m ' « w-' ..
§N THE Him-§ mum' as KARNATAKA AT BANGALORE
DATED mks mg 20?" DAY OF APREL 2ec9*._ =_
BEFORE ' %
THE Ho:\:*aLE MR.JU$T¥CE L.NARAYAN%3:swAisdY% ' 4_
. wan' PETETSON Ne.59sz;2eo2(:a)i}_%% A
BETWEEN:
THE KARNATAKA STATE 8OAR'{Q.OF waxm * .,
HAVNG :75 amaze AT *DARu'LAmJKAF* _
N66, CUNNNGHAM RQAS V ' C
BANGALORE-560 652 . X j
RSPRESENTED av §TS'4-(3H!_Ei-'j E:a:;§c:a,sfs*V:v1::% QFFECER
% PETQTEONER
(83: 5a. PRABHl}_L!NG §<%%:~:;A\:A§3§ ~
AND :
1 %'r'HE%Vs?ATE"ar-' K.A&:qA€'A;<A'
R£9REe£N%TE%9%aY*;?tfs%sEcRETARY
"',DEPAR'E"MEN3" GF'P2E\g'_§'§.NUE
?\+'§..$.B:UiLiD!!\$€3' %
DR B{R.-AM8;Et3!KAfi'VEEDHl
F3jANGA£.§)RE'¥ % %
3-."§§~FE'"QEPU'§'§CC)MMiSSi0NER
A ..§-§;32SSVA£\J._Di8TR!CT
- .}f1'3§,S'3iV5sNV
HABE.EBUNN£SA
'W6 LATE MQHAMMEB esmmz.
" MAJOR
Riff.) szwr-:R suaema max ROAD
A KR. PURAM
HASSAN
é AHMEQ SHA
SEQ BABASAHEB
SEQCE SECEASED BY LRS 9'
4(3) ANWAR PASHA
SfO.AHMA£3 PASHA
AGEB;56 YEARS
R;'O.KANCHUGARA STREET
?.0.HOLENARSlP{}¥'v"2A
M0599, OLE} N028?
DiSTRiCT:HASSSAN
{By s:z.sATH¥ANARAYANA S!NGH:;'1«HC?§3P Tma Rig: .3
RESERVED % %
SR|.T,N.RAGHUPA'¥'HY, ADV; s=:33R.4(a; } A
TH33 WR¥T PETYHCEN §$._Fii,.EE1__UNQERVVARECLES 226
AND 22? OF THE. C{'27b§STi"¥'éJ"fiO?~} lNS§A"F5RAY|NG TO
QUASH ANNEXURE-A E)A_TE%§3; '26';E§.'2QG1 PASSED 8'!
RESPQNEKNT N02 IN Ffi:§!€}U¥'€C3F _RESPQ¥'w!DENTS 3 AND 4,
ms x;~.:§§:*5% s:Ekfi::§§N%%[¥"¢[ea4eNcs1' ow FOR FINAL
HEARING 1je::s §A_§'..VT'HE1;_C<)£J§'\':TV§a*!AD'E THE FOLLOWING:
92rv;a::t;«;ne:. Akéfgaaaégaé the order dated 25.6.2001
§as;se<3A r-%eAs';s'o7r:<§ éntv £\Ea.2 ~ fiaputy Commissioner én
% VA A53¢.was{1'}:::'a;2so§:9?»9s.
' :'2.,_:V'R4éV::2§:;§g":cients 3 and 4 wem the appticarzts before
:§s§§'e:2;é2;ef£"s:é..V_$0.2 - Beptfiy Commissinner fer grant of
eccapéfity sights. Censidering the ciaém maria by the
A a:pE:p{§ca§}ts, fine Deputy Cemmissioner granted occupancy
fights in their favsurs against which 'éhe peiifloner has flied
fire pmsent Writ Petition. '\
'
DJ
3. Laamed Counseé for the gzaefitioner submit:-"ed that
the iand in questien is a Wakf prepertyw5?E§t£.:"j$}'nce
respondents 3 and 4 are mutuwafies they are-fiat,
grant of accuparacy rights in res;:é’ct:–.ef §5r=e’.§eE’£y.
Learr:ed_C-curiae! for the petiticrfia-.r p¥é ct§’éi’~’re!ia;?1:i:9:. c§nV
the fazdgment reported in »¥Vl>.R “‘1._j999A.’i(q’-:_a;r.’ .33″‘..f9″:~{Karfia£aké”
Board of Wain’ vs. Land Ir§»’.§:£i_néI’~-._a;nd éifznersj, wherein
this com has heid zhér%f.-ve;:;s;$:;i%;niggsgession cf a land as
Mutuwaif oanr;:o7’fV._be jcbhsfhixfififas fenarit as he is sniy a
caretaker, of?”.;.}ré;é§v.r{}s.._a,daf: ih¢réf§re, nan’ entitfed for %
I
grar:f_.mE.9&¢§}pE%1:f:;cy “:’n….£e:»;pecr of wakf properties.
He 5:59seziéa’j¢.A%§’%a4%g{2c§::f:%er giscsgment reported in (199a)2
soc €42%%;sgma%g:;fjm others vs. A.P,i4/akf Board,
i;*,z.§§’¢2ura~£2avd 73:;-$1 Vvgffiars), whereén the Horfbée Supreme
.’ ;€;.§g:ft. :%éas,:§1<a§d that ''Once a wakf azways .2 wakf, Mere
~§}:a:?z""&§'_;;~.at%§'En favour cf individszais wauid not affect' the
a:;f§iné§A.c?;§racter 9!' {he wakf pmper{y",, and submitted that
' 'Atim; pfégerty since a wax? pmperty, the same cannet be
"'~ c §'a¥é9rsed by respendents 3 arzd 4 who are only the
' '" careta§<ers as mutuwaiées. '1
4. Learned counsei for the tespondents submitted
that the preperty is the mam iand naming un’7
prcsvisionst Hence, he prayed tc;t”dV§§miééva’i”ot~.
Petiticn.
5. Heard the argjtjtftfgtetttsz counsei for both
the patties.
= 1’i:é’:é*é$t§br:’éte.t§t”– $36.2-Qeputy Commissioner has
cot:s£de§”e.§” tvhé’ bath the garfies and granted
ac§§t;’§;>a~ncy t§f’fg”i~–.téVV__§tf:_Afavaur tenar:t$ amder Section 6A of the
.’1’§€g{§:§’ta§;a’VA: {~Persostat and Misceiianeous) Inams Aboiitéon
fleputy Cemmisséener tejecteé the ciaim
fite petitioner on the ground that there is faiiure on
V’ ‘A %:s4pavt°1t5 £3 moving the ianci as a wait? property, 5:0 revenue
“‘v.Vé5ie’ci’é:’c}$ have been proéuced te ctaim that the presperty is 3
‘fivatzf wcpeity, Even befote this Court the petitioner has not
firadzzcecfi any éecument tee shsw that the property ta 3 wakf
‘K’
preperty, in theae circumstances, E find no infirméty mthe
order passed by the Deputy Commissionerw§}{‘a:’${‘i*z§§».
occupancy rights in favour of respcmdents 3
“.7, Hence, 2 pass the fo!iov~1in§.ori%§§§f’;’T
W24! Petifion is rajmted
EYE?’