Karnataka High Court
Rasulbai W/O Yusuf Mujawar vs The Commissioner on 11 August, 2009
BETWEEN __
W.P.N0.81480/2009
in mm mm: comm' or KARnA'r:um,... ' : "
cmcurr amen AT GULBARGA '
DATED TI-I18 THE 11% mm' f3F"AEIGI3 8'I'_,,i V'
PRESENT ' 'T
THE Hox*nL1'; Mmafiafiiicg
TI-{E Hoz~i*3LE MR.Jt:.' sfm¢g swmv
1. RASULBAJ "'sU;?;_C3 YU SUF'MUJAWAR
P§i:>USEH()i.;D.3'J'0Ri*;_ _ _
R/'O A:3A§2sH .z~..aA4GAVR"-T.__ *
BIJA?U'R '
2. VIALBAIG s_/0.YUsUFB'A1e MUJAWAR
" 4_;,a<:a3.-43 YR'S-.._
v- i..A;§?xOU.RER ' ---------- ~ "
:2/,j:2,:3mi_2s:»»£ NAGAR
' " ~.r31;,rA§I=1;'i:<t AV ' --.
3'.-"1.m{;r:fi;i§;as93?:$;i~z s/0 YUSUFBAK3 MUJAWAR
AN'E1=a " ' « '"
cm' zxqumczma L. .c'o;g.:mc1L
_ .BIJAPU";2>__ V V
'4°'~v3§;RANGQ'i:':):2;"3/0 SANGANAGOUDA PATIL
AGE; 7'If>.YRS.
TA3:.:sINEss--~& AGRICULTURE
'R,-+:V-:;2v::>A:>, BIJAPUR
N:m«%%:,a; w/0 APPASAHEB PATIL
AGE; 55 YRS.
H.QUSEHOLD WORK
Rf!) INDIA Raw,
"gBIJAF'UR
VIVEKANANQ 3/0 PARASHURAM HONAKEZRI
Age: 27 YRS.
STUDENT
R/O TREASURY COLONY, BIJAPUR
W. P.1\Io.81480/2009
3
5. ANITA I)/O PARASHURAM HONAKERI
Age: 33 YRS.
HOUSEHOLD WORK
R/0 TREASURY COLONY
ELIARUR
5. SUNITHA D/O PARASHURAM Ej£ONAKERI; -1' '-
Age: 33 YRS. ~'
HOUSEHOLD WORK _
R/O TREASURY COLONY, ELJAPUR. V
7. SANGAMESHWARI
W/O PARSBURAMHONAKERI
Age: 55 YRS. ' 5 V '
HOUSEHOLD WORK' '-- .
R /0 TREASURY COLONY, EIJARER' V _
3. SANJAY;S;"O "_PARi;Hu_RAM 'HAéRARERi:' '
Age:34I.'YRSf';E" ' _
s*r'U§')EN';r--. V'
VR"/ti)' "rREAsifR'&' COLONY; 'BIJARUR
_ _ . g RESPONDENTS
{By sri.''sAi~zJAY 4" ADV. FOR R-7' 85 R-8)
R2 TO F26'-.$Dv.) -_ A v
EH13 wR'1*'r~R.Efm'1oN RILED UNEER AR'I'iCLES 226 AND
2?'? C'._C)§'\ISTITU'PiON OF' INDEA PRAYING TO QUASH THE
_ V'VZ§é1'PUi3-NEI}"~V€}R--DER DATED 29.08.2008 PASSED BY LEARNED
" .3-I1~:s:3LE.";J,uE:;E IN CRIMINAL RETITION NO.425/2007 AND
:;s2;3_o.0"r'i..V_*.=JR1cH is PRODUCED AT a.1~:N«-E T0 THE WRIT
PETITi'QN'£iND FURTHER BE RLEASEE TO ORDER FGR FRESH
DISPOVSAL OF CRIMINAL PETITION No.425,I2o07 AND
3 "1E;.su2;20@7 AFTER ARRQRDING ON OPPOWIUNITY HEARING
"E_C>,.«'"i'HE PETITIONERS, iN THE INTEREST OF JUSTICE AND
"EEZQUITY.
TEES PETITION COMING ON FOR ORDERS, THIS DAY
muss JE, MADE THE FOLLOWING:
W.P.Nca.8i480/2009
ORDER
Heard the learned counsel for t:1_1e…;;u>_et.itiei:1ers» gm
the mairltainability of the é.*..j,1.”i’t
petition, the petitionersV.have scgght fc:r ‘: of v
the order dated 29.8.200$:'(1@$§Lnexfi1%g..A.;{f():vnzpeesed by a
learned Single Judg;ie.”:c3fA Petition
N0s.425/2007 opinion, the
High é cannot be
said jurisdiction of the
High Court 226 and 227 of the
Constitution of petition wouid lie
agegézjlst an§§rd«9r a Criminal Petition by a
ieefaeé of 1113113 Court. Accordingly, the
petitidn’is.VéiS:eiseed as not mainmm able.
— Petiti.en. dismitssed.
Sd/ –
JUDGE
Sd/e
EUDGE