High Court Karnataka High Court

Sayyad Shahalipasha vs Sayyad Umarpasha on 7 May, 2009

Karnataka High Court
Sayyad Shahalipasha vs Sayyad Umarpasha on 7 May, 2009
Author: N.Kumar


id-wt

133 THE iiifiirli COURT OF KEATL AT EAEGALORE

Datzjd this thus’: ‘?”5?* day of Niajgr, 12009

BEFORE

mg Hfi!§%fiLE am. .ws*rz;§&E = ‘

CEVEL REVISEGN PETITEQH ND, 1i:2 s:£ 2c>o£:v%”%%A2′;’é§§:: Q’
BETWEEN: ‘ ‘ V’ ”

Sfiafgyaii fihahaiipafiila .

S!0SE1’_§?_§7ad fihmati Pasha
Bashiban hxazmiax’

figas: Eviajolzg Gm: V?~i§jg
Rf :1: {3&2z’i:>zE%?_{§4¢:a3;ii’ _ V .V
fB¢:igaL:I11«39{}__{}i”}2

L 2. » , ., F’€ztifis’)¥3er

V’ (31.3: E3,:i§__ C1R, pan; gidvtncataé

E, ‘- A Ssaggyaé 7i.”§:::éx24pé.r:;$E33

ff} ‘ P;:_:§11::;

Baxiiiiéaxi Egzamdm’

$};31ii,i’§f’¢Z:§s’i?{?i28;%€i E333 E115: éfig

, ” *$I§’;11&£i-3&3: Tl””i1§iIE:’–&
_ r _Sa£::yati Si:ai1.a_§1us$a_i;n ?asha
SE-:3 Sayyad !_}’§=:.9rpasi1r_”~: Bashiifirsan
imzundar, Age: Major”

‘ 800: Business

R; 0 C~3’?GG

£>arbar ffiafii

3c:%§ga”:1m–E§§§i} Q92

in)

Ca Sayyaci Afiabpasha

S/<3 Sayyafi Mahammad Pasha
Easllib-am inamdar

§v§a37:::1*

C366: AgIi£;Z'"L1ii'i.11'f:

R113 Barbar Gafli

Beigaum

R, Safiafii Ahmazi Nazlrahmad ”

Elzaifiyat _ .

fkgffii Major
Gee: Bilfiiflfifiifi
Rio H.i’~E0. 1313
Kaiigar Gafli ‘ V 1
Balgafim -~ 5S3¥’.?gQ*32

V Respendents

-*;”-:;:si._ (:51? is fi_3 é:i:3_ :;1;ci%:::”‘:3ee::::i;a:a: 115 0:’ CFC: agai213’£i the

-fzrczier «;ia:te:1′.3.4.09*pa£2%3e<;i '§.-i;r_ E§§it'3tcl1'ti::2-11 f~"'¢f.it:i03:1 ?=h:;».6€33/ G'? on
£113 fila uf ihizfiii" Adtil. C§ivii {'}.t1Lig,c, (Jr. 131;} B-trigmlm, allowing
the e:,3a'e~::~1_2_:E€n :;e=;’£’.Vi”£.§e1Vafi . n;9′;_r}é§’5. (}rr}€::” 21 R1139: 32 mi’ (“PC am’?
Vis3i1i:1gi._§és.sf1\%:9t Wait-ant against flit jucigmcm; df:§3£t3::’::~: 1 anti 2

fE:ere£::3._._ _ “”” ”

« ifgzg 01:19: 3333551 by ii 2§c;i:_iLCévii Judge; (a}:r,Dn} $2»

11/’

£313 for admimion {his day, the if’;-crtgri”.
;31aTéis:”fii_;;§ i§;~§!£.:%¥?331V.,,_ 7

QRBER

AA T’3’i1i;=y…;f%5:v1’siar.:r:3 pfititioxz is pmfgnexi by the. gzzetitigner

Li.’

._FfviF€fJ§ i-3-szigsgu;-;:n, i:33:1:’21g 3:11:53: W2::1″a11t is E13313: and £0 azzétiger,
in detail} in civii gzrigan far a }3€I’§€i{i of Ewe 3

stzbsiz-tnieznee aiiewansfia paicl by Dfifrfiii Holders.

‘2? Resf:u:::::dz:t12t$–.§ and 2 fiiazd .s1AA:=;v.i’t& i11 {}, V
far :2: a:i::*.c:~es:- of ;:)en::a11¢5:nt iI1j11:2::r1:;i:::r:1 “:'”i:2_}:’:

and the fhirti Itspontieni f1’t:m é:1jén§1tj1:g;”

V any c:.i1.r::*g¢: GE-H321′ flit: ii:’1_2§sf. and

far diztcfimzs in the: fhizti ‘4i::Vjv’:*t§»i1s«:3§?e fht: firfictfifi

J7.’

:3i’1′:.1ci”11re in Iiihca polféican <3f-fits. :iI1iST,4"{}_IY)Ti~?1'aii'§L*;.v" The: suit was

eziecrvzrexri agar ar::<:a111':é€:{';97'§}i*":$? Th: jtzcigmtiam. and

riacree fihaiiefggaé' j§Si which appmi came 1.31:2» 32:3

Qlfinfiing jilgifgzuant and €iE_5{T?I¥3fi {if the triai t'fiz:ru2'i;

V. cit:-[:3 z:fe£_h;::;:; beeitome fjzaig In spite Czf theié €i!i'13'-I135,

fhé L":ti§;n£ie:1i–.*5®t:éc21:{i

‘jzféifizant tiziizffiér mmaizzgé, abwgat, He was gxiacad ex parieg

La/”