High Court Karnataka High Court

Mehaboobsab Babusab Jamadar vs Radhabai W/O Ramakrishna … on 26 May, 2008

Karnataka High Court
Mehaboobsab Babusab Jamadar vs Radhabai W/O Ramakrishna … on 26 May, 2008
Author: Mohan Shantanagoudar
R'.'A.Kulkami,      

4...,.R!e.Ma§~§1<i1l;g V  %%%%% 
 B;.mwaa--eseooo1_.

   J;§:;.e;§2gi,

IN THE HIGH _COURT 01? KARNATAKA AT BANG5§;';)i§fi f   
DATED "IBIS Tm 26"' DAY OF MAY 2093?:  i :1 T 5 ilj' C ** 1- '
BEFORE     % A
 "rm: HoN'§LE MR JUSTICE --. . .  

H.R.R.F ; ,r.;foo3 V ‘ 1’
Petitioner/5 : ‘I ”

Mchaboobsab Babusab jg
Age: 67 Years, Occ:Busines, ‘

R!o.MankiHa,
Dharwadw 580001.

[By S.ri.A-_A-P_aM %

3
Radhabai, *. % % A

W!o. V “— é ‘
Doc: Serviee,

Advocate] ‘ «

fiiiédfi/S 45m ofKR Act 1999 againfi the Judgement and

M

‘gm

Decree dated 31’;8.0’f pwsad in RA No.21/’06 on the file
Distict rum, ~ Diwwad, dismissing the Revision %1?$a:;m; *
confim-nag the Order dated 19.6.06 passed iz}}~IRC Na;a:e2j[e::’t:;§§1e ‘ ~ V
of the III Adda. cm’: Judge, [Jr.I)n.}, _ T f
flied’ U13 31{1}{ai1ofKRc Act 1999. ” .. ~

This HRRP is comm’ g on far orziezg d$y;” the
foilowingt *

Twu weeks: fianafly. It is made
clear, if ncedfixl: fig riot véeekfs, stands dmnfi ‘ssed
automatz;aI1y’waa1g§:;:t a:i3;jn::fla”‘* ‘ V

Sd/.

Judge.

gr
§;Es§i§E3.,”£j’?$ §ag%’sgrgg
figfi {Smart 9?” fiéarngmgg
%g::2s5a§org