Karnataka High Court
Syed Khasim vs Sri Krishna on 5 March, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5"' DAY OF MARCH 201Q-=.__
BEFORE
THE HON'BLE DRJUSTICE K. 0-
WRIT PETITION NO. 3404M9,009--"'{G1§2im}O.IrO" V'
BETWEEN :
1 SYED KHASIM '
AGED ABOUT 61 ~ - -'
S /O LATE SYEL) MUSTARA,,_R~/_AT PREMISES
BEARING NO.3,_ 2ND CROSS', _
4TH MAEN, MOLL-AMMED;rx:r: BLOCK,
BANGALORE 500003;
... PETITIONER
[BY SR1 RE_1).O§.
SR1 ST-1ANKARj --AD'vS.)
AND : V ' ' '
2 SR1 KRISHNA _
" ' i--f2~'£GED ABOUT 54 YEARS,
_ S/0.1;ATE NAGARAJ,
V -- ,,"'12,/AT'A.NO.3/4, 2ND CROSS
'4ii::~1_ MAH\E, MOHAMMEDAN BLOCK,
n,<zAL,LESHwARAM,
" "----l3A1\?GA1.ORE 560003.
2 ~ S SR1. BABU,
S SAID TO BE MAJOR.
FATHER'S NAME NOT KNOWN TO THE PETITIONER
SAID TO BE RESIDING AT NO.3, 2ND CROSS,
4TH MAIN, MOHAMMADEN BLOCK.
In the resukt, the writ petition is aiiowed and the
impugned order dated 6.10.2009 in O.S.No. on
the me of 42nd Add1.City emu Judge, Banga1o;+e§;"is~'
Consequently, I.A.No.9 filed by thevpetitior1e1= Sectiionu
151 of CPC before the trial j3au_1'1otNed- to
payment of cost of Rs.3,50O/---..iwhi<:f1A.an1oune L.
the respondent r1o.1/ plaintifftbefore t1;1e* court on the
next date of hearing
JUDGE
P13″ V