% - Begum
LL ~ *11~;, & 3ist::Bi<:iar-585 401$ .. RESPQNDENT
Judgment and decree dated 23---3---0? passeé in
IN THE H13}; COURT 0}? KARNA'rg§<:p;%Vk:"f%%L:<w:
cmcurr BENCH AT GULQARQA
BEFORE ' A '
THE I~ION'BLE MR. JUS'§'ICE*~
DATED THIS THE my AI)f§¥;IS3§f§""200§8 %
R.S.A. I€c§;'}i»72'{)jG7"
BETWEEN:
Sardar l~5.¢Iar;€31)a'r'$iI17g!iIvL, : V
S/o, H::_§1'1f1§:-'iIfl ,
Ageii abét1t5»'?2 j?;e;a.r_s;.~ .
0ccv:.A§*i::11}t1_:n'f'e., '~ '
R/o.Biaar,
Tq. 4&9 §i§tV.Bidar~5.8'5?t"0 1. . APPELLANT
1.
G;'<}.é§h¢h::r;ama:h fer appei]a11t(AbseI11:).
W] ()1 fimfiad Aii,
Majoi; Qcczfleuseheid war:-sz,
R/9.=.P"ansa1 Taleem, Biciar.
This RSA is filed under 368.103 of CPC against the
R.A.N0.41/06 (Oid RA.N0.6/2004) an the file 0f the
Fresiding Ofliccr, Fast 'I'ra;:t Courwl, Bidar dismissing
the appeal and confirming ma Judgment and decree
" …..
dated 25«12-2693 passed in as. 570.352] 1989 n %¢%n_me
flit: 0f the Pri.(3ivii Judge ($2293.), Bidar.
‘§.’his RSA coming on for Admission
court delivered thc: f011()Wi:£}g:»
egg ER
This appeal arises 131:9: ct.0Vr1eii;f?*x’uc5§’.=fV;44Vi”‘I’i1§di1’1g’:%’,’ ‘
9f the courts beiew,
2. Thcmgh :fl1::;”»L3x.v};§’S_ twice, ‘(hare is
no bf’ appellant. In View of
tliis;-._¥:1″1¢ –a}§§2-$:9J _ di$ii3.i$:~eti for non-qjrosecution.
Sd/–2