High Court Karnataka High Court

Shabbir Khan vs B M Diwakar on 11 November, 2010

Karnataka High Court
Shabbir Khan vs B M Diwakar on 11 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 11TH DAY OF NoVEMBEf'<. 251   *

PRESENfE''''' 

THE HON'BLE MR. JUSTICii¥_V1§.K.i?Afl"'IL'. "  

TI-IE HON'BLE MR.JUs$IcE'H;'$;:§r:MPANNA 

Misc.CVl. 4145 of'2010.~.._ "    
 4146 of 201" V' 
M.%F.A.«";Nd.  686fje.f 201 0%{MV)

Between:

1.

Shabbir Khan, ~ — I
Aged about 46 y’:–:ars,. V
S/0. Mustafa Khan…_ V

2.” ‘.AIn’een2i’ Bi j §
VV/ M u..sta.fa’ Vlihan;

Aged a’!D01it’ ~3’7.,yeafrs*;”

” ‘ ‘ ‘Both are resi’d:ng at

‘ ‘ I ‘Tufflkur Taiuk.

Heggere Viliétge,

. . . . Appellants
[Common in both Misc.CvIs}

{1’7§y””.E3-;1″i,_ Mushtaq Ahmed and Sri. Abdul Khadar, Advocates]

/

/

/’

in filing the appeal is condoned and
permitted to produce additional
substantiate their prayer. Accj’ofdi11giy’._.d
Cvls. are disposed of. 1 ‘T ‘V
Sd/5
Iudg’-“5

tsn”‘