IN THE HIGH COURT OF KARNATAKA AT 13ANGAL..<3:éfE'<«'.:"'–,,A
DATED THIS THE 20" DAY OF JANUARY *'
BEFORE
THE HON'BLE MR.3usT1C'ET«_E§Av1 M'./k'LI._t\:'1l\':THvvf§
H RRP. NO,_.'73"
BETWEEN: H
Mrs. Sabiha B..am1
W/0 Riyazw “¢::,
Aged about 48″y’ea_rs;. .
Eariier at.No.5,T1.S”FioOr’»,, *»_
T.P.Lane,” 4′ t t ”
Bangaiore ~’.E_6e0o2 A
And new L
. C/ 0 _F<i5yajz 'Ahmeti" Khu__re.si
Yedéy'ur Mtuttbn' stair
V"-_VNe,X't' to R_a'ma«nfiva.'MiEitary Hotel
A3E'aya.snaga,t"«~7a"" Bsiock,
Barsgatore; …PET1TIONER
'(By SH .S'F'ran.H1ukapQa, Advocate)
AND:
VA Raziya Begum
QW/0 T.Nawab
= Aged about 45 years,
Residing at No.19/B, 2″” Main,
sought to be contended by the iearned counsel for the
petitioner.
4. The learned counsei for the petitione’r,_’b.y
relying on the affidavits of the that
he served the notice __on the second
Floor, whereas the first Fioor,
Accordingly, ‘__perLised”‘:;th.e :avffida’v’iit of the process
server server has stated in
his evidence herein was wearing buriaha
at the and he asked for her name
as weii’ as her ihpsb’and”s narne. Having satisfied himself
thatV.’i’he”S_erved notice on the Petitioner herein an
ha-ppropriate._en.d~or”‘sement to the said effect was made on
i theinotice’ i;y:.:vvritlng the name of the petitioner against her
:s’igneature…– 1′ The contention of the learned counsel for the
c.«pet’itin..ner is that it is not the signature of the petitioner
the same has been fabricated.