High Court Karnataka High Court

Smt B Chowdamma vs Faizunnisa on 13 January, 2009

Karnataka High Court
Smt B Chowdamma vs Faizunnisa on 13 January, 2009
Author: H.G.Ramesh
 ....,...,.__.,. ..............-.m nu.-:11 uuux: or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or: KARNATAK1li'u."}W-1:6!-i cos.

IN THE HIGH COURT OF KARHATAKA

CIRCUIT BENCH AT GULBARGA

DATE!) 1313 ms 13%! BA'? or   .1: =   '  

nmmns  %

THE HOIPBLE MR.JusT1c£:"}»1§;a.RAmE.VsHT 

BETW EEN :

R.s.A.1vo.1sJ;;_;1%.2d{o§  

1. smt.B.<:ho:vdamma._,'..~:
W/0 iatej-..B.\;'=;Nax%ay'a13,;.
Age; l't;'Ié1J|0',1\      .  _
Occ: Busmcisgs 6r. I?io11"sc}2o1d 

    H %
Sig late V' " 

Age': gviajor  A
Occ: B1;sincss_

  am  H_.__N¢-0. I 1~4~28
 é  (om; H".No.4--32 (New)
" --» 2 'E'¢cnV§(t;£1ndil

V arpei,

(:35; Sachin.M.Mahajan, Adv. )

. APPELLANTS

 ' AND:

1. Faizunnisa

W'/0 late S.K.Moinuddin
Age: 53 years

Occ: Household



. -uwwu-nu: Ian

nu-uuvruu-'II\r\ navn uuuIfu« yr RHKNBIAIUK rnurl CUURI OF KARNATAKA HIGH COURT OF KARNATAKA H16}-i COURT OF KARNATAKA HIGH COL

2. Shabana

D/o late S.K.Moinuddi11
Age: 33 years

Occ: Household

3. Sameena

D/0 late S.K.h/ioinuddin
Age: 29 years

Occ: Household

4. Sakizna

D/0 late S.K.Moinuddii1_  '

Age: 27 years V
Occ: H0uscho}dv_._

5. Rube_enz 1g 
 -£.::;;:_  _ 
Occvi Hotxsehold  _ 

Dlo late    o' *

6. Pgéarvéenw '

D] 0 late 4' V

Age; 23 years   _
Qfjc: Household' V

   
D] otiait S;E{.fv4;.)ini1d_di;1
Age: 223"-.=4,_a1's'*  V. 

 V'  Hofiséholé. " ' ~  

_ *~8._.. Umraxla ~ 2.
" 91¢ 1ams.K.Moinuddin
L 7 't§ge:V~.2f}Vyéars
 ._ occ; Househoki

 ' -- ,1)/"o,1atc S.K.Moinuddin
 *«._A"gc«: 18 years
 000: Household

RS.A,N0.151l/2003



Iuuupurusl 'rt I\r1l\8Va"'lIl"'II\l"I

Iiuunrlr wuvvny VI l\l'll\I'J"'|ll"ll\l'\ rII\:II'1 yvunl vr nflnI1HIH!\H l"I3\i'l1 lakllllll \Jl' fllllfilil-\i#i.lV\ l"li\3'l1 UVUKI Ell' nflfllifllflnfl ruvn MVUI

R.S.A.No.151I/2008

Respondents No.1 to 9 are

Residing at H.No. 146, Xi
Ward Raddy Street,

Bellary.

(By Sri M.A.Jagirdar, Adv.) :

« f;

RSA filed 11/ S100 of against the” judgment and
decree dated 19.4.2008 passed. in R-».nA.No.154/ 2006 on the
file of the FTGIH, Ra;ic.3:1uIF tlge-nJ«udgment and decree
dated 26.9.2006 passed on the file of the
Pr1.Civii Judge (Sr.Dn).H_V_ ” vv ‘ ..

This apjrrasfi com in: g’ f§r~”‘adxu§ission, this day the
court delijzcafied £1_1§’.fo119!yi”ng: .

question of law arises for

appeal. No gound to admit.

Sd/-

Judge