High Court Karnataka High Court

Hubli Dharwad Municipal … vs Rajashekar Adoptive Father on 18 July, 2008

Karnataka High Court
Hubli Dharwad Municipal … vs Rajashekar Adoptive Father on 18 July, 2008
Author: S.Abdul Nazeer
In 'ran me:-1 coum or KARNATA14}  :1 -   '

cmcurr amen AT    " L. "

DATED THIS THE 13TH DAY.QoF['%aU;LY29"c:§?   

BEF'5:J_R'E_
THE HOIWBLE MR. JUsT1_93;-cpc;

EETWEEN:

Hubli  f$§Jifii'f:ipal.,CQfpQi3fi{)H.- '
Rep. Byits Comxmissioner,  «.  
Hubli  """    
Dist:     % ;  PE'm'1oNER

(By Sri. iimesh fi}iv.)

AND; V' 

  ~ .V Rafiashfikat Adoptive fagrthcr

_ T.  »-Gmruasvhiddappa Tambad
  V
A  Occ::.nCi,t kaawn
" R/"Q. Hub]; Dist. natmvad

H u   s  Kaiiéavati Murigcppa Tambaxi

._ "Age: 60 years
' "Occ: Household Work
R/0. Hubli
Dist: Dharwad

" 3. Ishwar

S] 0. Mm-igeppa Tambad
Agc: 54 years



Occ: not knwon.
R/o. I-Iubli
Dist: Dhmwad   

Chandrashekhar Murigeppa 

Age: 52 years
Occ: not knwon
R] 0. Hubii
Dist: Dhaxwad

Manjula Sidharan1a:Tambaa,§i 1  
Age: 41 years  A  

Occ: Household work. _  V

R/o. Hubliy   I    
Dist:  _   _  

vinay'sfihamms.'Ta:nbad"' 
    
Geo: nhtkzqwn
R'/,o.=Hu?)1i"  %   " .
Dist;    

_Vikas 
~-15864 23   .
~ V(")ci:c.: not 

i'2[r:,H11bli

V V'  'V 'l3iSt;_ 

 ' __" Vija3:a {.*?"a i:i:;lJ.a1'a1na Tanhad
Agar:  years

Gee}: House holx work

 A.  Rio. Hubli
" _ Dist: Dhaxwad

Pzakash MurigeppaTaxIbad.
Age:50 years

Occ: not known

R/0. Hubli

Dist: Dhaxwad



19.

11.

12.

13.

 ~14.

Kadappa Revaneppa Tambad

Agc:68 ycars

Occ: not known

R/0. I'-Iubli   
Dist: Dhaxwad I '

Sudha Shivappa Tambad ,
Age:S8 years " _ 
Occ: Household work

R10. Hubli

Dist: Dhaxwad

Rudrappa Shivappa Tambad'     b
Agc:56 years _  _    ' '
Occ; not  V' _.     

B;asava:*ajTVL »Shi¥33PP8' Tambad 
Ag¢_:'::54  ?  _  ' '
Occ: not   1
R/o."H_u'b1Vi V' 4'

Dist: Dhagwaa.

- 'if 5'ifi:3j1:1wa;aathV' 'Shivapp Tambad

' n , :":ge:.43, 'y-s_:ars

' " 06¢; 'Edi 

._  MR]i:,~..""Hub}i'
'  VDisfc:. 'Dharwad

7.__15.

Miifigéppa Basavanncppa Tambad

Agc:60 years

V "~.Occ: not known

" - «Rio. Hubli

" Hi6.

Dist: Dhanvad

Sushila

W] 0.. Late Sn' Shantavcerappa Tambad
Ag:-::68 years

Occ: Househokd work



17.

18.

19.

 - ~20 

R/0. Hubli
Dist: Dharwad

_ Smt. Saxvamangaia

W/o. Iranna Noorashettar   

Age::52 years

Occ: household work
R] 0. Hubli

Dist: Dharwad

Vijaykumar Urf. Babu

S/o. Shantavccrappa .1"; 

Age:48 years
Occ: not known
R/0. Huhii 
Dist: Bharwadj.

Jagadis2:;":shai3A:avee.rappa Tambad,
 _a.bot1t's1£j_v "y<¢.a1"$,'"-... - '

Ode: 1E3.Qtkt_1Ovs{'11.   "
R/oLV.I~Iub1i  AV

Eéistz Dha1'wavt Imown

kk % R!l'(.$;"-.E.-ilitfiij-V"..

[21

Ah "Dist: Iflrlaawad

"S.i(i dVa1iiigappa Basappa Tamhad,

Aged about 74 years,

' ' ._Occ: not lcn-awn
* ._ _ R/o. Hubli
Dist: Dharwad

Sri Vccrappa Basavaraj Shettar,
Aged about 46 years,

Occ; business, r/0 I-i.No.50,
Parasavsadi, 1" Stage, Hubli,
flhaxwad District.



23 State of Kaxnataka,
Rapid. By D.C.,   
Dharwad. I

24 Asst. Director of Land R,e(_:01dé{,'.. 
City Survey, Hubii, '  
Dhaxwad. District.

25 Dy.DiIector of Lai1d«_Rec6fdS,:--: 4  ~ 
Dhaxwad.  ~ .     Reapondcnts.

(By Sri Krishna v{)i1'ti§',-"r'ss:!Lx-%}"i'(5r.R1) ; 1- 

This  p:§*t§11;ion is  _1£ndéi'Rific1cs 226 and 227 of
the Constitut1¢:511Vbf'--»indiaj-.pia3ri*;1g».VtoV.quash the order dated
13.2.2()_Q_f( :;-:;,:z§Io.:$-§3['2005; etc}

 on for Prehmm' ' ary Hcarm g
this day, the VC£31IfiZ" ~3J§1a<1.é'[At141§__foi1owing:

 % onnmz

 T11  v§'iif""'15étition, the petitioner has called in

  :<v)"1_;;:1er passed on I.A.8 passed by the 2nd Add}.

 ,:1;,§1;;r§ (Jr. 1311.), and 111 JMFC, Hubli, in 0.3.

 N0.5'4(§}2O08 dated 13.02.2007, whereby the court below

  permitted the respondnets to file their writtxian statement.

2. The petitonar is the p1aintifi' in the aforesaid suit
and the mssposndcnts am the defendants. There was a delay

in filing the written statement. Therefore, the respondents

K

r'\
'N

n.



sought pexmission of the court below to file 

statement by filing I.A.8. They have assigned  

for the delay in filing the written s*£ate-menfife  V

said reasons, the court below has  

file the written statenmet.

3. Having heard "1e~o2§rs:1ec1__ jfozjthe petitoner, I
do not find any error in:.1;'he   ' Writ petition is

dismissed accoxdiip[g1y.~v  eostsg; if .

 .....  

. Judge