s, C Read
‘¥’_Baflgé;l.:7rr:~.¥~iE§6O 002
_ 2 «jifiasjid
Swa-zisgzy Road
.A T}Ma1:{iiM€;i1al}a
~ V 5?'{)£’}21
V’ ‘r7?iie*;:>re$e31ied by its Muthavaiiifi 5 Respendents
(By Sri P S Ivialigaffig Advmaiew Q2.) _
This. Wzét Pctifion is filed lflldfif Artit:lt3::3 V’
the {Lbnsfitufion of India, praying to quash i;h{*.- o2″é;::i.déitcd _2Q_’*’ ” =
Gctobcr 2008 passed Izzy the I<:atz11cd Pi*iz13
~’i9ié1:;-,=.g”jis t£i§;:’i:n Pnfifion is dismisged as
Sd/-
Iudge