High Court Karnataka High Court

Mohd Iqbal Ali vs Abdul Sattar Since Decd By Lrs on 8 August, 2008

Karnataka High Court
Mohd Iqbal Ali vs Abdul Sattar Since Decd By Lrs on 8 August, 2008
Author: H.Billappa


. A3.buL_vSATs–‘:§R~–. _
_ s:rs_:{:§: ::;–za;j::”::s £3? Lfgs

. x Q M0313» ARE?

V’ ” H3 Yoijrsrus

IN THE HIGH COURT OF
ciacurr BENCH Afr%%§3rUL8f.m»:§g;a;%%: % ”
Bspoég: % 4* H _ %

THE HONBLE MR;%JIq%s’1§t:E i %
DATED THES THE 3mEiw2%{if%a§’ At3;§t:$g~V%;§:¢y08
REGULAR sE<§§j;vD«%VjABPEAL%%A1§¢.2291/2007
BETWEEN: ~I: ;M V A M A ' % H

M1r:DIQa¢;1,Ar.;.V Q
sic. MOHD,.MAH?’%Bc:c: F3USINES’§$. _
R/O, MONINPUFEAV *
GULBARGA. ‘ ‘

v * PE”I’§’1’I€Z3N£’.R

{By Sri. vzsfiwgrmrg R;;E€3–§E, AEEVGCATE} -A8SEN’F’

_____

ix ABDU}1;JjABBAR
$£~c~’: _L§’;TE ABQUL SATTAR
gags: Amur 35 yams
~<:a::: CARPETBEER

. 3,38. EATS ABDUL SATTAR
ACEED ABEDUT 33 YEARS
(ECG: IABGUR,

SIG. LATE ABEUL SATFAR
AGED ABQUT 31. YEAR$
CKEC: LABCEUR,

fig,»

4 ABE}
Sffi), LATE AB{}UL SA'I"T&R
AGED ASSET' 29 YEARS
OCC: Tfiibflfi

5 MORE WAJEED
SJO. LATE ABDUL SATTAR
AGED ABGUT 21 YEARS
OCC: BSA STUDENT

ALL ARE RESEDENTS OF
H NO. 6442, MC)NINE'U£?A "
GULBARGA»~S85If)4,= . -. RESPGNDENTS

This RSA is filed-1 U33; 10:}, 0f_j~;C;t?C against the
Judgment ant}V{}cc;:f:{;»-dat¢<1'=,_2S;_06."2O07 passed in
R.A.No.105[~fi'£3{I5 on the7f11«e"'GfV. Prl. Civil Judge
(Sr. I311.) Qu1bar'ga,: di$n;_1i€»§sin;g the appeal and confirmirlg
the Judgi":1eIj;f'_,az1d—- 35.64.2005 passed in
O.S.NQ..147~,{2'Ci{3_Q_ ca' grief' «filgfof the f'r£.Civi1 Judge
{Jr.D:;§..) Gui ._arg,[a; di:"s.missir1g the Sui: for ;)erwtua}
mjunttmn. ' ' %

'§'l:1uf{s;s—.RSAV (::';1V*m'.eV1§1g.:_"<:5I1 for orders this day, the Court
mafia the f0iEr;_wiI1g:~'

QRDER

'V no representation an behalf of the

a§;3=6i1¢:§riiV€i10ugh ma matter was czailezi tWi»::e.

AA ‘ view of 11113, the appea}; 13 dismisseé far I”i(3i”1-

“§3r0sec:1tion.