Karnataka High Court
Smt B Chowdamma vs Faizunnisa on 13 January, 2009
....,...,.__.,. ..............-.m nu.-:11 uuux: or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or: KARNATAK1li'u."}W-1:6!-i cos.
IN THE HIGH COURT OF KARHATAKA
CIRCUIT BENCH AT GULBARGA
DATE!) 1313 ms 13%! BA'? or .1: = '
nmmns %
THE HOIPBLE MR.JusT1c£:"}»1§;a.RAmE.VsHT
BETW EEN :
R.s.A.1vo.1sJ;;_;1%.2d{o§
1. smt.B.<:ho:vdamma._,'..~:
W/0 iatej-..B.\;'=;Nax%ay'a13,;.
Age; l't;'Ié1J|0',1\ . _
Occ: Busmcisgs 6r. I?io11"sc}2o1d
H %
Sig late V' "
Age': gviajor A
Occ: B1;sincss_
am H_.__N¢-0. I 1~4~28
é (om; H".No.4--32 (New)
" --» 2 'E'¢cnV§(t;£1ndil
V arpei,
(:35; Sachin.M.Mahajan, Adv. )
. APPELLANTS
' AND:
1. Faizunnisa
W'/0 late S.K.Moinuddin
Age: 53 years
Occ: Household
. -uwwu-nu: Ian
nu-uuvruu-'II\r\ navn uuuIfu« yr RHKNBIAIUK rnurl CUURI OF KARNATAKA HIGH COURT OF KARNATAKA H16}-i COURT OF KARNATAKA HIGH COL
2. Shabana
D/o late S.K.Moinuddi11
Age: 33 years
Occ: Household
3. Sameena
D/0 late S.K.h/ioinuddin
Age: 29 years
Occ: Household
4. Sakizna
D/0 late S.K.Moinuddii1_ '
Age: 27 years V
Occ: H0uscho}dv_._
5. Rube_enz 1g
-£.::;;:_ _
Occvi Hotxsehold _
Dlo late o' *
6. Pgéarvéenw '
D] 0 late 4' V
Age; 23 years _
Qfjc: Household' V
D] otiait S;E{.fv4;.)ini1d_di;1
Age: 223"-.=4,_a1's'* V.
V' Hofiséholé. " ' ~
_ *~8._.. Umraxla ~ 2.
" 91¢ 1ams.K.Moinuddin
L 7 't§ge:V~.2f}Vyéars
._ occ; Househoki
' -- ,1)/"o,1atc S.K.Moinuddin
*«._A"gc«: 18 years
000: Household
RS.A,N0.151l/2003
Iuuupurusl 'rt I\r1l\8Va"'lIl"'II\l"I
Iiuunrlr wuvvny VI l\l'll\I'J"'|ll"ll\l'\ rII\:II'1 yvunl vr nflnI1HIH!\H l"I3\i'l1 lakllllll \Jl' fllllfilil-\i#i.lV\ l"li\3'l1 UVUKI Ell' nflfllifllflnfl ruvn MVUI
R.S.A.No.151I/2008
Respondents No.1 to 9 are
Residing at H.No. 146, Xi
Ward Raddy Street,
Bellary.
(By Sri M.A.Jagirdar, Adv.) :
« f;
RSA filed 11/ S100 of against the” judgment and
decree dated 19.4.2008 passed. in R-».nA.No.154/ 2006 on the
file of the FTGIH, Ra;ic.3:1uIF tlge-nJ«udgment and decree
dated 26.9.2006 passed on the file of the
Pr1.Civii Judge (Sr.Dn).H_V_ ” vv ‘ ..
This apjrrasfi com in: g’ f§r~”‘adxu§ission, this day the
court delijzcafied £1_1§’.fo119!yi”ng: .
question of law arises for
appeal. No gound to admit.
Sd/-
Judge