High Court Karnataka High Court

Yusuf Baig S/O La Baig Mujawar … vs The Deputy Commissioner on 3 February, 2010

Karnataka High Court
Yusuf Baig S/O La Baig Mujawar … vs The Deputy Commissioner on 3 February, 2010
Author: Mohan Shantanagoudar B.V.Nagarathna
IN THE: HIGH COURT' OF KARNATAM CERCUIT BENCH
AT GU1,BARG;x ' '

DA'i"EE) THES THE 03% DAY 0? FEBRug.;R'2*'  _

PRESENI':

HQNBLE MR.JUS'1'}JCE MOHAN S.}A~I;:53E?~$'§'£§,E.:\'%%3«."£.'?:§iVf{Z}A{§_AA

A:\::_:; V 
HQNBLE: MR_s.JUs1*1<fE:.':3.v_NAGA§;;%~THNA

WANG. i'x:*~%t;J:i.<,%2%;'2§::1§i:9'% "[€i§§'.}'{'}';i7«2§:";',S}

1.

YUsL7.F:%,A;Gi:j: Q__–;_ * 1 .
S,/’O 1%..A:,;3A:a I2:L1Jm:;rg:az?:.s1N’c:§m5C§e:AsE:1i3 BY
;:11s_VL.R;.,s”* =:_,____ _, ‘V * * .

ma §;<xs:;Lag:é:.%sgz';'@ ._ –
YU-SUFBAIG'E\.%[}J;1T§\?'A.R,–~
AGii=;3E;'«4+, OCC: "H'0.U;i-«EHOLD WQRK

2 ; "§;;a_:',:§'»3;x.3<;'x;<:: "sL%:5:::«'£sm<;- MUJAWAE2
' ~aA{_;E; 5:4 YE;5~'3RS–~ =
QCC: _£:Q0L1;«: WGRK

X 2:: }H3é;:f«zf;*:xi;:$;:3f:*;s,1\§ WXG ':'USU:'?§3AiG _§\§UJA'&-VAR

A A(}_E:' f..'T_%_YEARS
95:2,: {EEEOEJEE 'NGRK

33;) mfsfigfimpaag we/0 Y'USUFE%z–'aE{} Mm;-w.IAR

'AGE: 2.5 "§'EAR.S

-.-.:<x§"<;.z .2' M ;:@ MsW\~s¥:Q;'%'-z<¢~ws'w

..3x.

_ $14». “A

E. E3

EYE?’

LG

1.}!

ALL AIE R/O H’_§l’)§_ R0_;A;1§,”£3i;;;gta;j}:2.,

2–4

OCC: COOLIE ‘AFORK

HUSEN£3E3di’}31SE**1’A ‘vi’/(E YUSL}E”Br’-‘JG 2E’V”IijL.E,:i%}’r”v’F1/'”””:£{V: ”
Afifiz 26 YEARS g
OCC: CGOLIE W’C}RK

Neormmyegxrsr Vv’/’O UsMA:’~£sA::s L3A:~s'{.;–;. ,. I ” V’
AGE: MAJOR, occ; HGU’s§a§z;GLi>. WORK. ‘T ‘ -V .

MAJANABI W/O H’UAsENs”AB*i:§ALA*£;tx?:”~ . . A T

AGE: MAJOR,
OCC: HOUSEHOLD WO_RK”_

KUi..USUE\»’iB} WXQ C§L}£3US3{B..11\E;égMI)AR —
AGE: MAJOR _
ace: HoUs£«:1~1oL:) ‘x.=_s2’@3R;Kf’:’»

5 APPEL§§.ANT§7

AND:

L

‘mI«;:,,:j’:z:;>Lt”;Y’C%:sI»ft’:s;:.1:S::§§oN£31<<
Tm; .E?F;.c:_1si; QE<';E)E?=U'E'Y commxagzogwgrz
.E3-E(..}1£|\_i:){__E._1"Q_ ._::3:s:z E216'?

,. .i;31JAPU:::~58@ , ; Q1_..

– .. _ :>,s3_Rs’a:?§’wRAM

_ F3i’£CE<:ASE§£) BY mg ms.

2%;

Si\rE’fET..S£3§§’é’€§;’§§’v’EE£ZS§–iE’;?;’§.f?;§.3

“”‘~J’J;’–s’} E’r”i§{I%S}*iUEZAPv*’I E”ES;1°°~J,§’:KEi§R.

AGE?) ABGU’T 60 YEAEZS.

A. , ac’-:::: AGRECU£J§’UR}?L

Tllis Writ App€21.§ Filed uncier Sect,i<}:1 <1 of the
Ka:mat';aka High Court Act. prajgirzggg in assidéz the
_ji.,1;;»e.aI Effifilifig on for orcierss ms ¢:;;y;._J.1&1pi:ar;__

Shantanagoudar J K delivared thé E”Eiov;i1*1g:.;~’ . «

JUDGMEP~f’!:_

The learxaed c€3L111sse’i’–vL.u_fbrf EZ§’1€”~2i’*’3€;’§:3aVi’?{.V fii€S a. V
‘V r . :

manic) pray1?I1g permiS$I;§):1 fvQ’ivii;If1di’::§x’ i1″13Ts; 2f:p§ee”s}. T116
memo is taker} on r600″:-“d;. “{b’1r:eis acitordirigly

dismissxsfé \3§’3f..§f§.£f§I°a’€§7[£ g -V