High Court Karnataka High Court

Mardansab S/O Farukmiya Gadi vs Mohammed Hanif S/O Farukmiya Gadi on 28 July, 2008

Karnataka High Court
Mardansab S/O Farukmiya Gadi vs Mohammed Hanif S/O Farukmiya Gadi on 28 July, 2008
Author: Ashok B.Hinchigeri


EN THE HIGH CQURT QF KARNATAKA
CIRCUIT EENCH AT BHARWAD

SATEB THES “ME 28″” my QQQLY, zeesag — 1 IT_~ J %
EEFQRE ” M %
mg HQtsWLE MR; sigsrzca’A5459;-:Es,EmcH:$;:g.:%:’%%( A
C.R,P.E&!e.669 at’ 2095 cf;fi:” ‘C,.§?’;’P..NQ.?§3A z:r§’:2G?.§5
1, MARDANSAB, -. V
wk: FARUKMEVA Gxaaz, .

AGES ABOUT 55 YEAF;$,.A& I
60:: Aaazcuxjruasg ”

RKO KAMfiJB§iNGC§.I *i<::z%ez._,_V 7. v- '
samszua. ' 5

21 AB§3U§.mR.A?éS&f9!AbJ, _ _
aft; Faaumifva 6:13;, " V. *
AGES Asour 35 's'EJ5¥RS,– V ' j_ –
GC{:LJPATIQfxi :A€§R1tTULE?;;5RE,f , .– "
Rio KA?~'IAi.Bfif~£GDf'{}%I, V 'V
SAvAr4uR.;' '' , _ "

3: ,NAs;:R.AH;aMME:3, ” ~ . ‘_
§,.f_V<:.:' Fgércgxggzvazyfi; 'Gm: ,'* __
AGI:E¥'..'3 £5057" 3.6-. V
{3z:c:32;:x*:"::{;s*~s A$.9§'C¥JL 'ffL§RE'.

V Rffi K#{¥'*"é.§'5:L8Fa%§3i3§'_:}F€I,

s.AvArs:uR';" ,. .F'E'¥"IT£GhEER,S {N C, R. P; No. 669/2905

fem-L:::¢;£sE::,§:-§zJss;aI2*e,
A 5 $f{}_ F;:z_2;'a:s;»<r-:z*m G;-xai,
v" AGED TSU YEfis?;S,
" C}WC_1C':"2iG§.§C£§LTUR,E;

§.fO' E£fi?v3Ei;$A?€GBI 0:45,

. ' V — Sgvzwua, Pgrmewgas mg C, R,P.N01?S3;'2QG5

{Jay SR: CH.fi££'§€1R§$.P§EKAR PEPAEEL FQR Smsa Ea G133: Assrgczafgs, Aavarfiarg}

AND

MOHAMMEE Hawza
5/<3 FARUKMWA Gfifii,
AGE 35 YEARS,

iiicc: A(3§2§C¥J£.TLiRE,
SI?'€C§ was ex' L. Rs.

ltjn.) ?\§C3é’;1PVEfi«§-i_fi§€i
we rv%oHA:«:rv:E$ %%Arez:r Sam,
AGED ABOUT 45 YEARS,
QCQI E-#:::::3EHe:m,

1(5) imam HLL9′>SAl§’~é, V _
3,50 £’~’%<;;-:.£ar-=2:-«:53 HA'F_«§I§~1 .§;2.a:3,'
AGED ABOUT 30 ' "

Oct’: AGRECBLTLERE, 51, ,

1{:;:) Ismaza,

:2;;a Mowafissee. :{%i.,:.N1F ‘ u

AGED Ascau? 28 ”

Occ: AG§€;iCi_fi,’_!”£}R,E; ~.

1:19} Samzsz, – -_
asza ¥’v’3é?3’§’§,»’3sfvE§v1E2Z’»HAi”éE§;”v’3:’%i;*»§;
_ . AGED;41BOU’2′ 25 _____ H
“OCi:I”;—-AG§§’€L,EL’%’L$RE,
:,:E;t M
S;¥Q”%#%QH;;’rv:s»*i§:t3 %**i~,s.=§fiI§= 6:63,
may Aac:u_:2’3i.i;2:AR.s,
Oct::”;-‘5.ea.z’c:,;L?:;:RE=

” 5:} « Rfiéififiléi

‘ ..];:~;’e::v’3’~’¥AH:s’r«:;-=aet:: HANEF GAQE,
” j ;e=.{3£a.AE:0UT 23 YEARS,

Qcg: H0935;-zogo.

Kgam,

, ‘ 350 Moi-éssmrvzaa HA:*~a1:= (mm;
AGE-ED ABOBT 18 YEARS,
S’§’UDEF\§T,

iii}

_

T xgéi)

That the zigiay cf 3%}: menéhs in filing :h_g”‘pé:§§.i’¢%§ _

net: satisfacterfiy expiained?

The petitiemrs and cather d;Lefe!éf:dTa?i%:s’TT’h§fg*_éV

en §,S.N@,186/199: fol}._;’§._!e::g”-gxgagsj

P\,!’«!-:1 has adm§t:ffe:»:!.&_tba’:”‘!é_e}L–%i§_d: é29: enéééré with his
csungei about tha East was year:
This shQw$..[:;§1«at had ne interest

ts prcégegvg.-;:§é”t§ée,:’§S;a5.””* ;

In :_!”2eAAV33%’:…V_¢ra:c’e¢:§%.g§.s,’ the getitéeréers and ather

def:-..e§:§an:s~..Ag§§:.;2é’:*a§§f” .b;.z: they dig net give any

{ ‘-:–:;wi:’iearzr:e-é ._ ” ”

shame is gisgen :0 the Easpendent-Qaintéff.

Afestaratign petitiens are entertained, there

xis;vi¥_§ 3’n@: be any and to the Eitigatianx The equity is

V’ Eogzerating in faveur of the regpendents

A?! the 1? defendants thsugh med the appea!§ have

not sought readméssiém f the appeai, ms: of 1?