Karnataka High Court
Smt. Jayalakshmamma vs The Karnataka State Board Of Wakfs on 2 December, 2010
1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2ND DAY OF DECEMBER 2010 THE HON'BLE Dr. JUSTICE K. BHAKTHAvAfr§A1;;s;' "' REGULAR FIRST APPEAL No.1946/201Q"(R1iS_3 . _ 1' BETWEEN: I A A A A A A I . Smtfiayalakshmamma, Aged about 45 years. W/0.Sri.Nagaraju & D/0.1ate Marankaiah. BEFORE I Cross, Ranganathapura Kameikshipalya, BaI1ga10re~79. 2. Smt.Kama1a, Aged about Ti3E2--.y:é3;1rs," 51; T' W/o.S1'i.Mari_g0Wda 8; D/0.1ate Mar2:nkai,ah,."" R/a.Ittamaciu_ Village, Bidadi Hobli, _ _ Ramanagatam Ta-luk" " . "A.M.V N'arascgow'.d2"1v, ._ Aged about' years, S / 0' .-late? ' Mat'aV.t1--ka:1ah. R/a.Mancha~11é1A'_bele village 81 Post,"Maid«abaEa Hobli, Magadi A ' Rarrxanagara Dist. Appellants 1 8: 2 are rep. by their P.A.Holder 3*" Appellant. .. .APPELLANTS [By Sri.C.R.Subramar1ya, Adv.) AND: 1. The Karnataka State Board of Wakfs, Rep. by its Chief Executive Officer, Darul A wakf, No.6, Cunningham Road, Bangalore--52. J amia Masjid, Manchanabele village, -- --_ . V Rep. by its Secretary/President; Manchanabele village 8: pOSVt,_. V Magadi Taluk, A ' C ' '~ Ramanagara Tal?}lk.AA:;L}:' ':'l..'.';RESPONDENTS [By l\/Is.Crowl'1,ar ~ Banga]ore__V1)ivis'i~o_n,Vl.l.Bangalore, dismissing the suit for declaration M / s. Surajl' Law _Ass"o.r:iat.es;.. for C /R~ 2) This; 'R.F.A V-.file'd' under Section 96 of CPC against the Jfndgrneritldz Decree dated""1'9V.lO.2OlO passed in O.S.No.1/2010 on file' " of -the "Presiding Officer, Karnataka Wakf Tribunal, 7 pennarayent iiijunction. appeal coming on for orders, this day, the Court ' ''-..de.liyere.d_tl:e following: ~ 3 JUDGMENT
Learned counsel for the appellants admits thai as against
the impugned order, appeal is not maintainable.
2. Therefore, the appeal is dismissed as V’
with liberty to take such course of remecly »avaiIab§ieV it
The Registry is directed to return nieeessalry papers”
appellants.
br1V*