IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-{ARWAD
DATED THIS THE 26th DAY OF FEBRUARY, 20-10
BEFORE) I __ _
TI-IE HO1\§'BLE3 MRJUSTICE sUBHAsH_I3';_jApI~V.E.::~ I
WRIT PETITION NO.66722._IJ.'2CO9(GE\fE--C;P¢j}-» V
BETWEEN:
JAFERSAAB, s /0 TAJUSAAB MALLIGAR
AGE 58 YEARS, occ: BUs'INEss,.I""' -
R/O IIANGAL, TQ. HA1\zGAIL,"%DIs';rf. IIAvE.RI..V,I
" _ ....PE'I'1TIONER
(BY sRI,V_Iaj.v..V IJATIE5 ADV.' ~}._j ._
AND:
1. SMT.JA1BLJNiABjI, ._ I
W/ OVT.I---{AZAEESA'}';B.I Sr~II(I~c,}0N ' » ,
AGE 47 YERS,.vOC::: HOUSEHOLD
R/ 0 'INDRA NAGAR; TQ'.~ .HANc--AL,
I3IsT.?HAvER1--. V
2. SMT. BIBIITATHIMA,
W';/O MAHAB-UIBAL1 GUTTAL
"7:.A:G_E 26 YEAR«S..Qcc: HOUSEHOLD
_ R'/0 LELBEEK STREET, 4TH CROSS
I'~IeAR I°._O'LIcE STATION PARTK
. DA"'I1ANGER_]E?, DIST. DAVANGERE).
3; ' SMT. 1$sO'<53RJAHAN, w/0 RAFIQ DAVANGERE
AGE :34 YEARS, occ: HOUSEHOLD
R/O WALVEKAR HAKKLA, BEHIND MASJID
" ;1¢IUBLI,TQ. HUBLI, DIST. DHARWAD.
_ E' 4'; --.?\/IEHABUBALI, s/0 HAZARESAB SHIGGON,
AGE 22 YEARS, OCC: COOLIE
R/ O INDRA NAGAR, HANGAL, TQ. HAN GAL,
DIST. HAVERI.
54 KUM. FIROZA, D/O HAZARESAB SHIGGON
AGE 18 YERS, OCC: HOUSEHOLD
R/O INDRA NAGAR, HANGAL, TQ. HANGAL
DIST. HAVERI.
6. DADAIDEER, S /O I-IAZARESAB SHIGGON,
AGE 16 YERS, OCC: NIL, ; .
SINCE MINOR REPTD BY HIS MINOR GUAIEDIAN' . «
FATHER RESP.NO.4. .. "
7. THE CHIEF OFFICER,
HANGAL MUNICIPALITY, HANOAL~,..TDIST. HAVERI. ' '
8. THE STATE OF KARNATAKA, _
REPTD. BY ITS DISTRICT ,.COI«IMISSI.ONER.,
HAVERI, DIST OFFICE COII.RLEX., ;DE'vAOIR.I
HAVERI, DIST. HAVERI. 1
'V =,';..RESPONDENTS
(BY SRI.SANTOFlI_I 1\/I-..1:3ABA.JI, A"DV,_ FOR R1, 4 AND 5
SR1, SURESH NA\r'ALG'UND, ADV. FOR R7
-------- ._ 'SI/IT:::I<.,vI.DYAvATHI,,_AOA FOR R8
PETITION T'DISMISsED AC_AINT.RESFODNENTS 2, 3 AND 6)
'k-}r_.k:1»-:1:
THIS WRIT PE'1'I'I'I7©N' FILED UNDER ARTICLES 226 AND
227.. OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
_ "V"IM&15UGI\i'ED ORDER VIDE ANNEXURE--D DATED I7/II/2009 IN
_O.S_.I\IO;':39j2OQ§*~..ON THE FILE OF THE COURT OF CIVIL
J-§JDGE(JRu.'DN}gA§ID JMFC HANGAL AND ETC.
1' .THIS"?wRIT PETITION COMING ON FOR ORDERS THIS
' DAY, COURT MADE THE FOLLOWING:
ORDER
Petitioners counsel does not press this petition
against respondents 2, 8 and 6.
2. Accordingly, petition iaastanids
against respondents 2, 3 and 6.:
3. Srnt. K. VI’\.7i.dyax,r2iti1ii,p’ u1’earned””~A’dditiona1
Government Advocate notice for
respondent
4,’ ____ isi.,_directed:J_against the order dated
17/11f.2009 produced at Annexure
((9)) .
2. ifietitionieiriihas filed an application before the
in O.S.NO.59/2006 under Order
XXVI of the Code of Civil Procedure for
it _.”a.ppointi’–rier1t of Commissioner to make local inspection
2 measure the property.
%%~’.
6. Learned Judge by a considered order__._has
held that the material evidence already on re’Cbr:daV/tispé
sufficient to identify the property and to V’
measurement and also has obsefVe–d¢that
has reached final hearing and atdd”thi’eedtage
has been filed.
7. if the evidence _0’1:’1′ isfldsueffiejient to
identify and ascertain do not find
any justificat:ion.«:tn appopintj the’~vd”(3Q:nr}f11’ssioner at this
stage. Tria? fighAt1y_fiejVe.f:ted the application.
Petitiotn is dismissed.
Smt. id{.v:idye;vattt1,””AGA is permitted to {tie memo
“bf Vappeafance in four weeks.
sd/=4
JUDGE
kmv