High Court Karnataka High Court

Maqbul Ahamed vs Usman Pasha on 7 November, 2008

Karnataka High Court
Maqbul Ahamed vs Usman Pasha on 7 November, 2008
Author: N.Ananda
IN THE HIGH COURT 0;' KARNATAKA AT  ~

DATED THIS THE om DAY 015 N4QV_E1£{£§P;:§"2QQ8-Vi' ' ' k

BEF'OI2E >  % % V
THE HON'BLE MR;';JUSFI(iEuN:.Ar§A?§V'l 3}X_:~---..  
M.F.A.NQ.19 18  29.06 m  

BETWEEN:

1 MAQBULAHAMED-"*"v ."* V
S/OSYEDvKHAS1M I   ~ ~
Aeamgigotfr    

R/AT? Mu-'.$:tzii5A;--«.RAéHA ---- 

 sfgs ABDUL SALAAM

'  T GENERAL--MERCHANT
 'araavgaziare TOWN

" » I3EL£}R T'-OWN BELUR

2 " THE NEW INDIA ASSURANCE
"COMPANY LIMITED
n ,  BRANCH OFFICE PANDURANGA
.  COMPLEX KOLHAPEJRAMMA
V '  TEMPLE STREET
CPKCKMAGALUR
 RESPONDENTS

(E?-y Sri M.S.RAJENDRA PRASAD SRCOUSNEL FOR 1+1:
R«1 SERVED)

MFA FILED U/S 30 {1} OF’ WKC. ACT AGAINST THE
JUDGMENT AND ORDER’ DATED: 16.-12.2005 PASSED IN
VVC§A2NF’2SR*7I.1200″§ ON ‘THE FILE OF’ THE L.z\BOUR OFFICER