Karnataka High Court
Hayath Mohiddin vs Ameer Jan on 9 December, 2009
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9"' DAY OF DECEMBER 2009
BEFORE:
THE HON'BLE MR. JUSTICE ANAND B.YRAI§{:BD'DS_r"'--B
WRIT PETITION No.1.269' Ofizooa; A
BETWEEN:
1.
f'\.)
V' . B' * .H£l_SSaun'A.D_i.Sti'iCt.
Hayath Mohiddin,
Son of Late Ghotzse M0h.idd'I'13, _
Aged about 43 Years. ~ I '
Ipachfi I
"Soil Qf'Lat'efGh<3uSeA._£\/Eqhiddin,
Aged ztbciut 4"!.A'Ye'éI~r§"," V'
A "Both are Ieéiding at Petebeedi,
. . . . .
_Ai7£§Si'kB€=I7€ Taluk,
. ..PE'1'ITIONE,RS
(B3/__ Sh_1a'i.'B.'I'..:{';'.;:..}aV€€d Ahmed Khan, Advocate.)
Ameer Jan,
Son of Lathif Mohiddin,
Aged about 60 Years,
By his General Power of Attorney
Hoider Dadapper,
Sen of Ameer Jan,
/3
E»
IQ
Aged about 24 Years,
Carpenter,
Residing at Petebeedi,
Banavam,
Arasikere Taluk.
Rahaman Pasha, "
Son of Late Khadai M'0hidd_in, _
Aged about 28 Y,eai~s,
Petebeedi, Bana'x':;u*a«,
Arasikere Taiuk, __
Hassan District. _
. _ _ V
Wife of nie
Aged "about-1ef}_0_ Y-e_ars_,'
Residi'r17g_.at Village,
Bariaivara," . _ __
Ai~Z:1:SiE§"el~€ Tztluk. _ i V
_; ' "E»<£..M.Dha11itijéipp2i,
S-011 01" Maha'i_'iiigappa,
Agecijab,()ut 49 Years,
-- Iicsiciiiiig Machegondahalli village,
' Kad'_ur T21'! Elk,
C.iiikvii?izig211ur District.
_ .D.a:dasaheb,
' Son of Balya Saheb,
' Dead by his Legal 1'ep1'eser1tatives
Ameersab son of Late Dadasaheb,
Aged about 40 Years,
3
DJ
h) Nzibijan son of Late Dadatsaheb,
Aged about 38 Years,
(3) Nazeer son of Late Dadeisaheb,
Aged about 35 Years,
d) Nayaz son of Late .Dad21saheh',.V '
Aged about 34 Years, '
No.5 8.) to 5 d) residing
Petebeedi, Balialikara, . *
Arasikere Tztlukfiw RESPONDENTS
('Respond'ent.No.' 1"' se1~%;§;<i_)
'»Tii--is Writ'Petiti:)n*ii.$ii'i1ed under Articies 225 and 227 of the
C()11stitL1t_ionM<)f' i.ndi.é1'--pi-3--yiiigtc) quash the order dated: 13.08.2007
and i8.()i".-2008, '3_21$;;;ed«... in 0.S.No. 152/2007 on the fiie of the
Ci4'-giiphidge (}u,ni'o1' Division) Arasikere vide AnnexLire--C and etc.,
i"T'i'liS "Wvi'it Petition coming on for p1*eii1ni1'1a1'y hearing in 'B'
"(3_i*'(j:tip'«t.iii,.a i(i£1yi','"th€ Court made the following: --
ORDER
“.VT3i1e petitioner having been permitted to file it written
i’*:~;ijz1tie1nent by virtue of an interim order of this court, the Triai
..iCot.i1’t is directed to take the same on record and to proceed
5