IN TEE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 09"' mm' OF SEPTEMBER 200:5'-«..._T'~». PRES EMT THE HON' 131,3 MR. JUSTICE V G. sazrammifr. » AND THE HGNIBLEZ MR.JusT:--<:E.__s.N';sV:x:*YAN1¥.r-igmfifxjx " REGULAR FIRST APPfiR:'NQ.7é5xi9§7 Between: 1.
¥~$ohd.Huss’ain V _ a
3/0 Mohd”1§’ma.i3, $ah.éab’,..
Major, Ooc~:”I§griAIj;, _
R./o Roushan
Sadat Mohalla’ ‘ ‘n
Mzminpura, V
2. Sajid 3/Ao.»¢ohd.”‘Ib§ar.n;;, T
3 . Raj id ibrahim,
P9′??? 2.3. W???’
V . Maj id’ 321:; ragga; ‘:t_:I§i~ahim,
ns/Lo
V2’O”4-years, Agril.,
Z 2 ‘ b’ fioushan Mandi,
V”Sada’:* Mqhalla, Mcminpura;
. V .’ Appellants
Sfi.K.Appa Pao, Adv., ABSENT)
And:
Abdul Razak
S/o Mohd.ismail Saheb, »m
Major, occ: Govt.Servant & Agrii, ”
R/o Mbminpura, Gulbarga. 3 ,mxReepefidefitf,_v~e
(by Sri.R.S.Sidc£apurkar, A;:e.,__, ABSENT)
This appeal is filed u/3 96 of CPC”agaisnt
the judgment and decree Heated 1I;9,9?’ in
OS.No.207/89 on the file ef the P:ii.Civil Judge
(Sr.Dn) at Gulbarga, «dismissing fthe suit for
partition and separate pessesSiont’V” ‘L
This appe;Eil:I11C’e:ai.Vf:i’g fer’. fr§a’r’i’ng this day,
Sabhahit J.5’delivegedwtheafollpwing:
The ap15ea_ia.’1..s t’ofV«”‘:the year 1997. Called
‘ cut. ‘The Counsel for the appellant is absent.
Vfld represefitétien is made. Hence, the appeal is
‘”xV_ dismissed fét flon prosecution.
Sd/-
Judge
Sd/-»
Judge
bkfl