High Court Karnataka High Court

Sri Ameer Shariff vs The Karnataka State Board Of Wakfs on 20 February, 2009

Karnataka High Court
Sri Ameer Shariff vs The Karnataka State Board Of Wakfs on 20 February, 2009
Author: N.Kumar


IE EKE HIGH CGURT 0}?’ KARNATAKA AT

Dated this the 20″” day of Fcbmary, ~

BEFQREE

THE i-IG1i’fii..E MR. JUSTiCE”§E.i§IIMAfI§’V:’ V:

Wznii: fizrlgtitien No, 14333 ifiméhél – . «. ”

EETW’EEN :

Sari zimatér Silaxifi” .

S/0 Mohammad Ym.1sufi’ ‘ ._ f
zigesci abcwut 63 ye.-.ars ‘ ‘M ”
Tcxian 1. in Shop No.3
Dmgahi Masjid Cexiipiex _ _ _ _ Z
Swazniay Road A V

Mandi Mohafla’ 4′ ‘ .

Mysere—-57’G:'{}23; » …Petitione.r

f ,1 Asscxiiatas,

– ‘ ,_’A§ivr:»ca.t&s}

1 Téfhé Board of Wakfs

3113 E§xeeutivc:’–€§z:eCraiaIy

V i’*~3g;s.'{§s, C Read
‘¥’_Baflgé;l.:7rr:~.¥~iE§6O 002

_ 2 «jifiasjid

Swa-zisgzy Road
.A T}Ma1:{iiM€;i1al}a
~ V 5?'{)£’}21
V’ ‘r7?iie*;:>re$e31ied by its Muthavaiiifi 5 Respendents

(By Sri P S Ivialigaffig Advmaiew Q2.) _

This. Wzét Pctifion is filed lflldfif Artit:lt3::3 V’
the {Lbnsfitufion of India, praying to quash i;h{*.- o2″é;::i.déitcd _2Q_’*’ ” =
Gctobcr 2008 passed Izzy the I<:atz11cd Pi*iz13

~’i9ié1:;-,=.g”jis t£i§;:’i:n Pnfifion is dismisged as

Sd/-

Iudge