Karnataka High Court
Teekhajee Rao vs Shukar Sab on 2 April, 2009
IN THE 3193 COURT 0F KARNATAKA AT BANGALORE
DATED TEES THE 2ND DAY 0? APRIL 2ao3._
BEFORE _ T_ A
THE HON'BLE MR. JUSTICE A.s.BQ§AN§5; f+ '
BSA No 2322 0? 2003_m_ r
BETWEEN
TEEKHAJEE RAG.
S/O L&TE RAMOJI RAD,
AGED ABOUT 52 YEARS,
RESIDING AT .
KALAI BEEDI,
MULBAGAL -- 563132
_-H ; z_a_' }.ffig§P5LLANTcs>
(By Sri. K.vE5KA:g sUfi§£§R{ §bvdéA?Eé
SHUKAR sAB;«' ' n
sxo HASSAE SAB,'_ ._. »_'«~
SINCE DEAD'8¥"fi1S"LES;g&}
1. MOULASAB;u. 'w 'V
.*AGEB.$flQ§I 39 YEARS ..... ~-
. HiEEg§g;L1 % , ;
AGEQ'ABDUIW25'¥EARS
bx)
V= §['HAssE§aBEz;-«V
K A§EB BQUTa22 YEARS
:».?3?7""*.
II}
'" 5§ége3 Kélfir, aiiowing the appeal and seting aside-
.42,
KHADAR BEE.
AGEB ABGEET 22 YEARS
SANAULLA,
AGED ABQUT 19 YEARS
SHAHEENABEE
AGEB ABOUT 16 YEARS
BHAVANBEE,
AGEB ABOUT 14 YEARS
LBS 1, 2, 4 8; 5 ARE SQNS
AND LB NO.3 IS WIFE AND
LE 5 & 7 ARE MIGR
CHILDREE or LATE SHUKUR~,
SAB any THEY ARE ._f
REPRESENTEB BY THEIR
NATBEAL MOTHER LR.NO.3
AND ALL ARE HESIBERTS
0? KALAI REED! 'K.
MULBAGAL -553' ;132.;:~ _.
LAKSEME BA1, <,"k,_
$10 LATE RAMG1;.RA&,' ,
AGED ABOUT_64 YEARS; *.'
RESIDING'$T:' ' '.*. =
KALAI BE£D;,'% .V .-
HULBAGAL ~ §§3132;_
RESPONDENT C S J
‘~és5*t£:ea ukéfibo sf CFC against the
. 9e§1’–f3e étd: 31.1.2068 passs.-d in RA.
‘*__’ fin zsizsei ég tae file ef the Add1«Sessimns Judge,
E a., §rcg::f Kciar cg: sf 1 $dd1.Dist & Sessiens
‘K “~?his BSA is aoming on far Orders, this day,
M3,-
the Court made the fo£1Qwing:
Two weekg to comply witfi2th§[dffEcé’
objections failing which the appéa; will §ignqV §
dismissed without further réfefence fu.£hé
Bench.
Ty.By : fi.§§N\j”f
C. By :°”-:1? . – ‘ ‘ !
Ty.Date. £{11{fl9._ , . ~_ .¢;*
C. Date: 3g§H€¢§ VV . V%i Ham