High Court Karnataka High Court

Mohammed Ghouse Lakshmeshwar vs K Barkathulla Khan on 12 August, 2009

Karnataka High Court
Mohammed Ghouse Lakshmeshwar vs K Barkathulla Khan on 12 August, 2009
Author: S.Abdul Nazeer
-3,"

IN THE Hlfifi GOURT OF KARNATAKA A3!' RANGALORE

DATED THIS THE 123' BAY OF AUGUST, 2009_ 

BEFORE

THE HON'BLE MR..}Us'r1CE SABDUL NAZEQR . "  H

MISC. CVL N0.2090g-2009. 
{N   '
R.F'.A.NO. .1 10 01»?  (52:31
BETWEEN:
1.

MOHAMMED GHOU;’§{E”~§.AKE§HI§1E$$H WAR

S/G MOHAMMED HUSSAEN1gfL;sKSHMEsHwAR
AGED ABOUT 55 YEP#B$ 5 ~

53; SMT

W/O MO}iAMME¥3’G}iCiU5SE
AGED A}3(}¥,f’I’ 45- YEARS

BOTH’~AR¥; RESIDENTS OF
. “«NG.335, -12TH CROSS ROAQ
A J; ‘1:=.:,(;>_g::«;,”‘;;:,’}”–.¢NAG,AR
. BANC;A_LQ1:2E36o032 APPELLANTS

(fig KULKARNI, ADV.)

run…-.1

% ;:f:,s;i1

EARKATHULLA KHAN
, €,*.<–':: S A KARIM KHAN
* _ "AGED ABOUT 59 YEARS
' ~ "N-3.27, BENSON ROAS

BENSON TGWN
BANCEALORE 560046 RESPGNDEENT

{By SR1 RAMDAS, SR.Adv. fer M/3 SuJ3daI'aswa3:ny &
Ramdas, A/' S)

.uu-uuvueu wuwwrilrnil 'Iii !I\l'\l'$I'fl"fifll"\I\l§

m'|:wI'a wysgna we- wnnmmamflm uwww wwum us" mmmwmmmmm Wmvw wwwwfi W?' mimwmwafifl HEW" MWMW W!' mmmnmam Hififi U

32}

Tflflfl. 6%.. E FILED UNDER ORDER 4} RULE 5

RI'?! QECTIOR 131 OF CODE OF CIVIL PROCEDURE, FOK

Tm am. cw cmmm cm FOR oRDER§_"§{1?:$–.T.

HAY, THE COURT I-"A.%ED TKE FOLLOWING: __

Since the main' Regular:

disposed of today, mac.cvi.N'aJ;if2o9o/2969
grant of stay does not gfifiaiderafiofi V and
it is s.ccordingly__ bacomc

infiucmeus,
Iudqe