at THE man oovm’ 01-‘ KARMTAKA AT mnmmns
mmn mm rm 3’!!! may or JIIIIE
BETWEEN:
ms zmmmmsaevm
Aaznanomfse yams
1310 mm
RIAT no 84! 1,331′ $3033.
BROAIJWAYS’.’.’.,fl _
9
%acm.> mares
siommy ‘A.BJ3i1i.2.I”L-RAIflM KHAN
R;A’rHo%a4i%1,T%%z.sT cnoss.
Baoanwmr st’, rm-mummm
– % k %.aez:n52 mans
A « %%jw’;€;;§’x §**%é.€£%§~>§ §€s%W§fiJ§’£>%§%& W€l”:%§*~§ Q? W»m%3%€&”§!fi§€;$% §4§é%%<'§ iIZ€{'Tfi+'&§§%"%"' §£§W%am:'$m«:5rz §*§§%?§§-E Q
$4
'*2
$9
M
2%
21??
-ms’
rmnommm nmmsrxcm v..m¢::._ f”, max’ [ %A ‘ ».
aé aw we 2,» W 5:’ W: »:e M am-2»’xm W3′? M %*x.é'<%;£?K$i 30% % 1% .\';%§*'& é &,L'?g§ 3% %'?§ ii}? 3?: Li? Nfivffix 34.1% H E Q M Q? Q WE Q} 5 gfifi mfljgm mg §- M {T 'if? Q' Ea wig §"§.4?§\?& KW. H
6
IR SIRAJEDDBV
AGED 33YEARS
SI 0 LATE me MIWA AI-llfiflat}
‘@flJBHM€
RIAT H016, “
smvamm HQJSE ROAD
BANGALCRE ‘
(BY3RIKNARNAHA,ADV.) ”
Q2
1
LmABmLamrH%K_HAu%%%A%%%
Acemaaomfsrvsafls
FIAT 3.0 33
%s;o%%LA*1*a: KHAN
RIRTVHQVEB VILLAGE
‘ KI-IAN AGED 51 YEARS
_’ .R!&’–E N0 % SULAWLE VILLAGE
KHAHAGED 47 moms
‘%v_’9I0mml\R ImAH
H RIAT KO % E VIILAGE
HOSAIUI’E’DQ
DET
MRRAHATHJANAGEDWYEARS
S[0I.A’I’E Bm KHfl
RIATHO 28§IIAmLE VHLAGE
H TQ
%’I’
6 MRSAK’I’HARs1&HAGED 43 YE-A%
BIC} LATE MR MAI-IMOCD KHAN
RIAT I10 28 EIIABALEVELAGE
I’ IQ
BIAHGALORE BEST
7 nmszz2zm’I’H.1A1ma£I3 4om:+.12s ‘ ”
DIOLATE MRMAI-EQOCDKHAH T
RIAT H0 28 SULAELE
HGSAKOTE To k
BANGALORE DB1’
8 ms GAUHER JAN
1310 mm mm ‘.
RfATHO28fiJIABE.E_.Y£1 .LA£}E.._
BANGALGRE k
9 ms
D10
RIAT no 23
10 ED 41 YEARS
«1:>1onaz@*z. am KHAN
R;A?r:50&3éwIAmvnMeE
mar
411 Jms swmznmmommms
V nxommm mmm KHAN
, ]RfA”I-‘..R’0 3 wzasaz. vmwa
mgr mapomrrrs
% & L 8 vznxnimr-ma, ADV.)
; wwms: wk” E’4x§«’%Pi€?”*§§93i’a§I533″W§&e {M3 §$Ifia%1E%é3&%’7%”.%%¢%%Zfia §”~§E£§§*% €L’ié§?”? %%§%i”§§*~§ €23???’ %€L§~»%%%%£&’¥”§&§'{& IE”»§7.E%Ca}E~% élfiif” i§{fi%%%’%éa%’§”§3&§%?£fi% §”fi%€f§-fivfé £3
THIS CRP IS FILWUIS 115 OF CPO AGAINST
THE ORER BNIED 01.12.2007 PASSED IN
l%C.HO.186I2{I32 GK TIE FILE OF Tim I ABM”
CIVIL JUDGE (sR.DH.) BAHGALGRE RURAL-DI8TRICT,
BANGALORE, msmssme TEE mscnumimws
PE’lYI’IOIi’ man we» 9 RULE 4 ww mc.152gms*%c1=c
m zmsrcm ‘rx–m n.m.cAsE E0.’ um
0.S.NO.55[91. A _
‘r1-as c.n.1=. comm OILFOR
mar, THE coum’ MADE %
my revision peuuon-5% the order
pulsed by the Thu
said mm. both on the
mm a:%%a;.;:a;y petition hon§’
fin’ tha aubumts’
{:1 nut on suit filad fizz” part1t1nn’ ‘ as
b_5a ::k.#1 1991 and folkawim the said suit
‘V ‘ for mrn-qwmecutinn, tbs pet1%”
% pawion for mntaoration cf the suit and that
1 was aka assumed am thaenfimwards, the
pemm was wed in me. Na.186l200f2 mm
rasmraticn fimxliu M’nc.Petitinn 119.134] 1995 and the
«a x :~a.:s:%s%:<::,§%»§gM§*mw, srmgsvm <éw;wW¥."5 €435; §~°¥E€CE&§"E mm? KW E'{é§x%N¢@»"?§§»§€§%. §~€:%€:§~§% QW =:';'i'§
itpetfiionakoeametobcdisnaiaaedandassuch.
$3
3.”I’haEaar:1adCo’u1ae1fi:rt12
thatitie aauit for partitlonamomthe
n-i.1 Court that me
not maintamoble in
mfarradto Omda 9 cm
pmmt petfiim Rule 4 and it
does any of the ardzuu
for order 43 ofthe cpc.
mad, lmrnad Counsel
mpmientarguedthmhe um
vul… V
lava not been able to canvhaee the trial
X onham-om fwthedaulay ixzfifing tlnmhc.
and the petition mm: mnmt he said to be
mmumnhnmniomwhgtmaknfiuanrmepaaam
inldiac. Peti1;iornHo.134~/%, petifiorma had the rhhtto
nppu1undm*Order43buthavitagnntchnuenIndntn,
3.”
.. §=’}%§€$3%§~§ Q?’ %&£’%;%&”§’fi5%% %*§§{§E**fi’ ‘c;Z;;%§* &m%§m§”.%m.m :¥’§§%'”J%&”§ %§€Z}ME%”§” %%£’3e,§i?*~§§tz.”§”}$’%E*’.?;fia, §P~§§%;§vEm§ €TI§%ZI¥§w¥§%.”§?* §€fi’%fl%<§&'§§i&?ss,§i,§& §"§§§§§§r°§ W
to lead evidence on moth 7 V
.. §~¥§€%%*§. QW' §"EE%i§?»%*§ &3£5@%%ia%7'§'"fia% §%%§é§iTI&%*"E £3? %'i'%i§N.a%fE%%§L¢% Wéifiiwfi' mmfigmm Wfififi £5
maberhl and no me:-ial k placed to show said
pawu ofauu-my mkiar was mt
for six months and neither at' the
farttknomm in the afiinvit *
Hence, the u-nu Ccurt
dnlny condunntinn.
the trial not ins.
found that 1-mm
hokfiwv. court became of chem: of
._ was chums of smart ban The time!’
dhmisothe pauuoni.
beim maeaxsm order, the pemem did mt
pa-&-nnynppenl. 1’l:a%rqtlrmp%t1::::isc. petition
fikzdianot k. ,m¢MdCom
y
,2
a«§:sa:;s4w W §m&mm.m Mgmg afmm {W E{§%%;M.,é&”§”§za§£fi@. §-%;’;z’e::»:«§»§ €:mm”:” W mmm’;M€:£a £::;:%
2;
33;
Q
X
$2?
:23
8. Havkg gone through the afioruafi manna
migaabyunuiucaunuuurigmlyuuggggusgadby
the burned Coumel fiat the
uzfiarr Oniar 9 Rule 4 itself is
the said petition can be taf’-_
circurmtancau 2
said oz-da: but in the 2 not
Rulaa got:
juotified in petition 11353′ in
ma; the mem,
I am when plammhaa
“long and it ‘3 mt pouibb in
put this point af tm:u:’ , in the minutes’ 1:
\% ‘ AA …..
_ t11er%, Mafia
Sd/-_-_=
Iudgfi