High Court Karnataka High Court

Shri Nazirahamed Kadirsahab … vs Smt Hafisabi W/O Mahammed Rasul … on 22 October, 2008

Karnataka High Court
Shri Nazirahamed Kadirsahab … vs Smt Hafisabi W/O Mahammed Rasul … on 22 October, 2008
Author: D.V.Shylendra Kumar
WPBQI 241.98

E
115 THE HIGH COURT OF' §{ARNA'i'A1-(A

cmcurr BENCH AT DHARWAD
DATED '1'!-I18 THE 22" DAY 09 ocmnax, 

BEFORE

THE HOIPBLE MR.JUS'1'IC$ n.v.sHYL_E1h:i3 1é2,a;'  ..  

WRIT PETITION No.30 1:§4g 2§¢QaUDAGA_R"~ . 

AGE;60 YEARS, occ TRADE,   

R/C) CTS NO 2040/A1/IF"   -  

KADOLKAR GALLI  ;  V.  

BELGAUM. ' '     ._ f¢_Px";-'.TI'i'I01*lER

[By  ' -
3:1;-3hasksa'_Faj*.i1, 'A_g_iv;i 

m.<1;%

 v  1 '5.s;sa?1* L1AF*1SA;Biv~~*--.I.I;'o MAHAMMED RASUL SOUDAGAR'

VA ' AGE;5 2'«YEfiRS, OCC HOUSEHOLD WORK
"  'O' 2524, KHATAL GALLI, BELGAUM

 ' SHRKMGHAMMED ERFAN
 AGE 36_."x'EAR8,
'- S/.0 EVEOHAMMED RASUL SOUBAGAR
€}C<".'- BUSINESS
270 ms NO 2524, KHATAL GALLI BELGAUM

    ...4.-'sue: ERSHAI) AHMED

AGE 32 YEARS,

S/O MOHAMMED FEASUL SOUDAGAR
OCC BUSINESS R/O CTS NO 2524
KFEATAL GALLI BELGAUM



WP301 24.08

SHRI ISHAFAZ AHMED

AGE 30 YEARS,

s/0 MOHAMMED RASUL SGUDAGAR

occ BUSINESS    .    .
R,'O CTS NO 2524, KHATAL (}AL_Li, 3EL§3ALm:__'  '

SHRI SARFAS  .

AGE 24 YEARS, ' __   ,   
3/0 MOHAMMED RASUL SQUDAGAR  ._  
occ BUSINESS   ' «.
R/O (yrs NO 2524, 

KHATAL GALLI

BELGAUM

SHRI NAZAREEN .1

AGE 37 ¥EA"f§S,'  2:   A '  

w/0 MUE~31Ri5I;_I--MED _Bii§}AI.__i{C;'I'1 V

006 i€fOU_SEVWIF'.E-. "  _  .  

R/O CPS I¥i'.}I;f.§3.52~<~.  " A 

1<H'A*'rm,V 't3ALLi§:.; BELGAUM.  

si~;m'- zA§:1?A}§-» . "  V  
AGE 3? YE'.'~'.RS,._j . 

W/OMOHAMMED 3331 MUJAWAR
occ H<3IJsEwm':=_ 

 R/0 CRSKREAT HOUSE,
 _ °~a9,ou.._:~m F'LOf3--F2~ =
«, RCQM no 1, ESALAMIYAN LANE
"  <:;:3P~9ATEL._M1ss1oN BUIDLING,MAH1M
MIJM;3AI'T~.,»...~

 sH:2i B§xé1A1sHR
" AGE 23 YEARS,

W / D ABDULALI BASAPURI
OCC HOUSEWIFE

A I KR/O c/0 M K BASAPURI 131,0'? NO 27
 ZAWAHAR NAGAR, GGDIYAL RoAD,HUm,1

SHRI ENAYAT

AGE 33 YEARS,

SIC) MOHAMMAII3 HUSSAIN SOUDAGA§
OCC TRADE

R'/O CTS NO 2524 KHATAL GALLI
BELGAUM



WP3€¥} 24.08

4

petitioner and the irregularities pointec1;'_:""oi2:v:-'«.j:  the

impugned order, I am not impressod to   sAVr;1§itt€¢19V'~~

of this nature in supervisory juzisdiotioiz of  as '~. -:

to disturb the order and to dopfiirae-._1':hsV  fie) 
plaintiffs to amend the  £:o_   case ia a
comprehensive mmfiisi'. _   ' writ petition is
dismissed, I  it   court could have
awarded   as a condition for
Ergwzsponse to this, learned
counsel for  in this petition offers
to pay  "of J

"   .,s_ThisV"w;-itpetition is dismissed. The respondents

L}1¥§i*ei;1;’–.*o lsi1ai;§1’fs in the suit to abide by the submission

by is-armed oounsei and to deposit the costs before

‘gthe: to be permitted to be withdrawn by the

“:L:”dofsi}dant in the suit.

Sd/-3
Judge

Jrnf –