High Court Karnataka High Court

Abdul Rasheed vs Khairunnisa on 11 September, 2008

Karnataka High Court
Abdul Rasheed vs Khairunnisa on 11 September, 2008
Author: N.Ananda
 

IN THE HIGH comm OF KARNATAKA AT BANG£gLO:RfE;--.'..;:  u 

DATED THIS THE um DAY OF s%E§'rEMBER%MA'2Q9s--J.ij: . {

BEFORE _   % %
THE HONBLE MR.JU$'If§(3EANA_1§BiAND,5;"V*A   " V 
M.F.A.No.4136I§€}€;? icpci     M 
-BEFWEEN:  _  

Abdul Rashced    v

S10. Patc1Abd111_§2avaof ;' " _ _ _ _ _

Age: 81 years,      

R10. New Ma3:idli«.._  " Q  "   .

Shimoga City,   '     ...Appe}1a:ut

(By    Advocates)
AND: % V x "    

D] 0, .Ab:1i.11 Ravoaf

 V' "Age: .66 yams, Househcsld

RI 0, Savaipaiyav

     Respondent

(By §<IV..i\/fanjunatha Rae Bhonsic 65 I~I.S.Hayath Khan

V V' _ (Nati'3ha<i); Advocates}

'1.'hia;appea1 is filed under Order 43 Rule 1(q) CFC, against

A 4-Qrder dated 92.02.2007, passed on IA No.1 in
Q.'S.N0.311/2006, on the file of the Pr}. Civil Judge (Sr.Dn.) 85
' QJM at Shimoga, ordering that interim order passed on IA No.1

fifed under Order 38 Rule 5 r/w section 151 CFC for attanhment is

"ficsreby made absolute.

This appeal coming on for admission this day, the Court
delivered the following:

It is seen from the order sheet th:§xi”death
was reported on 22.07.2008. Howcve1;;’.Vd:a§§fiéoi; :
appellant is not mentioned. in pf

abatcs.

: * Judge

SNN