High Court Karnataka High Court

S R Abdul Majeed vs Meenakshi V D on 14 September, 2010

Karnataka High Court
S R Abdul Majeed vs Meenakshi V D on 14 September, 2010
Author: Dr.K.Bhakthavatsala


.1.

IN TIE I-flfii COURT OF KARNATAKA AT

mrrm ‘um TI-E 14′” my er szrrmsmm gexkc» 5 ff; .

BEFORE

nmnozvnmnnausrrcnx. L

BETWEEN: %

SR. Abdul Majeed,

Agedaba’at59 yams,

S10. 5. Abdul Rash:-ad, H

Rim No.34!}, _ _ _

my Ski nyus Ada%;j–%A1m£}

sn1:.V.D.Meermksh1 % ‘A %
Asadahi»<»*'a£6I¥Esnrs'; %

= « W/09321 am. 3
' V . Risa. _}5a.26., 1.63.. Crass,
Va$mt1magar.."~ .. V '-
B._ V

.-;%55a'L%e§2. Respomdenz.

flfllfififlfl

~ RFA filfi tmdcr Sacfion 96 of CPC mdnst than

ma decree am: 16.01.2016 pmsed in

C};S.1'¢e.8827!2604 an thc file ef the III Addl. City Civil Judge,

City, dearceing the suit for posmsmbn, runway at'
mR&rxwmepmfi1s.

ThisRFAeom1n,gonfarfia1therozwda’sthisday,t}m
Cour: dalivaredthcfofiewingr –