IN THE HIGH comm’ cw KARNATAKA AT BANGA:’;_(R:?i3:.,T:.’
DATED THIS THE 9m DAY ow APRIL V :’
BEFORE
THE HON’Bl.F, MR..1Irs’rICi-:«A:S§TFiO¥5A1~§*mi
RECHIIAR smorm Abévzga. N0.
BETWEEN: V’ ‘ ‘ :
SYED BASTHAGIR
S/O LATE S GAFFAR _ .
MAJOR, rmo. 446-.__ V
SHALIVAHANA ROAD-._ ‘~ _ ‘ ‘
NAZARBAD,MY§3ORE.- ~ _ APPELLANT
{BY Sri: N M £§.A1~zs§u,i§1;é;’;-A1§v;.’:!§£:>§2 }– ‘
M/S x:;xsA’1«:rr;: ~ 2%.§$0ciAj:’E$, .:g_nvg;
_ AND:
1 S M’ RICKABQHANI) CHALLANI
AGEQ ELBQUT 78
A.E”.»,I’0 IA,-f’E~_’S i.’s’!§£NAKCHAND CHALLANI
.. «.§NO;’i5, NEW’-N0. 347, AS!-{OKA ROAD
~ i£g.SHKA.RMOHAi;iA, MYEKDRE
Liz ” vmaékjaiikm w 10 BASHEER AHMED
– _ M’z’.,.jDR, {ATE S GAFFAR
. “D.NO’.’ fi.j_4§’:?’4, MUSLIM BLQCK
BE’_I1I§lVI’3*CHURCH, HUNSUR
=3 r;«i.,5 1~sHANrHARAJ, MAJOR
” * 4_ 8/0 LATE M B ANANFHARAJAIAH,
v. _ “M/S AKANTHARAJAIAH 8: SONS
“PAINT AND HARDWARE MERCHANT
AEIJACENT TO M V NEMIRMAIAH PAINT SHOP
if 15/’2~3, NEW NO. 34′?]2, ASHOKA ROAD
LASHKAR MOHALLA, MYSQRE FtESP’€)NDEN”!’S
i
‘I
mmpgxtrxi rmm 1.4.2909 so as to coincide withw
months time gmnmd in the apyellant in REA No;£§;;§7 M
Accordingly, in tcrrns of the ah(:;rvtf:, th_e%’Vé}’rpE:a}V’é’¢t§i’ad*a °’
disposed of gmnfing time of nine niéyntlrgs #3 fa::.
the appellant. herein tn vac$a’t:_:_ Hand %V8C’§313 t
po.’=mes%i=rm nf the suit schedule driving the
plaintiff] fimt defendant..§:,. No order
as to costs. V