Karnataka High Court
Masjid Mahal Astana Management … vs The Deputy Commissioner on 26 August, 2009
iii THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT QULBARGA T
m:I%§s:1i:> 'I'H1S 'mg gem may :39 A:.Ic3:1%%S'i{%'2'{34i'3%€;:%.f' .
E3E:§?€>E%£:1.....
"i"'.'i£§E?: ;§<:«m%sL.e: MR.JE}'STI{)E3 'RA:§;éT :s$i<3:s:;xr~1[:'R$::i*:?;§2*%
WE ?€{fT§;E§.;'§f?65.'_vAO}§.A2'£}€}'L}i'('L£3--REZ$§)
Ei%E2'E'¥1JE1é€??£; '
§v'£E§'é''sJ'E"%j§ M;=;M;{A;:.:;'g.a;T'ANTA% "
M;x.MG%{;M::3m"'%-::::;:)z»2: mf1*I~*.£s:E, A
ax; (}E3i2'3;VE%3'v'§7;5&.§3i13g?VZ'%'iU--G?'.A .. é
{s';;£:-..i<;~Ak--§?,%kTA:i,:;IKA smtagfa,
;;:_:_:s'{~%. (}i,,é'TL¥3P;'E§.f3A, '1*£+:1R€:> 9:313. ITS
Pi2§:SID'£r3N'T',_
SYED s1:aA:~1 "HI ..¥S*SA.I.N§ _CHIST1,
S/C3 SYEE) :sr1.A§:§'~;xS}-HUDIJEN CH.IS'1'f£,
A§::;;E::T::F.55 YEZAEQS, '
--}?}€ESIDEiN'*F-,--,--« "
1% < r»e:;x:~a1A{;:3s:<;}._ C§C)E~AMI'I'1'E:sT;-V f§f§.}'£_jEi~;A'tQC}A» . .PEfI'1Ti€)'NE§~'<?_
{EV SR: E»-.%"'r»<:}'3:s§»iNA<:}»iARYA, xamu)
":I'E~i.E?3 E}I?f:}7"UT":' (':(i}M'MiSE§K}I'€P;R,
§{3*[.I§,BA'f1€CiA.
2' 'YE-{iii §3ii§..3i'3{'."iE<§. E¥}i7}Ej €135'? KEN {}E?E?iE{jT3¥3'§%,
f§§'§i[Z}i':§V£ 3 ?T§'§'$"§". §.}[i,EE,§f§5§E€€§i§.
§
'9. 5 "K.
3. '"§'I'i'§?I HEAD M4AS'I'E:§€, CEQVT, PFEIES/IAI%2Y
SCH_(.)€.3L, SEZDAM, £)IS'f" GI.,I"I.;E3A'f%{}A.
~'~'§»_ THE CEHEEF' CWFECEER,
'ff}WN M(,INICH'13s.L SOUNCIL,
S§1{T);§M,fF)i'S'E'. GUIIBARGAK a
(E5? 9512: MALLEKARJUN SA}i{.?K}%R§:' %5{§G-I5)' ,
figaim
was WEE PETIA'I1§£'}N'VIS --..1?I£,,EE")7¥k§N;'3_i§R ARTECLES 226
3:. 22?' or? '}'E;i.E'-.€iOE%3S'EfI'F§§'i'E.{}%§' {Z}? ";*;wiDm PRAYENG TO
QL¥AS%i THE ;;:'sg1VPm:1N'; (;'>R;£>E'I2-------~"0;? THE DEEPEETY
CMM:s$:m~';«E:R;- ¢:';.t}'Lr.3;:~\__R' THE
FOi,..L_C}WING;_ . "
'A ..... .. v Qgggg
_ ""'ET"}":{:.. .3_§<'-:%ji?j{;:'i<:r $se:s§si{)L:1;_ (if 3 ztctrtain inmzovable pmperty, 21 parties": of
W i";%.:'t:1'j1 aiiétgeciiy granteci by the fiep11t}«* C{3I11II}§SSi€}1'1€:-I',
1.
5; “€;3′:>:’f:s;-:’t;*1:r*:-E E3), .§~i€:m:£:.+ E333
pi-:°£’.i{:i<;:":.
2* {ii {hit ab$€::r1<:€ Si' I':ieva{1tT I11€»3I.f3I"'iaI c::ms3i:i¥,j,1ti1"1g
szfijrstaiitiai Raga} e:vi{ié:m:é:: of fact fiiaat, the wggl
<;;L1s:$t;i<);:'1 I:;e1()1'1gs 'L9 thé: [."}{:tiTi{§l"i€I',
;;a:'€31m1pt.i()1'1 in Law over t1':;'é:Mm Ss:ir."1
Govtzirxmzszxt, plézadeg' 31_1'bn;i'§3
bazianga :0 the State and t<)
<:<3r1s¥:ruC'E, a pri 1113.13: A pubiixt.
In the cfif¢1m1stg;}§fi:s is withaut merit;
:–m<:i is a<:cor'{ii_t;§g1;gz :~<=§;§e{;fz;e(i_ V.
~23 if
awivg’