High Court Karnataka High Court

Abdul Khader vs Mohammed Aslam on 31 January, 2011

Karnataka High Court
Abdul Khader vs Mohammed Aslam on 31 January, 2011
Author: V.G.Sabhahit And B.Manohar
IN "I'}"{I*-I HIGFI COURT OF" KARNA'I.'A.KA KY1.' E3A.NGAL_;QREZ

E')A"I'I33D THIS 'r1«»u: 31$'!-" DAY or JANUARY 203:'

I-'RE§.Sfi3NT

'm1~: H0;°~s*BL.I«: MR. JUSTICE, V. G..'S}x§3f§}I_z'\,f3I'fiF * _  1'

ANI.) 
'1'm~; HONBLE MR*J"L3$'r1CE-._B'; MA:v;Cj:1--1ARV  :2
N() .'1 €30.1 1/201._Q  " E

R}<'A_ 'No. 532,1' OF. 20%

3)\/I]SC.CVL.

1.

2(a)
V. _ 25$
3 T. _:x/1;-*»;._:0;’gg’-_

‘2a.’__c}}%

A 5.’

SR1 A£;{I§t;§1:I~§K:~1A131ifR,

,.s:2>.: « 1. ,
s1NcEv,:)Ec’s:As1é;a, REP. BY ms ms.

1’QBA..I,U
W /0) LATE: SR1; “AE3.’E)UL BAsI’1’H,
MAJOR, – * ”

QEHVIALID 1I§1*4*2:x:\’:;’
_ 5/. C3. 4L[;;;A.,’1’E*l SR1. ABDUL BASITH,

1»;g=;j\ /$313351; IMRAN,
65/O ‘”LA’E’£§ 512:. AEBIFJL BAS§’FI~i_.
~~ Vmmora.

SAL} ID REZVK/’AN§

2(9)

2(1)

8 / O I;A’I”I£ SR} AI:3I)U 1., I-j3AE3I’.1.’i–1′.
MAJ OR,

NL3:?.zm~1′ YASMIN KI—i.A.N,

D/O LATE SR1. ABDUL 13AS1’1’L1.
MAJOR.

NIKE–IA’.I’ AZRA KHAN, . – L’ ~
D/O LATE SR1. ABDUL :3ASL14’m.;~L ..
MAJOR.

SR1 MOHAMMED
MAJOR,

ALL ARE SONS O_FT’LA”FE SR1′;L_B.O1~;L SAMAD,
AND R/AT NQESO, 01,13 4&3,’-. ”
COCK BURN ROAD.._’=. ‘ ~’
CIVIL S*mj1’L.ON.:; S _ ., L
_ ”

‘ …APPELLAN’rS

[BY SEEM :3;/1. A::2:AM’. A–O’:.rf.)

AND: ‘~. ‘- ‘

.1. .

MO HAMMELD2 ;~,S1;…25;.:?\/1.

L ,AGE:1D A13O.UT 55 :>EARS,

‘ EvE.OIéiAMMEi3″AYAZL
‘AGES ‘A1’f3OU’.I’ S0 YEARS.

« V’I5O_=:?E_5.1. SONS Oi?’ LATE,

Mia; *A1i§I}U’I, AZEE:
L§,£§LT”‘NO. 29H. .131’ CROSS,

*~ M§.LLERS ROAD,

BENSON TOWN,

A Bz«’aN{}AI,0RI$ — 45

3. SEVET. :\2As1::_1~:MA BANU.
AG {:21} MAJ OR.

D/C). LIYFE’. ABDUL SA.MA.I.),
NO. 205, 2% CROSS,
JEI-,3’v”AN KEN1′)RA LAYOLFI’.
CAi\/{BRIDGE ROAD,
ULSOOR, V >
BANGAMDRE A 8. ‘

4. SMT. NUSRATH JAHAN.

AGED MAJOR,
I)/0. LATE ABDUL sAMAI’3,
NO. .160, 19?” MAIN ROAD,
4″-I BLOCK, –

K()RAMANGALA~…_ _
BANGALORE A 95»

5. SMT. FAHEMIA S;_I?IAf*-‘EEQ, .
‘V
D/(}.”‘L2’£1’3&3A. A;}_3Du_;;._SAMADu._’ ,_
No.50 /+4,’ ..RANA.J.__1 ’12’AOV’R€)Ai3, ‘

vV¥3A.SAVf_A’N’C}::;J D1 »A;’As*1’. =-
:.:L3AN_G}a1.,{):§}::..+ _ ‘

AGED MAJc_)R;_ ”

— -.1″)/O. 1..ATIa:AB:’gUI. SAMAD,
NO.206, ’21N:7…CR0ss,
;I’E.EfV.AN KENDRA LAYOU’.F.
~ _ ..C;m&’I£3f3{vf1)GI$ ROAD
LJLsa3:3R,i..

‘ BAN€;A;LoR14: — 83

8. S5:/1’15; SALEEQVM ‘HA;j§A’§?AT}-1.

. .. RESPONI) EI\ET$

_ (33? $*3a_: M.1,. DA’r’ANANI);’–\ KUMAR éiz
V? ” E-mi’ M1). _RAGnUNA”1′;-»1, AIJVS. FOR Cg’ R1 :8: R2,
_ 34 s:a.Rv&:[>,
54/8 8. sEA~»I:%:§<:A_I2 SHE'E'"fY. Am'. §I.CE5’C
PRAYING TO EDIREZICT THE <3I:'«*.I«*1(:I+: TO POST '3'I:<iE~3.._1"aBE);\/I43

MA'I"I'IER FOR FINAL HEARING, IN 'I'I~I;"«; 1E\E7§'1Ei£iE§_S'E' _OF

JUSTICE AND EQUITY.

THIS IvI1sc.cv1, COMING O’N”‘1’OF{ORI)}f§§$’TI”I;f£’ST1)I5IY, ‘

SABIWIAI-{IT J MADE ‘rm: Fo1’IL<)IjvII\I_G-I:A. j;

Appiica’I:ion for ;3oe3t:iI1’EI_;>;9%’L’é§_1:C Ijlaitféér _I._2i1Ez1 §3} h€€l1’iI1§,{
is I’ej€ct<-ad as no :!'o_r €eII I1y 'l1_ea1'ing of
the appeai. IIIIIVE: appiicants to

make e1pp}i%;at.I:b'I1. for égairly,V1'I.<–:2§iI'ViI*:'g" in the mollth of

'w»~w«v~%

W .2
N "7

CE;

W

§,,:'””t,3
‘ W2 Elam
é

” * ” E.3I’€S: