High Court Karnataka High Court

M H Shaukat Abbas S/O Late M A Hafeez vs The Karnataka State Board Of Wakfs on 15 July, 2008

Karnataka High Court
M H Shaukat Abbas S/O Late M A Hafeez vs The Karnataka State Board Of Wakfs on 15 July, 2008
Author: D.V.Shylendra Kumar
1

WP13215.()6

IN THE men com? or KARNATAKA AT amqgggegn
DATED THIS THE 15%! DAY or JULY, 2_Q{j3'V':-    2 3

BEFORE:

THE HOPPBLE MR. JUSTICE n.v. sHYm:::z$RA"%iU§IAi§ " 'V . 

Writ Petition No. 13215 of :’:;LR-213:8)”: * ‘V _ T T

Between:

E

M H SHAUKAT ABBAS
sxo LATE M A HAFEEZ

AGED 58 YEARS _

12,20 BIDARUR LINES;

SHANIVARASANTH{fi;~. _ I

TALUK SOMWARPET, ._

DISTRICT ;<:opAGU,_… _

REP BY H1s.?A-,:~_1o1,;DER
M.A.ANwAR '

M AANWARRASHIA» 4 =
S/O. LeAT?3..AB1'3A S813' . " "
AGE: 6r3»Y£:ARs':f " ' Q _
12/10 BIDARU.R«..LINE;'«vI._ __ —
sHA1NI'*v%AHA.sAN'i?HE.¢

– TALUK SQMWIAR-PET,” V ” *

DISTRICT? 1«:oDA_c;U;_ ‘

” [II-3_’g___S1’3Z. c: H Jadhav, Adv.,]

‘*1’1#E:’«}§A*iéNATAKA STATE

..BoA:?13..oF.;WAKFs

BY I’I_’S ‘ADDITIONAL CHIEF’

“‘~ExE<:'u-'rsvE OFFICE

NO 6' «CUNNINGHAM ROAD

T BANGALORE 52

" DEPUTY COMMISSIONER

KODAGU DISTRICT
MADIKERI

REVENUE INSPECTOR
SOM WAR PET TALUK
SOMWARPET
DISTRICT KODAGU

PETITION ERS

_ lame Sh.a1Ji\Ta"1*sss;;the village.

the said property had been notified as a

'T'? Idateci 122.5. 1972 [copy at Annexure-~G].

3.} It is for quashing of this nofifieation and also the

consequential revenue entries which stood in the name of

2 Wi3’13215.()6

4 THE PRESIDENT
CHAMIYA MASHD
SHANIVARASANTHE
TALUK SOMWARPET ‘ _
DISTRICT rcemeu ” = ~ RE’-SPONDEVNTS. L ”

[By Sri. R Abdul Reyaz ;~A.dv. ,1 for R}; ” :;_*
By Sri. R Kumar, HCGi~?_for_ R2 35 F153;” . 2
Sri. A s Mahesha es A__ saboc;;~,”Adv.e,”f’c::1Rag]

THIS WRIT PETITION IS FiLE{) UNDER’-:s.RTIeL.Es 2226 85 227
es THE CONSTITUTION 01? INDI.A’–.PVR-AYING’ To QUASH THE
NOTIFICATEON eT. 22.5;’?’__2″BY R1 wes.;m1~:».e me ETC,

TI–IiS PETITION eomrzue =§%’0.–§-:.:T’Pi%£:§,i_’:»¢rNARY HEARING,
‘B’ GROUP, THIS DAY, TH}§’CQUR’f’– _’I’}:IAE.v FOLLOWING-

sueeessors in interest to
one $3;b’:’1x%’f1Q”ey§*1:ed”immovable property bearing

Sy. No.80’/4__1″ acres situated at Bidaruru

Wéflif in terms of a notification No.MYW 32 ESR

An/-%e_

5 WP1321306

determination by the civil court claiming under A

Hafeez.

8. There is no need for interference
while the writ petition is dismissed, submissvjoliv 1n.f§1de~,Ab’y,

Sri. Abdul Reyaz Khan, lean’ co1.inse1″‘fo*;”

No.1 is recorded which ito._éthe ‘benefit of the
petitioners to the extent