High Court Karnataka High Court

Allabaksh S/O Hayatsab Mujawar vs The State Of Karnataka on 19 December, 2008

Karnataka High Court
Allabaksh S/O Hayatsab Mujawar vs The State Of Karnataka on 19 December, 2008
Author: N.Kumar
I

1:: THE» mcm cotmr or K.ARHA.'I'AKA c:Izcu:1§.._u5§§;q§;;,:;''' .,

AT DI-IARWAD
Datsd this the 1931 day of DV€.>':A§.'v.f',lJ11)€'":IT,-"'2(.'v'A'{:)':3.  
BEFORE   ' M K
TEE I-IOWBLE MR. .JU§:'r:éE_§:;   Q'

Writ Petition No. 317%§i6..;;f 2008'  fit mg; gz ;)

Between:

Allabaksh 
S] 0 Iiayatsab .I\/Iujziiiféir' V. 1
Aged about yeaifs i 'V
Busi:1¢s;-:ina1i _V._*;'. '  __ 

R/oY2;zna.::i1::gct_h"~-- .  '
Tfi» Rafiidiilrg 'L ' _

Dist. -;§*3e:lgai1II1.,  '

Mahamadsab  " 
Aged ¢-'ibnu'i; 62-.yt9:m:S'  "
_;jC'<_)e.iie "  V I
- ' "R/,, Bhaarafiagesr
, !"\'a}};1é:1.i'g
' '=(Be}:1i:1VdVB1:s Sept:-3;)
' Tq; :Ramd~a.1:"g

'W  "Dis*t.'Ea:1g'au:3;1

" ;%?$dni1§hada1~sab
Sfdflayatsab Mujawar

~ AA VT Ekgezi about 60 years
 ..=C':oo1.ic

R] «:3 Bhagranagar
Ramdurg

{Behjmi Bus Depot}
Tq. Ramémg

{)ist. Belgaum



U1

" ' Dvist. Bclgaum V"

Abdulgani

S/<3 Hayatsab Mujawar
Aged about 58 years
Ctmlie

R] 0 Yanampeth
Ramdurg

Tq. Ramdtxrg

Dist. Belgaum

Smt. I-Ianifa A .  _ 
W/0 Mahboobsab'   "
Aged about 85 years '  ' 
Hcmsewife "

R/o Rankalkoppa  H

Tq. Ramd'ur'g; 

Dist.  " '

Sm.i=..jBi§'afi»'éx*--::;.. .  'V . V'

WV/o   _

Aged about  yeaia W. __ *

HOusewife- '   

R10 i?s'.,iI1;3.t9fga1'"'.' . "

Tq.   A'

" ...Pet;iti0ners

  S. S. Yadrami Sr. Sri V. Hosamangi,
 *  ' -. Advocates)

"  of Kanilataka

Rcpiesented by its Secretary to

'   the Government of Wakf
" -- _f8a;t1ga1o1we - 560 001

The Karnataka Wakf Board
E)a3:~uI--Wa1fi"

Cunningham Road
Bangalore -* 560 052



3 The Khudziawana Masjid Committee
Maédi 0:131
Ramdurg
'I"q. Ramdurg
Dist. Belgaum
By its §3resider2t 
Budansafi) Rajesab Bhaixfaltdal'

4 The Qeputy Director of Laz:£.€i.,:§cc0;eS" ~. '
Belgaum     "  
Tq. 3:. Dist. Be1gaLm__1 _    . _ _ L"..,4.Respondents

(By Sri :9 3 Adzsqgapaig, ‘A:;Afo}~’.R:i Qifid R4;
Sri $35. . Advmcgté for R2;

‘-Mahgtsh~M\{r:¢1eyar,–:%§1vocate for R3)

This §&*T1itj5Petit§Ve:ii1 _is,fi;}.sed uiider Articles 226 and 22′? of
the Cor:sfitu;:iofi”floé’_»1i1di;a,_,”p1*aying to quash the impugned
oxder ciafed . 1′?—1 _. passed by the 41*’ respondent at
A1:111exu1″€:–E; and COiL’.St3q1.fl};’$I1″{LI}7 also quash the 3110 mom
proceedings in.iti,ated._by.Vth@”4’h respondents therefor.

._ ” « Writ Pefitigfii coming on for prehmm’ ary heaping this
&”a§«’,” tije made the foiiowizlg:

ORDER.

.. AA 4_’L€éV§!]I’3j1tEi{i Government Aévocat: is directed to takf: notice

f’§)1]2’é$p0ndenis»1 and 4. Sri. Sadiq N. Goedwala, learned

‘ “$533381 tak¢$ notice for the second respcmdant. Sri. Mahesh

Wadayar, learned Counsel takes notice for R-3.

‘Q/.%

22. The subject matter of this Writ Pefifio;1..V::1:&s’:’_rt§1e
mutation exztriss in relation to C-TS 910.868 H
maasuring 1010 Sqyaxtis or ?8:”5.72 sgmts. trig A
petitioners is that the said ‘
their ancestors by the stiff-‘;’ssV1Z§F\§f_.i1i1¢’3″*–3_.:’;’1’ir:I’S
Annsxurer-A ‘is the Sanaati was
granted to one Khuddav’&’sffor erstwhile
rulers of Ramdurg a masjid was
built, Whore religious offer
pugaj have since thml
been By another sanad dated

16.I1.1§£3£§” «tho absolute. The petitiomtrs’

fati1e1f__IfIayts’abV’bcoam’c vahivatdar as per Am1exur<:~A.

of'ti3.s..f:1ther of the petitioners, the ptttitioners

Tm of the property, they have been paying taxes

af1d"t£$(eI*ois§1;§?'tv:t1e right of ownership and possession. They

have" givsn Vaxdi and got their respective namss mutated in

V' 'filé sscords as successors of Hayatsaio. It appears, on an

~ sxpfiiioation made by the second respondent for mutating the

' "home of the Karnataka Wald' Board in mspcct of the siloresaid

property, the impugned order is passed by the 431
Aggriaved by the same, the petiijoners an: before

2. The grievance: of the ‘Q
passing the impugned order, 1:1:-fie: .__I1o_t’ * L’
though flzxeir names fmpis .;.::lac:e:: i’m3.i:a§dn– I1: is
their names which is mniiéféd of the Karnataka
Board cf Walcfsv that the
impugned u(§f”V1V:V’);’incip1c:s of natural

justice, _s;.s..sué}1,_ ‘ if»’1§,§s__ liable ,fe:>A be _§ua§§hed.

£3, « Counsel for thfi parties.

in dispute that before passing the

petitiolmrs have not been hearcl and, they

hava 2:1oj:’ beéfi given notice. when their names are shown in

3113, mtitafion register, if their names is to be rezmoved, they are

».¥.figitiji:i1ate13* entitled for notice and an: antitiad to be heard. In

View of’t}:1e matter, the impugnsd order cannot be

sustained. Hence, I pass the following order:

Writ petition is allowed. The in1pugne§§”:efééérT:.V’i3

hereby set aside. The #111 respencieni {S directed V’

to the petitioners. The eniire rnaiterv:’s””remittei_’d ‘4fo ih’,e. 4″?

respondent with a direction to is$ue’:’no:fiCe’Tto ihe

hear them and then pass apprbgtfmfe orciers in gicx_:o?§:.i:i1s”eee’:zuith”v V

law. The entire exercise will be .t}ifee_An:e}’:ths from
the date of appearance oVf”r:~;-fee u _V

kspl –