flfiggfio, g8£?;g;Qfl9
IN THE HIGH coum’ ore KARHATAKA AT BA1iiGALO}’.f'<"Eg
namn THIS THE 3% DAY or JULY
BEFORE
THE HOWBLE
Miscelianeogs First Agg
BETWEEN:
$12: A.S§iABBiR AHMED
AGE; :35 %:A§-as ‘
S/’O LA’1″E3 iv1§€.z§E3i}ULLAH ‘- ~ T .
3301:» ms, paopamv Nti).’;288 V V
A,K.COLONY, B,S.A,vROAI3 -” .
SAGAYAEDURAM
BANGALQRSEEE _ ‘ ‘*”;.APPm.LArrr
{BY 39: JANA§<§}H.'$b;5..G;', ';~'..i_"L3\§'i€'}<}:i3;"i'E.)
AND:
SR1 s;.A,M:.,Ié-‘iAFP V
AGE: 54 YEARS. _ _
31:} :.;;T:_«.: MR. SYED MOHIYDDIN
-” – N0. 5,; ‘ my Rc;;i1;>,s’rAc:;E
:>1L,;.A’raN.ss;- CEARQEN
“.__BANc:zAL U/ORDER 43 RULE’; Hr} (W cm
AGAINST wag 09929 mama 25.02.2009 mssm EN
gEX’N(}.i..5E3_9/2006 ON THE FILE 0?’ XIII ADDIWONAL GET”?
” C§V1L JUDGEE, BANGALORE, DISMISSING THE EXEC{}'”§’§ON’
1 §’¥j’I’i’i”1..QN FILED U/ORDER QR RULE 11 C3}? CFC FOR CIVIL
” j IMPRISONMENT OF’ JU{)GMEE’=f’I’wBEBTOR FOR E}iSC’B£§§3EENCE
— A.t.-GIWTHE DEGREE.
TEES RITWEAL GQMENG ON FOR ORXJEZRS ‘FI*i1$ BAY, THE}
1′ 11101119’? DELEVEEEED THE Pcmmwiua;
sl_’QDGI§ENT
Leaxned 001111361 appearing for the *
seeks leave to convert this appeal .int<2«. éa Fifi»-*i:'§i:):_j1_
Petitimn. Leave granted. This :'7
Appeai stands disposed of '
Appeal disposed