Karnataka High Court
Basavaraj S/O Revansiddappa Bada vs Zakia Begum W/O Hazarath Saheb … on 10 June, 2009
2.
EN THE HIGH C1{}[}f~2'§' OF' KARNATAKA
C-ERCUI'? BE§'éCH AT GULBARGA
mxrrm THIS THE mm DAY 01? JUNE,_\2%}5§' -
BEFORE J _
THE ¥£{}N'B££ MR.JL:s*§:.gE,g...,<é;péfrg,' 7
w,R:\:o.81785;m:_)9 (:;8, _ _
JAGATH L{;CaLi'%f'*;?.:_VGL:LBARGA.-
2 . . PE"£'I'E"I()§\§E§%
(BY SRL 3.43,r:A:§é'VC:;és:§; §m2;A;R;s:':a.vSAHEB ZARBE
Af£'j}E":50 YEJSR3
<)c€;;HQ:;;;'3;E:..:~+IoL:)
f 135/ O:?§..,N{}.2-259,
' "'J£:GAT}§V_i;OCAL£'TY: GULBARGA.
RESPON{}E'}NT
' H TEES WRET PE'?I'I'EC}E*§ ES FELEQ LENSBER ARTICLES 22% 8s
OF THE C€¥N$TE'.§'iJT§0N OF' ENIEEIS; PRAYENG TO QUASH THE;
IMPUGNEU OREDER D§3.'FE£} 2§'4.{}9 PASSED BY THE CGUK'? C}?
' II A£}§La CPJEL JUDCEE {J.{I3.} GULBARQA EN O.S.I\€O.20;'2{}O2 A'?
ANZ'%EiX~E
'"E'§%ES ?E'FITE{}f\} COMENG ON 95)}? §3E€L. E~i§}AFf§N{§« THIS
SAY; '1'?--IE C:€}{.}§€'f' MEDE 'THE §<"'{}L§.£}'sfiiI?$C§:
ORDER
Though this matter is t31c;E e”
reppesantation ibr the petifioner, I-§e1.ic¢, t1_t;is Wfii: ‘V
ciismisaed for default. .
%» 3§9G§
TL