HGH COURT OF KARNATAKA HlGH §l0i;£RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-ilGH COURT OF KARNATAKA HIGH (
Mgw
II'TlE IIGI C051! 0! I3RllMIlI.3E ELIGLDIE
D.?:.TEIh 'E'HIS THE *3" DAY OF AUGUST 2008
BEFORE
mm I-I{.¥ifi"BLE an. JUSTICE 2:.3rIzaKI'rIzav2a*3}é:=si;=b;L:----:
933:1' .'iE'1'I'I'IGN No.519C§{2i'._2=06 '.'{':;R.:'fj-.""f "
BE'1'WEEfiE
'sun--an-.o--.un-uap
1 HQHAMMED AMEER
sis LATE MB. naaas «_ .
REES A303? 53 YRS. _m__F
we ncmyemn PPL{.sYJP~.,' _ _
vsaaanxxn HcnLx,'aANsA;b3E HQRT3flV
2 nemmnnsn A£m3Acx£fi"=g _ . - ,
sin LATE"E3wHfiBEA3i*' "F'«'«--
Assn A£daT?§§:?n5_',. 5 iv
EKG Maamxfign sAH§3y?AL¥A'¢'=
VELAERNKK'fiQBLI,"EAHGR§GRE HORH
3 namnMEn'3aL3uunzfi=.*
AsEn»fi£nuT=4?¢vns2_'
R30 H5H%HMEB_SRHEE"PhL¥E
r5u3Hmmxfi_ac3L:; BANGRLGRE yearn
... PETITIONERS
°.§h$ Sn: 3 b sfisunsaan, Anv.:
VF_1:F?HE ASST conxzssznxsx
T."'EAHfihbGRE NGRTH'$UB EIVIEION
KAHGALGRE
'°» '2 H RAMAKRIEHRAIAH
MRJGR RIB RA3'CEGQlfRbEPuPAL'!'A
YEMEEIQKR KOBE}
IIGI-1 COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-SGH COURT OF KARNATAKA HIGH C
EAHQHLGRE HORTH
3 Ti-IE 10-'kR!I3A'3"fis}G"u. APPELLATE TRIBUNAL
H3 HUI LDIHG, BAIJGRLGRE
REF 3? CI~§&IRI>53'3.1*l
4 namamzu us:-ma
we LATE 1513. Angus
man was? 51 'ms
areas 953.3 ms' ms: 15:31-nar1»mr:.~r:»:£;s;au.'
Pu'.-3E§ ABOUT 34 was
ram mt-mama SAHEE PALYA,
YELPEKNKK 'HOBLI 7
BMIGMQRE ޣ3R'I'i'I
5 Ho:-w-man ISMML
3;-'0 LATE rm. sagas A
NEED ABOUT 45 -_
MRJGR _ »
FJO rxmmmn Sm-IE.E_f?ALYA.V.. "
*:m..».I-wzm..Hc:V§LI
amaantzmxjv "
6 Hmmrmn
s;'g..::..;:wv.-:_*§.1_~s;tz."1--:;I;;1_::;.>s;" ' " «
mm mr:;w{;=a,
Lmmwm mam
B3s£%'5£iLf3RE NZJRTH
; ~~--:
. . . RESPONEHTS
T"7_:E*{_ SR': A391,}; RE':'3£Z}€E-EAR R, ABE man 314,
Vss1=.1"°M:RAav.::ni>AL,A::u: marzswa 3'3,
ER} RBsA sImH,2mP FDRR1 a Rsa
O ""53;<z "H 5 m& Arm: rm R2)
IIGH COURT OF KARNATAKA HlGH §0£f1;RT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH (
?'H'IS WRIT PE'I'I'?ION I3 FILE}? UNDER ARTICLES
225 E 22'?" GE' 'PE-IE CGKSTITUTION OF INDIA PRRYING TD
QUASH 'I'!-=.l'E ORDER OF THE THERE RESPGNBENT HT.
2Q..2.2fiOfi IR HPERL HG.1219;'2U03 VIBE P:!*3N$Eu_}\,
CDHSEQUERTLY QUASH Wm GRQER €31? R}. IN'
HQ.€83}!lé3f1§9§--96 nv. s.12.20e2 VIEE ANNEX1S;OxOa
$315 sarzrxon commas em you 9gfiLxgififimf*O*
mmm5m'wGmw,mmnm,mn@@fimm~
THE FCILLQWING:
axasgl
The petitionezia. :g:'ra:;:..c$r:.gd%:;3.t;A;;,=§-4 to
'I are children caf patitianera
ans befrzura th:'.5s 226 5: 22'?
at the ta quash
the o;dg;V'fl$§gfiRO$;i2;$Q§2 mafia in LR?
N:3.33.fii...43'.5.O§.?g:_:Z*s13{iG.¥§Xu.rfi*'G' on the file
5215 firs'rf°._ O and the order dated
%__2c.gg;¢§sk m$d§OW;g Appeal Nm.1219/2093, at
an the file of Karnataka
g§§§m1até3::i§una1.
AA Learned counsel fear the petitioners
that the petiticanars are absolute
""v.V§§-"u~'z'I1e.*:5 of the property in question and the
yzvgerty waa sold by their father: I-Id. Abbas
IIGH COURT OF KARNATAKA HIGH §0URT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
4
,5? M
withJont their knawladge and tharefaxe the
patitione rs - have filed a. suit in
€}.S.I1T=:3.35'?CH'93 011 tzha file of the City
Jucige at Bangalore City, .
purchasers viz . , G. S ..h " "
D.H.F;amakrishr1aiah, ma Ghc-u:;5Aa
B.K.Rama13.r:a; the <;~:::.i.agi':;4V;_;-::'.?L_ p1i:=cV:11aaFa':fVF:'éV.VT11e
suit came to be t.1'.ia~T. :T:'OOF£11iCfil
ground. As has been
filed by the :se;.con:=:i" is also
aubmi timed respondent' 5
appeal C£t33.11′:t and
rwzanfiéd -. ‘ ‘ ‘Fro the Aasiatant
Coz°mis3i<z~72:.g1:,_ Hearth Sub-division to
_._..ret:ozi§id«ar t:he,__ma_*.:ter in the case hearing
A'=._%Nu{;1.1¢;.;?.,§3,.*–1,A:§'s3.g*95.-96, the appeal preferred by
tF§m:".~-.pfiVé%?=éiv:;1t'Aj:.Vfiatitianars maxi their brothers
gviz..ug' ..rié§y$'rz%;11:ientaa~4 try '? hezzein was dimuisaed.
'Ties; fiiso submitted that the potitianars am
–.T.’.–e§1f£::ii.F:ied ta: have a good grmzad to pzzove that
are the: abs-alute aewners of the property
in queatizan.
av
IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COEIRT OF KARNATAKA I-IEGH COURT OF KARNATAKA HIGH C
Mg”
miajeindar cf the parties or rather gronmis
urged by the petitioners.
6. In the reault, the petitifi’-3%””‘3;_g..:f
fiismissad as hearing become in£3:;;¢tucus”.”**
3% coats.
Leemnad Gavt. §3;s;§da1’*W time
weeks ta: file mmen cf
‘amp!-‘