High Court Karnataka High Court

Dr Shahi Jahan Begum D/O Late Abdul … vs Sri S Abdul Majid S/O Late Abdul … on 28 August, 2008

Karnataka High Court
Dr Shahi Jahan Begum D/O Late Abdul … vs Sri S Abdul Majid S/O Late Abdul … on 28 August, 2008
Author: N.K.Patil


“LTQURT 09 KMNAMKA HIGH cou

rrs 4..A..ywm..I ur !\l”|I\E”H”‘\I)’\h’\.P-I Wlwn \..’£JUI,SHV’VJl”‘ l\I-\!t!\IHuMl\}-\ NIUH L.\JUKl L)!’ NAKNRERKA H35″ COURT OF §(/’-\RfV3£W”A§{A l”€§@’E-”

I WERE. i336Qz’39G’?

Efi Tfifi HEQE €fifiRT SF KAKNfiTfiX§, BARGALGREJ« ”

$A?E§ yams wax 2%” may 35 Auausw 28QSfW ” ff ”

BEFQRE

$53 HflH’ELE MR. J¥STICE §,K;Fa%:L =:

$31? PETETIDN ma. zazsekzgé? @afi«c9cj” wm

BETWEEfi

1 ma gggxx Jfiflfifl EEUH”37HAHE ;”2fx”
gig Lfiffi AB§§L Baaxmfl T’ }*< .*'
$533 333%? 6? ¥flAR3,,""~f' ay, ;a
fi$.35§i-2,1§T,H%EE,I$ 3:§$E,'*h._
fiK%;I§fiE%fiFE&fi§AE§3Eé2i;_ j "W

. '. V .. , Av .;,*?ETITIGfiEE
W' firm ,M3fiI}»_"v A'«5.:B§IQF mm

2. 32: s A2E§L”EAJ:3; a_ ‘
_3§fi Lafia fiE§§fi*§£F$fi 5
, Egan fififififi $9 33335;”

*§;A?,§m.2,3g§.yLcea,v;R.NA:K LAHE,
§:?:R$§3″¢Rfi33;;

BE§ER§QRE*$fi_<""

TEE §A§Ag§R~’

~H}_§fiHKifiF”EEEIfi
‘=$E3§g§§%§& RSAE,

‘.Bfi§$fi1%RE.§.

%§ésE §$§a§$x
»§§Naaa agmx

‘”*._¢a:cK§§? Bfihfififi,

‘fiaaaazagg.

~- … RESEGNEENTS
:2~2 & m~3 fiazexwa vxns ale 9!. 28.8.2008}

\’I3UR’! OF KIKRNATAKIX HFGH COU

‘up n Iv-1″: Ir’ Ir-vu\r\

– -wu \-aw-!vfg_\.uV’ vs nrunuu-um”:-I Fll\’JI”I uwufll U!” 1\.Hl\I’\lI-ll!-lI\i-\ !”1iL:7i”! LUUKI OF §(Afl§\§A’E’AE(A HEQS

3 WEST}, Iliifiifl

permittad ta aatry gut the neaassary amandmant ifi€

the cauae title.

3. ?hs getitianer bfiing a§grie#e& _§”tfie WT

Srder amtaza 2.a.*::.2e@’z §asasec£:__v;..»~g; firm’:
uader flrfiar 6 Eula E? sf EEC i% $3$:H§;§§$%f§§ an
the filfi af thg XXII Afiéigiafifilféitfiifiitil Juége;
Bangalaze, Vida finn9xuz3~§g Vh§$ &§#§£§fiteé thé

inatamt wait §etifiQfi; 1’1

§. 2 §gv¢~h%afié thé i$a:§ad cvunael fax the
pstitignar afi§ ~th§ “igfifgéfi aaunaal far the
:esp¢$fiant§}”u
E. . i§att§fi_’;chm§a&l agpaaring ffiz bath

*§11tsa?: auhmitted that, the matter

:h§§ EQ§n setéléd hatwaen the parties amicably and
.”§]_ %h%y §avé”fii&d a Kwmarandum nf settlement under
%[A%»%e;:m%%E3T §i.’:33.»a :3 rm Saatian 152:. cefi the cm and

4 §i&ym%%a$ tha §etitia§ may ha fiisgmaed ef in.te:me

of tha gaint mama. Tha joint mama duly signed by

‘.-._’j___…o

Innlu we n4-mung

.. ..,,.,,,,,..,.. V, ,,,….u-a nu .5…-,. ….uu u V.z\..ntu.ua\y__v<:-.0! :\.a"Il\I*e1.v""e.uutW.51'¢aJ'l aniwik \..sVa.IM'§""«:.m gmyr nmmgqpqgmgg '1"_gr1 EUUKJ

& W930. 13250£'2iX?.7

tha petitianer, respanfient 39.1 and thgi;fl

Ifi$§€$$iVfi cwunaal i5 piacefi an zecmzd. Th@1t飧3 V»

anfi aanéitianfi afi tfis amicable 5e:t;amanf"hét@éahV

the paztiafi ae pa: §axa3*3 to § éf th5°j¢in§nmé&e ?T

reads thfifi:

“S. Eha .réspand@fif§;£§fiaintiff
flflfiiifi that p9titififi§r g$S Ltha Wong?
éaugfitar wf Eaté ;Ehd§£’y3a5it§} wha

fiarimg his iife:$£m§7§&§ mafia & Efiba, or

E

avai g3ft §fi7-x%é§é§§;A¢f’ aii bia
prczp Jz=’:..zZ.;>z’£’; , {:5 Vmaiéifiié A ” imavabl e
grmgartiea,e§¢}g &3 £§:$§$ entitlad to
uadx fikfijim ‘E%fif’ii§”£favvur af the
patitia3ar, =#h£fi&Alflfifia/aral gift hfifi
Vxfigaa_*@ag§p;eéhYbyW¢th9 gatitianar and
‘ §a$sa§$zfifi.$&s fiaiivarsd at the tima af

aim; :5-éggyéat af his pmqpertias, both

“= §$va$;ésV..§m§ ifimavafiias 53$ tfiat

v¥_4§&titimmfi: aantinuea to be i3_paasesai0n
‘*%a§*a§jq§mam£ cf aha same and which is

&;3§§–m§on by aii cmncazmad.

9 in Efia .reap¢&den£~E has deiiverefi
é fiamkera ahequa gfiwr ardér N%.13$216,
fwr Rss3§,Q§,§?§!~ {Rpaes tam lakfis

. …m. “WWW M. cuaimrvnaflnfl ruun LUUKI or KARNATAKA HIGH COURT OF KARNMFAKA i-HGH CGUR

$ W330. 1325§£2m’.?

§itbT :§@5e ehservatimnsf the writ §etitigfi V

atanéa diagaaed sf.

9:2′; 3