High Court Karnataka High Court

Mr Mohamed Kaleemulla Khan vs The Chief Executive Officer on 15 July, 2009

Karnataka High Court
Mr Mohamed Kaleemulla Khan vs The Chief Executive Officer on 15 July, 2009
Author: Ajit J Gunjal
IN THE HIGH coum 01? KARNATAKA, BA:.{r«':i§_¢   _
DATED Tms THE ism my 023' ..I_I,}'Hi\VI'£I's_",~,: % 3 1  
BEFo§é" *V' 'A » : VAA
THE HUMBLE MR. JUs'rfCg::;e{Jrr  "
WRIT PE'1'I'l'ION No V41f:2:--oF  
BETWEEN '   

1 MR MOHAMED KALEi:7M{Ii$L;A gnaw " 
s/0 ABDUL RAWQQF' KHAN.»  "
R/A No.2(;rH__ MAIN  _ 
PALACE;'GL?Ef;"AHZ&LDI  "   
BANGA'L0.Ri?,..3'- ' L  "   A

V ....     t   PEFITIONER.

(By S11:':__ sYED t}';~_.:M:§EE?J,' ' )7
1  'TH;: cH1ER'1jE'XE¢euT1vE OFFICER
 ':{z§Ri*€A'I'AKA s*r;.':*E BOARD op WAKFS

 ' NC3.6, _CU_NNINGHAM ROAD
' V. " = 52

... RESPONDENT.

Writ petitinn filed under Articies 226 and 227 of the

 " i C(313;Stizt"u$i0}f1, praying to set aside the order dated 27.1.2009
4 'pa-;.:se§:}--' by the City Civil Judge (Wakfs Tribunal), Bangalore, viée
.  '_--AIimex"urc~D.

This petition coming on for erders this day, the court made

u  the following:

 



ORDER

Learners; counsel far the pctipigfsmrr has = ‘1};ezfic§”f<jf–.

withdrawal of the writ pcttittion. NIaem0A.fa kér;=, "

dismissed as Wimdmwn. "

S¢zy/..;