..es__:m:.
E
IN THE) HIGH comm' 09 KARNATAKA AT--,BAN§§1§Ldi§E
DATED THIS THE 30TH SAYGF 29cm "
BEFOfiEV :
THE HON'BLE MR.JUS'?tf{;:EJ C R KL:MgxRAsWA3igY
MISCELLANEOUS FIRST APP'E25{§;-NO..198(fi3'G¥? 2&0? (cm)
BETWEEN :
Saleh Mohamnfiegi 2 V' " Z
S / 0 Lats GIj_1la1_£: »V'Moha11i_med _
Aged about _
Imanl of J1;1[i1:r:';a M:a.'s;':i€i= .. '
S11ivsgjfi':aga1§= Béi:;*:gal0r'e- "
(By Sri: Adv)
J 1i1nm§é1«Méh::j§€i Board
Represamtcdj. b3z_it;~'¢'Tru§stees
Mr, A,am« 'éhfifiefi
S J 0 Jamalu-ddin Shariefi
_ ' 'figeé abougt 40 years
f€eSiding'at No. :54
_ Cittss, Pillan Gmflcn
' .1 P_h'a:sé, Bangaiore
M15 $3115: Sajt
_ /0 Lats Wahici Sait
' Aged about 60 ycars
R/at No.14/15, Jayamaha}.
1" Main Road, Eangalare --- 46
0/
. APPELLANT
ORDER
Learned Counsel for the appellant 112151′ L” a
memo dateé 30.01.2009. The memo readsgéis ”
“The appelleg-“xi”
being aggrieved by fine if
OS No.8’z35;2ez;>e diei31_iSsing.»ti1e V
for non prosecufiefi, the
is the “tart ¥:a)e}ow~”V:has
preferred which is
——– ~ V , ~ ‘appiei1ant respectfully
‘ -».” Hon’¥:J1e Court may be
‘ pleases ._mrVeserve liberty for the
“‘z1f§peiia1it 3:5 approach this Horfble
X Cefirt’-afler restcmlng OS N9.8735{i2OO6
f._éI”‘r.:;u;1} which the above appeal arises on
__ same cause of action, in the
~ féitnizerest oifjnsticte. ”
IE1 View of this meme, this Misceflaneous First
is dismissed as not pressed with a liberty to file
Vk fresh appeal in ease if the cxriginal suit No.8’735/2006 is
restored.
6/
4
The observation made herein shall –1IE1 ‘(3tV
the Tfial Court whiie deciding, mg”y%::1i;r;¢§:1a::se%q$k’ ; Z
proceedings on merits.