High Court Karnataka High Court

Abdul Razak S/O Madar Sab vs Doddamarappa on 6 October, 2009

Karnataka High Court
Abdul Razak S/O Madar Sab vs Doddamarappa on 6 October, 2009
Author: H.G.Ramesh
E5 THE HIGH COURT OF KARNATAKA AT BARGALORE
BATEE THIS THE fiTH BAY GP OCTOBER E389

BEFORE

TEE HON'BLE MR. JUSTICE H.G.RAM£s3g ffg .

RSA N0 ?59 OF 2099 ‘h

BETWEEN “W’

ABDUL RAZAK,
SfQ.MADAB SAB.

AGE: MAJOR.

RJAT R£N§ENAHALL£
V1LL&GE,
BUKKA?AT§A HOBLI.
SIRA TALUK,

BEEB BY HIS L.R.S.

AGED ?4’¥£gRs;

(a) MAzAMMAf’w}OE¢ABnfi:,§AzAK,-5
éb} agaéaoéss’sféfaebfitaégzéx,
aagy a§’yE§g$,uj _>.'”

as) EAWAB, éyfiflvgfinéi fiézax,
gggfi é? ygggs,

“_ E&>V§fiA$$U,”3;a(ABBUL RAEAK,

‘_’$§E§_39WYE§RS,

€e§’§§MEERy $fQwAB9UL RAZAK,
A§Eag33 ¥EA2s,

;:}:3gEuj SIG ABBUL Razgx,

. §QEB 34 $5323.

;iLL ggg EXQ.E§flQEfi$HALLI
V ¢¥

_./«C2-‘_’
HUILDGRE PUST, SIRA TALUK.

{g} $MT. DILSHAQ BI,
W/O. BAKSHI SAB, MAJQR
RIO. GEEAHALLI, OBALSPBRA POST,
TEMKUR, KASABA HOBLI,
TUMKUR TALUK AND DISTRICT:

(h) RSVEEDA BE, W/0. ANVEERSAB,
MAJOR, RIO. KACHERI MOHALLA,
SIRA TOWN,

TUMKUR 913$. _m~-

(1) MAMTA2, WJO. AMEER BEIG,
MAJGR, 3.

R/G.CYCLE SHGP GWNER.
BQDDABELAHONGALA PDST,
DQDDABALLAPBR TALUK.

<3} AGEEMABI, w/0: EgYA€,_MgJaR,"¥B'
BEGUM MGHALLA, ; -~': _'«
S135 raLUK,.?UgKuR-p:sI;. , '"

ix; SALUMAEI, w/9: sanzd sag,
mA;eR,*_%% * , 2
R19. MUTUfiHAL£E,zGERAHALL1,
QEALAPUB 993?; KASAB£ HGBLI,
?€&K§R IALUK;.”.¢ …..

APPELLANT{S}

{fly $r:.Sf§;fiATr:, &BVGCATE}

– f BG§B$£aRA??A,

V, . AGE 66 $2523,

¢,V3;0:CH:KKE§0wBA,
, sau: AGRICULTURISE,

‘-b =§za, agxggegg VILLAGE,
‘»=B§KKA?ArNA HQBLE,

313$ TALHK, TSHXER 913?.
P13 CflEE~S?2i3?.

Pd

LAXQAEAH,

S/Q. CHEKKEGGWBA,

AGED 55 YEARS,

GCC: AGRZCULTURIST,
R/0″ HAILDORE VILLAGE,
BUKKAPATSA HOBLI,

SIRA T§LUKA,

TUMKUR DESTRICT.

PIN COEE–57213?.

.f”R£§?Q§fi£NI(3>

BSA filed u/s 190 of CPG;wagain§£ tfié
Judgement & Decree dtd: 28.1.2§fi9fpa$sé$fiifi ‘
R.A.Ne.23/2008 on the fi£a’Qf the §:vi:,:figg¢ <§r;"
Du) Sira, dismissing tha afifie%é confiffiifig {gem

Judgement and Decree did: iSfé;20fi8 passed in

01s.;3gx19a5 on the £§:e;a£ {fig é;§a§=;udge {Jr.Dn.)

& JMFC., Sira.

This RSg}gg

csmxgg an for Qrders, this

day, the Camrt’ma&§ th5″fwi£0w£ng:

‘=,_§eeéiui*in twa weeks failing which the

w <.

_ V ¥
a;§egL

t§ads §£smi$sed.

Séim
5¥BGE

High Court ‘of Karaatalkt
Bnnuai<:r::.-5€0f¥fl