High Court Karnataka High Court

Mansoor Rehaman vs Aisha Bee on 8 September, 2009

Karnataka High Court
Mansoor Rehaman vs Aisha Bee on 8 September, 2009
Author: L.Narayana Swamy
1 RFA NO877 OF 2001

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS ON THE 08TH DAY OF SEPTEMBER 2909
BEFORE V °

THE HONELE MR. JUSTICE   

RFA N0. 377 0F__20(__)1
BETWEEN V ”

SR1 MANSOOR REHAMAN,

AGED ABOUT 56 YEARS ”

SON OE M.K.ABDUL SAT’FA_Rf.._ A

RESIDINO AT TELUGU STREET, ,

VIRAJPET TOWN, ~ A ; M

KODAGU DISTRICT. LL ” j APPELLANT
(Ey SR1 : N I%?&V1NDRANAf1’H’E€AMATH§V ADVOCATE]

AND:

1 SMT. AI.’-3-1-IA BEE~._
AGED AEOLJTE6′ YEA¥s’.S
W1.EE%OE”MONAMMED GHOUSE
D,».:O ABDUL “KAREEM,

‘% A” – L RES1D:1N’O OF E.M.c ROAD.

~ _ VITRA.,JPET_ TOWN.

2 ” . SM«T;’TS;_S}~1AKEELA PARVEEN

AGED. AEO UT 50 YEARS

D70 LATE MK. ABDUL SATTAR
__ A WIEENOE MOHAMMED KHALLELULLA
” 389 EWS, HANUMANTHANAGAR

A’ EANNI MANTAP,

MYSORE.

3 RFA No.87? OF 200:

7 SR1 NAJEEBUR REHMAN
AGED ABOUT 46 YEARS
S/O LATE M.K. ABDUL SATTAR
RESIDING AT FMC ROAD, VIRAJ PET TOWN
KODAGU DISTRICT.

(By SR1 AISHA BEE. ADVOCATIEI

RFA FILED U /s. 96 OF CPC TIIEIAJUDTIIMENT

AND DEGREE DT. 31.7.2001 PASSEED IN O.S.1′{O.”64/’96vIB”1′..

THE CIVIL JUDGE, sR.DN. VIRAJPET, DECR§:flEI.NG: TI~IE.*

SUIT FOR PARTITION AND SEPAIRATE POSSESSION.
THIS RFA COMING TON FOR “f}V¥I”IS” DAY, THE
COURT DELIVERED THE ‘F’OLL{_).\?’;{1NG’:ffj *

A
This’;_ ‘ thrice, none appeared and

therefore passed Over. the matter was again called at

__1,.00 pr0IIy”c_OIII1sel made a request for short

accOrr1’F:1Od.atiO12,IVOn_ the ground that learned counsel On record

V is O1.1’t.Of~statiOfI*I.tI1= Adjournment was not moved at 10.30 a.m.

Hence requsest for adjournm nt is turned down.

4 RFA i\EO.87’7 OF 2001

Appeal is dismissed for homprosecution.

3u&g@

Akd*