-1-
1:»: THE HES!-i scum 0? KARNATAKA m' Br£3§p§:i&'i;:£€DRE
QATED 'MS THE 187" my 0:: FEBR:;g%R$§j2L:3-é§%~% %
BEFOtFii'~3A»~
'WE HQi\§'Bi.E MR. 3usT:i<:E r~?sALzm§:;H*%j% i%%
wax? PETITION N:)£'v.?';§"$gS6k2fl.{3:%éii.;13L.'é'ES*)'
BE'm:EEN: ' & V%
smasm GULAB mg 2*-%;s;§ :K,a.§g1§&iLVké_::a
62 YRS,=--R,fG §:;,e; BESTRICT
"'S"§_£.,I§_FV'%i';3<f§A
2"" *5¥?R':E'SZ3E?~ITf€'OF~'§P~2'§ESSIQf*1ER
" %<:m' M{_§§\§§CI?Ai. Ccuwcm.
'BHASRAVATH1, sazmom
RESPC3N§ENTS
' {By gm: 9 C gmgagasw, mva£m"E PS9 32,
gr: M.C.NfiaGASHREE, Hcsa FGR R-1}
wt"
THES WRIT' PETETISN ES FREE? UNDER
Z25 ANS 227 SF THE CGNSTTTUTIGN CFF I«%::~£::%I;fi.2m,':'::5:
A PRAYER m QUASH ANN---B RESOLL}T'{€}:"'»i a$'{%*%:N%4
THE MEETENG HELB ms 3041.93 IN_.Si,£_B,}E€?;T4_i\§Q'.*«?_V
cmcaggzwa T?-E5 5»-§;a;<;<,m:% 23.LL"Si§i~F3?:-3EQ:UE_i'¢T L
FRGCEESENGS.
THES WEI"? Pmnow M{:a5§:v::k:ssG%c3%r~ikj Tsiealae/mime
THI$ SAY, THE COL3'R}-- M}§§'E"T?*E"LFCLLOWENGI"
..
Beinggs:’e’*;,§g;;ffieveié;i i:§$§{..’th’eA”‘E{é€;(3§.g.;§:§<§n passed by the
2" resp€é§'§d'§':§§"V'$*n.3G'.;;i 1;.i_9§3'Cancelling the Hakim
Patraéf§:?ar4é,E;e ‘.g§”e7tvi’Vtior3er, the petitioner
pref°e:;?:*rz-7=,;_d”avr’1’afi;$ééf’_’t:§”‘t<h'e Deputy Camméssécner who
by;?ri.<s§ o:::.':a:;'.%z?AA'e3*;a"té'c! f§ 5.Q?'.2G04 rejected the same.
i % .a e5ce%fmé%s.gets:m'.*
-f’Smt..Safeena Kharzum, ieameé Cmmgef
‘.’*3T;:s.peé%i#ng for the petiticner submitted théaj the
V’ A’ !
_§,.
.2
the facts 6? the case. Na materéaé has been pissed ta
ghmrv that the Hakka Patra granted to the petéticner is
rm: an crigénaé Hakka Patra issued by the ccrafizjeterzic
autheréties.
6. Smt. Safeena Khamsm, Eearr:§C_3–…§2’é.;mL§;ei’fix
the petiticener carztertds that tifie ‘
in terms v:”1l¢;}£if’?;ave the pawer 1:0
gass a She does not even
have; *§’~;3.5a;.{2 however cant§nues’ ts
argufiwétfisut:’iV£;§ f;~§§f*f%§:;LV”‘fiéfeena Khanum, continues ta
réijterate .£:!”:aAi:_'”ér”§ t ér:w;1s sf’ Section 306(1) cf the Act,
Eiéépfigtyvccmméssioner has rm pawer to pass a Fina;
“‘?. E-iawever, in terms 6? sub-$e:t§an 2 0f
§.”S;e:f£:ti0r3 386 any order of the Deputy Cczmmissimer
W
.. 5 _
wauié have is be ferwarcied is the gmzernmarzt ag weii
as to tfié Evfiufiicisai Cauncfi.
8. Therefore, apgarentiy the impugnefi arder
éated 0E.G?”.2GG&’+ is rzioi: passed unéer sub+S?§?;§té;en 1
Q? Semen 386 cf the Act as caantendefi”%%«::_~:j f§{fgas
pasgefi undéif 3ub~SV e _C¥:.i:.§ri.”_f2 ,fV»v the pagsmg of
tfie mars ‘s&:’:j%L{A:*e¥m*;s é§_f””;5u’i:)-HS§.¥t:E§.9.§% 2 9?” Section 335,
the .&§§é5’§:si.r 1§’_€.5r”:’:sfi§~;téSi:fi;”;ér ‘$%9ia¥¥ tam sash stem to
refer thé §’%*év2,*–:::f:;e53:*.;t0« ..§?:e1_g.o%;rérfiment er atfiémésé.
_FG:3%:.§#AA$”éfQ%-ésfaifi reasms, the writ Petétian is
. §s;’?x.rr.Eiéii::i.”i {?’i”§~’,_sf*:’:er*Et§ a§’:d acmmingiy the same is regectéd.
Sd/-
Judge
.. :’%m”*ce$:s.
SS