High Court Karnataka High Court

H A Siddiqui vs The State Of Karnataka on 16 September, 2008

Karnataka High Court
H A Siddiqui vs The State Of Karnataka on 16 September, 2008
Author: N.Kumar


E’? Eiéiifi €303??? SF KEE§fi’§’é.¥i’.a%. ET BAH

m”:t*f§:.:: @313 mg: mm my 8%’ SE~P’I”‘EB.mE–.R 26233

BEFQQE

THE I-iflI>3″‘RLE }’

?§rr1*r:n§ M11893;

Eeérwwni

2: §M,$msIQ%fi V% –

$523. Lam $H.£«aIA:{%:?D§z%j’9i?%’3€%E’ A
.%£~’&E113z §’I’ .5? mA:%s
wax Hliiilfii}, _ L

§»a.§%’:*;«%.§:fism.E%’I?’;r§; £i§}B;;§,
§~m_,, E{i:T§*’§’T€
§e:i¥$”:’S};”§?§:E”v~I;§£;”§:2§§§;C:”§Tf;’~ ~ __%,.,,%;e%*1*r1mm1%2;*

£33? SEE :%%§§%a:§%f§;m§é;4~::;§;*§$2a amg

, ;a’?’m:*E§ {3’k?’f§€A:l?Rfi_T.§§{A

_ wmczm sammwaay
A ‘figfiammfifi G?’ RE’eE§{JE
V«1′:%.’iSé;.Vf;§Ej’i’E».1i*I§iGS

* .E;;4§*+:§&.a§,;«,1f:”?:E:’«-EB?

% mmgsszafiaa

LL .. Vjtfigfifiéfia BESEWW

maxmmw fiQEvfi5a§}SSEfiNEE

% COURT OF KARNATAKA H¥Gl-I COl..fR1′ KARNATAKA HIGH COURT OF KARNATAKA i-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIG-i~i COUi

E§§%”‘f$’$§E $.33 Bfififiiiifi

-% T*fi.}..3§E{ FAKCHAYATH
SEEP B’? $3 E%}$fiE§”‘I’1″§’E: QEFFTCER
§€§§fE

V%;1s.>r§fi.°¢,§¥a*” was

% ° ‘ A u %Hm§g§

I COURT OF KARNATAKA HIGH COUKT KARNATAKA I-HG!-i COURT OF KARNATAKA H!GI-I COURT OF KARNATAKA RIG!-I COURT OF KARNATAKA HIGH COUI

fa!

II3§S*m§C’§”.

Tfifififimfi
H’, E ELUTE.

fiiffiifififi D§S’§?f{3’§Z

Hi

{$32331 R Ewfiffifiifi? HQQP}

RE

‘:::*:»«33 aawr pmmm: Is FH.Emx:JE:E.1é A%m*:c;E3%%

$25 AED 2222?’ Q? fifi czzmmuzzan €;’2’IF’;fl’IDI._£}%. A %

Ffi&’§I.fi%:’: “m cam mfl ‘Em’-».4(fiELE”s.#”1==.I*i”1′-.._l’~’évf_€i’.$$§}’R;{‘.fi=

. RE.w§_,*z’E:’;._n§I$$3r;;nz’ Q3′; 31$
%§§.;Z€£%F£E»Q E.;EE$RSEE:GE~§I’I’ DT;”2§;?.’;.% B’:’*T%'{E R5
ma :%’%Wu.2}{E.IRE 5.9

‘E?-ES wrzrrk WW5? “axe ma
i5ziTé§¥£EY new *i’£iE_ <:GUR'I' MABE
?*31'%§~3W_Té¥G-*5? – * T V

…. .. 5':-1::;._
' ' the" writ' pet1:tm" ' n

aéwflagagzzg ardar prasaad by fix

saaling four many

r*maE1':~*?:."

.. matefial an firé. ¢s$m that pefitinmrh

— im 7% £3 gmsaamscyéarn ccf3 acme of land

VT fif

Taiukg The saié Lam belaw be the.

€va*smrz’r.-zgmrnz Petkimrwr ciaim tlrmt. his wifie was in

K\/

€53

COURT OF KARNATAKA HIGH KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA H36!-I COUR? OF KARNATAKA HIGH CCU!

@:a inf tbs said Land sznfl that aim

ma, apylimfian an 3.4.3, I??? as per

B far *-,as*%”a1.%%a”£é:~fiw fi 3 $5 the Ne

Q m issued by aim

?°’a.:1s§¢e.a§,:°a%:%§ ihr gfi

2″‘%i.:’§%?§’fié§as.a ‘ prfimism ai tmV V
;’mzZ?§::sz1E;§’ mew hag pmfizzged am
ghawirzg smash wifie afiss

agpfifi ta “aha sf as pa’

gm» E mnnecfinn and
thfi §etit%:=§§:¢i”~§%i£}w Ehe rfipts

ghamzg 5313, am Elm am}-1

af hi5: f;z:*§*§;’zae§ an agpiicafzisn as par

a&=a fif tbs afarmid Iamrl in

an aypiicaiiasn &r mutafing him

;1aw§”‘§§: regards, Es baa gei um r%r1use:
shaving the land witéch is Zn. him

_ V Em fags, w wag susmaasftzl in geaing tha

. I V _ azmy mafia in his rmw, Sa.1b@%Iy,, as pm”
O U T -.2,w- H, O mkim film mistaw, the mm mm

ta Em mnfiefifi. 3% mid artist Wfifi z::h3.%%w by t.&

“I/.

@§§:i:::’%2it1Lml

COURT OF KARNATAKA HEGH KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

p$i:i§…%m’:L£~;r Tmébre ibis flsmfi fin WgP¢1fi£§)61;’Ca6. The

Sign Wag m’E:~–aa§.:i£ and the

mfimxaziai hack ta gm autgzriiim far ‘

wififia kwg fin ardar Oars’,

mnsiimmfi gt
:,m:.z*€sh~flrE$m3; §:a{:m1§a&:§:~L-.§rd§$i?.V”” it Tm
ihflwfiarg fix oattagaa
came. m ‘M pefitbm is

‘:&3?m’a% Efiég V.

far the petzltxianer has

§3″%Lz=2;;a5§ R, the Emma’: obtaitxecl by

up aamwuziiam fitsm
‘€13: tax paid raceipfis ané aim tbs
” ‘Eha aattaw wlumha he has

— . ~ ,. . .;3;=-m§:*1’1$t»s::i’;%

murzsei far am pafiticnaar mmmfis

” *’:”;r1e ytitniaw ks fimnz is $9 mrmixuct mtt% in

far thw purma ef’ ms rwiémme

:5 tea 2

\\/_O

COURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURF OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COLE” OF KARNATAKA HIGH COUi

{his C;r3u§’%q.. ‘ihis E3 3. fit cage Whfiffi tbs fiaputg

*Zl’f::m:;n.im%;m1::3r’ {sf the Eistricg giwmid

afiamfiam am mica apympréatm acztéari awms’ ”

a§5kia.Ia~ –

ii:::r:m 3% my objfistian mmf’1:r&t’§-I-is

azfi; ~ take at.e’p$:

titan”: pfsi’,%§«&2’§i§.’ which

fig Efgzfim? ‘ikma i._1*1i:z’t finé any
mafia £2″: xi i

ax’ the §?mtri:;t as

‘A 325% ta remwr the law

i agaimt ail the amciah

ifiw ismzxafi ‘aha dmtww on

at’ which that: patitizxnmf has

X5/H

361/ -1′
Iudgé

Qffiméfififgwisfimaamampy fiftéfw
fuzfizmith m t& kputy Ccmmfiaianamjttaff’
Ekéwmat far’ ftzgfimr fitfifififi in the . ”

500 10:… §<.n<z~_S. ".0 15.300 I..w_I <¥<.–.<Zm<¥ mo HMDOU 16:… S.<»<zm$. …..O .5500 20:… §<.EzmS. RLDOU $0.3 5.<§zxS. L3 .233)