High Court Karnataka High Court

The Chief Officer Town … vs Mr Zameer Pasha on 13 February, 2009

Karnataka High Court
The Chief Officer Town … vs Mr Zameer Pasha on 13 February, 2009
Author: H.Billappa


…..

é
H ~M};M;H;Mw & gum Ghouse,

Rlat. Road, ‘
A ” 3 03.29: to Srivenkateshwara Theme,
V’ = _ Nagaimarxgaia Town,

In THE HIGH COURT or KARNATAKA. % u
omen was me 13″‘ new or-‘ FEBRuA&1§v,L%«
BEFORE’ A M % A
we HCWBLE l\I¥R.JUSv’i*§(:E3’_”!-i;~$!I;é.’i;~.{§”f:’:’I:Iv; I*%I’
REGULAR FIRST

EEMEBL

The Chief Officer. V _
Town Muncipality, ”

Nagamfinflala Town. _ .._.. APPELLANT

(By Sri.Koflmr4’I ”

mo’ _ 2

Mr. Za’meerPasha 7′; ‘K _ .
Slo. N:,H.Mchamfi*.ed’Ghdu_s6,.. ‘ –
Aged about_4O yea’r’s:,” ‘__
Riat. Manadya-Road, .. V

Opp: to Sri. “‘¢.!eI’:fcato’$hvuara%i~–Theater,
Nagamangala ‘Fawn,

Stet, Mrwahammad Hussain,
Aged abaut 70 years,

L/F

L»)

This Reguiar First Appea: is filed under Sec.96 §§r%*c,
against the Judgment and decree dated 21~–11-2006~.,in

O.S.No.71l2006 on the file of the Civil Judge, (sr.r>r:i;~«~3n;cs. gM:’=;_c.»,A

Nagamangaia, decreeing the suit for recovery of mosj:’e2y. ” ~_ ”

This Regzfiar First Appeal co_ming_on day, ‘

the Court made the following:

The learned cozm’:seI&_ 1′<:r_«"Vi':1'§';–_:-'V' héa'é' fiEéVcv! a memo
stafing ma: the appellant Qiggraw the appeai
with liberty to

2. 1 1.;;¢::§s;::n§:y,’%£§::;.a;»§e::an§ ispermiaec: to withdraw the
appeaiflwith itbgfore the D¥strict Court and the

appea! ié ‘dismissed. ‘aé xiflffédfévsh.

.. Ofifice is Vflirééfed tat: return xxx the documents ta the ieamed
V , . . . . . ..’ L’

V. A ‘ – ._ c:<:»I.=:VLr:1$s=.:-=§V."'*¥':':'.Aazf% "appellant.

.' A Métf:#QI¢r.$ered according!y.

sd/-'e
Iudge

W.