High Court Karnataka High Court

Mr M C Mohammed Yahiya vs Mr Yousuf Fayaz on 25 May, 2009

Karnataka High Court
Mr M C Mohammed Yahiya vs Mr Yousuf Fayaz on 25 May, 2009
Author: A.S.Pachhapure


me

In}

It
3

mt THE HIGH CQURT op’ §{ARNATA§s’A AT BAN.r§:§}A’Lt§_12—§;j” _

DATED ‘§’HiS THE 25TH [}ASff§)F

BEFORE V _
THE’. HOWBLE2 M12.JUs3mi:,§:
CRIMINAL REVISION Pmiiiam N0 948 /92003.
Emwmm _ ._

M.C.MOHAMMED YAHIYA,
S/O.LATE.M.C.AHhr§E;f}, ”
MAJCJR, ‘
FLAT.NQ.810-A, __ – F _V
CASA GRANBE APARTM:?;NT’;«.jT”*–.L
AMANDA SHETITY CI§3CLE,, I A
A’ITAVAR,A*;%m$A:4c?AL€>i*;§E. ,, PETITIONEE

{B&?”‘$R: 4K.}¥I,NA%§’R.EAL}; P;§ig£3 .

AND:

,_YOUS»{;13–F zmyaz, ” _
SfO.L’–aK,N§'<§}HAMMED KUEHI,
MAJOR, _ _ .4
' '£iH'f)W'}{"A'YH_§ 1,..E?§QU'$E,

*xz;r,;\_:1'z:_;"«L2a:>1’=2.,,?_
BAN£3I2AMANgL.§;a::;wARA,

‘ _KERAm–,.§?’1,323. 14 RESPONIEENT

iiiiii

v._ ‘1’f_¥«IiS CRL.RP, 13 FELEE} ws, 3%’? RJW 40.1 ::é:e.1D,cL PRAYING

..j2r€f§’*§SE?I’ ASIQE THE ._Jwc;MEr~:*r AND ORQER ::*r.13;€»/2003
_ _ ‘::>A:;$E:> B?’ THE ELK. MANGALORE, EN CRf…ANOp271/$5
». .*AN§> BLSQ THE JUDGMENT 0;? c0;~zV:<::*:*;<:m: D'T.7/8f{)6 PASSED

3? THE JMFCEE {V COURT} AT MfiN&*§L{")RE IN C.C.N€).20G?/QGQ5.

THme£Tnnx§coMwK:oNFoRcfingRsTHmmmw:§auRr
MAflETHE}%fiLG%HNG: " """"

ORDER.

L»€3I’1′}€:d cotmsai far pétitionér ‘1 ‘A

mat taken the Sffipfi ta bring the L; cf

and he submits that hes: had 2a%f’i£§£n_1etf£r ‘£21;—V’§.?:aé,9’;:ikar11i3:gr of
the respgndemt arid “£:Ij_:€:re -«._;’fi§~;i;3{;§1se than].
Tal<:1'_:1g into cc:z1Vsideratj<;:§"1' s1i'?;)1iiié;;t<§–§3n made, the

petition. "f{)§– z:if<3r1–;éit}s*;:3i§L1ti0I:.

sal-A
judge

' ':'1'l'1'i2'~.-'~% " V