Karnataka High Court
Karnataka State Financial … vs Humayun Pasha S/O Late Abdul … on 29 May, 2008
IR TEE Ema max? 03' Kmmwmm AT Q
DATED 1'1:-:13 was 29" DAY er pm', 2.e::+§. j~. "-T~
PRESENT
arm HON'BI..£ um. JU$'.I'ICE
*1':-m HG1~3'2B1.E ms. JUSTICE jg
R.F.A.No;;§'§2 car
1 KARINATAKA ;s*r1é;;:é:V z§§:.::a;§zc4J:p;i.l,:ct5r2r«:1%:zA*1':oz1
REP. BY
(By Sri:
AND 1
.1 PASfiA.$_[p;. mm ABDUL IWAIAQ
2 £:"2§;n::1an.L;a=~>.._ Bare
' s/'Q RA!.~3.'EMj'..-BAIG,MAJm
. c/o" maxim mam
ROAI3
maxim. Bscam
uzwon
"W/o HUMAYH PASHA
" sazaamsg new
mass»: RESPOHDENTS
(By Sri: K V l~'IARASI!flAN "FOR R1:
fihge fie-{in-apid by the appellantr.
SRI.H.P.SAlmESE, FOR R-3;'
SRI. BAMODAR, FORR2 $3}
wars REA :3 #1130 U/S. 96 R/W. onp$2 4i=fi "
1 OH' cpc AGAINST 1' I}_ECR'.EE'HD'1'.
25.2.2000
PASSED IN o.s.no. 41:]91’m tam –c:’Iv:_1.”‘*
Jtntxsz, sR.mz. AND cm, BiA$$AN;::’D:IS2:iISE-3INf3′
SUI.’ FOR Y OF !@NEY. . _
This appeal coming for G2* <_ie:.;£s
day, MAHJUNATH, J, _.£o1la*e~r:i,_'rf:g_:5
In viaw o?'E"'%;1jé counsel
for the ., = thVe matter is
settled. £:.rat:;– of appeal is dismissed.
as settled V6s;_t%.M'. of
éfficex' to refund. half of
sal-
Judge
SdF’
Iudge