PEA No. 1445 (£2009 §CPC}
1
IN THE HIGH CQURT op' KARNATAKA AT
DATED 'THIS THE 24*: DAY 9}? JuN.§:;20G:§ ~
BEFORE... .V
THE HGN'BLE MR J{,ISl'I§§E,H§f;}, RAMESH'f-.__. ?
M,F.A. No. 14515 of:,.>o69* ' "
H'
9
MR SHEIK MQHAMMEQ NA§'AfZ»._
S/Q MQH,AMMED.7MIJNE{i33R j _
AGED ABGUT 34 YEARS; '
R/Q "RE}IAMANIfi'A.}1OUSE_", % AV
YALAK.A}"}U,"_' UDUP: TQWN; V' _
I}D1J!?I'*--57€;1(§1~. « _ 13.
REF BYIHIS '(;':PA"E€)LD l:Z-R --._
FATHER' MR. '=SHEIK--)ViQ_HA2s:iME:I1) MUNEER
"'REHMANIY3X'HG1IS "--VC3LAKADU,
7.UD__UP1 *r':f31as{i~x, U491-M $5101,
t;n;)1:Pi TAL133: A2m1§:sTR1cT.
- K! MAPPELLANT
'sm. saimma V. PRABHU. ADVQCATE FOR
3;: ANAG' A'-=-SGCIATES )
Miigzaéhagntl A sarm,
3/ 0 ANGARA POQJARY
*~ AGED ABOUT 46 YEARS,
R'/A "SAUDA SAGAR"
A HOUSE, KUDRUKERE POST
" VIA MALPE,
UDUH TALUK AND DISTRICT
RESPONDENTS
T 7′ :;%.f§piéai:Vdismisscd. Sd/…
IKEFA X0. 1445 of2I.’309 (CFC)
2
THIS mm. 13 FILED rmznmz 01213312 43 12tur@=1_® cm
C!PF€! PRAYING TO CALL FOR RECORDS AI’-SD
ASIDE THE ORDER PASSED IN MA NO’ 29j20QV8…_I3«’§5I’ED
19.12.2008 BY THE COURT OF THE PRINCIPAL
JUDGE (SR. DN.) AT AND IN CONS.EQU£?NC’E $31′
ASIDE THE ORDER PASSED ~””GRé IA. _N’c>.;2 ‘mt, ‘cz.s;; ”
No. 120/2008 QN 11.o7.2m8 BY THE E;-IGN’B1}.:E DF
iii ADDITIONAL CIVIL JUDGE “(m. ::>N.)”1g:m..JM:1?C=AT
UI)UPI,ETC. . * 2 ”
THIS M.F.A. COMIN(} G..?§I FOR cz£§fBE12s¢’:’1«11s DAY,
THE comm DELNEREB *::«m:¢o:;.z,owmG;
u 1* A
Learned’ t:01.1nsfe:;I’ appellant seeks
leave to ” ..ap1):-Q3} ‘ liberty to file an
a_ccordancc with law against the
order Leave gyanted, ‘!”ht: appeal is”
dismissed as
Judge
1:<:§}f~::*