High Court Karnataka High Court

Mohd.Hussain And Ors. vs Abdul Razak on 9 September, 2008

Karnataka High Court
Mohd.Hussain And Ors. vs Abdul Razak on 9 September, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
IN TEE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 09"' mm' OF SEPTEMBER 200:5'-«..._T'~».

PRES EMT

THE HON' 131,3 MR. JUSTICE V G. sazrammifr. » 

AND

THE HGNIBLEZ MR.JusT:--<:E.__s.N';sV:x:*YAN1¥.r-igmfifxjx  "

REGULAR FIRST APPfiR:'NQ.7é5xi9§7  

Between:

1.

¥~$ohd.Huss’ain V _ a
3/0 Mohd”1§’ma.i3, $ah.éab’,..

Major, Ooc~:”I§griAIj;, _
R./o Roushan
Sadat Mohalla’ ‘ ‘n
Mzminpura, V

2. Sajid 3/Ao.»¢ohd.”‘Ib§ar.n;;, T

3 . Raj id ibrahim,
P9′??? 2.3. W???’

V . Maj id’ 321:; ragga; ‘:t_:I§i~ahim,

ns/Lo

V2’O”4-years, Agril.,

Z 2 ‘ b’ fioushan Mandi,

V”Sada’:* Mqhalla, Mcminpura;

. V .’ Appellants

Sfi.K.Appa Pao, Adv., ABSENT)

And:

Abdul Razak
S/o Mohd.ismail Saheb, »m
Major, occ: Govt.Servant & Agrii, ”

R/o Mbminpura, Gulbarga. 3 ,mxReepefidefitf,_v~e

(by Sri.R.S.Sidc£apurkar, A;:e.,__, ABSENT)

This appeal is filed u/3 96 of CPC”agaisnt
the judgment and decree Heated 1I;9,9?’ in
OS.No.207/89 on the file ef the P:ii.Civil Judge
(Sr.Dn) at Gulbarga, «dismissing fthe suit for
partition and separate pessesSiont’V” ‘L

This appe;Eil:I11C’e:ai.Vf:i’g fer’. fr§a’r’i’ng this day,
Sabhahit J.5’delivegedwtheafollpwing:

The ap15ea_ia.’1..s t’ofV«”‘:the year 1997. Called

‘ cut. ‘The Counsel for the appellant is absent.

Vfld represefitétien is made. Hence, the appeal is

‘”xV_ dismissed fét flon prosecution.

Sd/-

Judge

Sd/-»
Judge

bkfl