High Court Karnataka High Court

Ahale Sunnathul Jamath vs The Land Tribunal on 29 January, 2009

Karnataka High Court
Ahale Sunnathul Jamath vs The Land Tribunal on 29 January, 2009
Author: Anand Byrareddy
3-H CQWRT GP KARNATAKA §-@634 Cflfim? QF KARM&'M.KA Hlfifi CQURT OF KARNATAKA HIGH COURY QB KARMATAKA W6?! EQURT 0? %&RN&TAKA

11¢

IN THE HIGH COURT 0? KARNATAKA AT aANBALeaECfff,

DhTEB'TfiIS Tag 2?" DA: 05 JRHUARY 29$?  7T=°

BEFQRE  _,HM

TEE HaM'BLE HR.JUSTIGE AmAfiaV§f3gnfi5§$ V 5"*%T

WRIT PETITIQH No.2$1§fi;2Q¢é:LR; ::""

BETWEEH

AHRLE sunuamnmz JEMATH,M f.'
JAHIA nasaxn, DAEJEEEET V';
HQSAKQTE, 22 :?s Engsznsnr
P 3 SYEBU xonaMa£3~g_ ,3_«_~L
S/G Ba$aANsAB.VAQ3n 55.2E&nS"

. . . PETITIQNER

{BY Mfs.5 ; S_ES$éCIE$$SQ $fi?E.;}
_ _ _ _

r_1'sE@ L&Rfi'TEIBURAL
wf H5a§Km§3fi$ALHK
"xHfi$Axa$g_5)W
B:'Iws cgaianmn

'2_ saaufifiaaxsa SEQ sasag sag

"°=j.A5ED'53 ygaas

 3 Q§HAfiTAJ gE$UM:wfQ ALLA3AxsHE
'" axe ansaa sag, REEB 37 EEARS

%"*» 4 3353133, nasaa

Eff} IATE Ehfiflii SEE

éfi

W niammzfi Mam *%:;:»:=*='Wwww && mrmm Mamw mwmmw m imam mam mswtwmiw fifl

 

E
§
§
§
5:3
3
C'?
Q
§
5
fig
§
%

 

§
2
E
§
§
3
m
§



;E-5 CQURI Q5 KfiRNATAKA HHGM CQE§R'§' 0? KARNATAKA %-flfié-C COURT OF KAQNATAKA PEIGM CQURT OE §<ARNfi.'¥'A§(fir. MGR COIJRH" OF KARNA"M.Kfi.

$23

ALI. REE Rffl KQ , K.B..EKTE}-1318*}?
HO , EENQAIBEE RUFEL II3I'.3'}C'£.I".'3'I'

(BY SR1 1:. 2 samsrmmmczmm s:;¢ama5.Qz-1t§._ is FILED" 'v:;r1~2r1:>1'-:13
ARTICLES 226 AND 2:3? 03.-"ma E-msrxmzmaw as
nmm PRAYIHG TC} 'egggtisasx-z--'_ v:m":a.__  mu
14.9.1979 BY R~1. " A'.i=- 'a~.*a

ms E*E*3::J:::{mz~:  .;f_3r~if«r;fcai4. THIS
BAY, meg :::<:r;r3g:r: gmrzxv  ' EG1;L::3I&'3f£§€-~2

The"pétiti:$r&;é':::_"'i§"é: Masjid baloxxging to

the §*£1w.3,irna  The land in Survey

   3:': mama 23. guntas czsf Hasakate

  iand and belongad tare Efiewan

2  _Bu-diam  cf Kmaba Habli, I-Iosakcte.
 ¥3:'¢;;@a.rty consisted mf a residential

 fiiakhan}, Dazzga land. and an Icigah.
 Syed Abdul Ame: had taken the land an

" panxzhasal gutta. firm thé Tahgilfiar, Hmaakssaize.

The said. prmp-arty was laasssfi tr: Syesé. Fibtilll

Z

.    4_

mm Mflm Wwiwwgw fig "mflmm Hflm Wfimwmgwm flaw mgmm fivéfififi wwwmw £% mmm Mflflfi Wvwmm fiw fififlflfi Mfliémé wmmmam M}



respondents is a. nullity. He tmuld fII.t"{:31 @'1":'  V:"'.,A

sumzit that the crude: granting is
rights is cf the year 13:39
is seeking tn challanges the

to this writ petiticm in t}1~*;-L *~grea.:f”

tmght amt tax ha mount-ayaancgrad .t:.=.s:n:s:«:3i;.?,
if any; of the 3_as31:’1’c:3’4′.'<:$Ar_:_.;:-::"L..,;?§L"s::' aheer
affilux «of time _ isffiasarrad by

la¢hea.

5H QZQURV Q? mmmuxm Hifiki 0% KARNATAKA HMBH COME?’ 0? KARMATAKA HEGH COUR? 0? E€ARNficC¥”fi5KR §~%EC%H CUM??? Q?’ KARNA’!’AE(A

1}. Gifian’ _£h.x5é’aVaT»_ Vi::;i¢j:;urasi:ancea, fzzcem a.

plain_pe.ffi5.-3&1″&_f ._E}:%: irqzmgneci :2-zzvcler, it 13

th¢§”pei:«iti¢ner was neat ma-zie a party

‘-:1;’s:: ?’:1*=-Ha”v§r§:s::-fieciings befcure the Tribunal. Thea

;:ée<:'£i1i:1 c;'V f'i.f1§fat thus partiazs C312' their :.'2c:-unsel

"=.__ sg;ere wfesent cannszt also be acvzzeytezi on the
A ' fa.r;zVé'"'~«_.¢fi it. The praviuua 13::-acsmdings faafezsm
Special Daputy Ccxmiasionez: whereby, the

was trsated as .'E3eva»::1ajg'a imam land and

granted in favaur «sf 53-'ed Abdul Pszefiz, also

czannot be evarlcotad. 2:321 tbs Qthar hand… the

35

W}%%fl€Q”%f§w%&%§% vfifi iefiflflfifi %§*?;%§%% M§f$%€§33I3 §~%%3fi§%*~§ %%’3¥%§«:%§A2i’%%§%%M géfl

M3 imfifififi %-€§*”3:3€§§~§2

§

§
E
Q
3
5*:

S
g
3′?

$
‘*3
E
2
$2
:53
3%
£3′
E
‘:3:

22

m s..;Wm W Mxmmm imam mmw W mmamm mm mum aw KARNATMM mm»: mum W mmm.m<A mm mam' M mmmaam

-11-

5.. ?~’a,+::c¢»::dingly’, the writ petitiéiz H
allzawed. i-mnaseuzze-H is quasha’ci.*-. Tine

is remitted 1:0 the Tribuna»i;__

conaideratian, in ee::cc>rdanc:<f;%""*:w¢ithV.3;aw.,_'*_: V'

6. The §3etitioIié:’B of the
land, has-raver, «§ha3.3.i :<:.{$f::'V.:ibéA"*%iig£'11;ti§ézci in the
meanwhile. 9 V_

V L %'bkv 1 7

M.% mfam Wm Wémwwmvflfifi my mam mm Wmwmw M .E..?E%"$$$f5% Mmm mmmmmma .m mmmw mmzm wwwawmmwm mwm

Q3 %w%i'3!§EW§ W}W'£.,WM%'*%:'«-%3"i.':::~::