High Court Karnataka High Court

Rasulbai W/O Yusuf Mujawar vs The Commissioner on 11 August, 2009

Karnataka High Court
Rasulbai W/O Yusuf Mujawar vs The Commissioner on 11 August, 2009
Author: H.G.Ramesh And Swamy
BETWEEN __  

W.P.N0.81480/2009

in mm mm: comm' or KARnA'r:um,... '  :  "
cmcurr amen AT GULBARGA  '

DATED TI-I18 THE 11% mm' f3F"AEIGI3 8'I'_,,i    V'

PRESENT  ' 'T
THE Hox*nL1'; Mmafiafiiicg   
TI-{E Hoz~i*3LE MR.Jt:.' sfm¢g swmv

     

1. RASULBAJ "'sU;?;_C3 YU SUF'MUJAWAR
   
P§i:>USEH()i.;D.3'J'0Ri*;_  _ _
R/'O A:3A§2sH .z~..aA4GAVR"-T.__ *
BIJA?U'R '   

2. VIALBAIG s_/0.YUsUFB'A1e MUJAWAR
" 4_;,a<:a3.-43 YR'S-.._
v-  i..A;§?xOU.RER '  ---------- ~ "
:2/,j:2,:3mi_2s:»»£ NAGAR

'  " ~.r31;,rA§I=1;'i:<t AV ' --.

3'.-"1.m{;r:fi;i§;as93?:$;i~z s/0 YUSUFBAK3 MUJAWAR

 AN'E1=a  " ' « '"
cm' zxqumczma L. .c'o;g.:mc1L

_ .BIJAPU";2>__ V V 

'4°'~v3§;RANGQ'i:':):2;"3/0 SANGANAGOUDA PATIL

AGE; 7'If>.YRS.

  TA3:.:sINEss--~& AGRICULTURE
 'R,-+:V-:;2v::>A:>, BIJAPUR

N:m«%%:,a; w/0 APPASAHEB PATIL

 AGE; 55 YRS.

H.QUSEHOLD WORK
Rf!) INDIA Raw,

"gBIJAF'UR
VIVEKANANQ 3/0 PARASHURAM HONAKEZRI

Age: 27 YRS.
STUDENT
R/O TREASURY COLONY, BIJAPUR



W. P.1\Io.81480/2009
3

5. ANITA I)/O PARASHURAM HONAKERI
Age: 33 YRS.
HOUSEHOLD WORK
R/0 TREASURY COLONY
ELIARUR

5. SUNITHA D/O PARASHURAM Ej£ONAKERI; -1'  '-
Age: 33 YRS.   ~'  
HOUSEHOLD WORK _  
R/O TREASURY COLONY, ELJAPUR. V

7. SANGAMESHWARI  
W/O PARSBURAMHONAKERI  
Age: 55 YRS. '  5   V '
HOUSEHOLD WORK'  '--  .   
R /0 TREASURY COLONY, EIJARER' V  _ 

3. SANJAY;S;"O "_PARi;Hu_RAM 'HAéRARERi:' '
Age:34I.'YRSf';E"  '  _  
s*r'U§')EN';r--. V' 

VR"/ti)' "rREAsifR'&' COLONY; 'BIJARUR
 _ _      . g  RESPONDENTS

{By sri.''sAi~zJAY 4" ADV. FOR R-7' 85 R-8)
R2 TO F26'-.$Dv.) -_ A v 

EH13 wR'1*'r~R.Efm'1oN RILED UNEER AR'I'iCLES 226 AND

 2?'? C'._C)§'\ISTITU'PiON OF' INDEA PRAYING TO QUASH THE
 _ V'VZ§é1'PUi3-NEI}"~V€}R--DER DATED 29.08.2008 PASSED BY LEARNED
" .3-I1~:s:3LE.";J,uE:;E IN CRIMINAL RETITION NO.425/2007 AND

:;s2;3_o.0"r'i..V_*.=JR1cH is PRODUCED AT a.1~:N«-E T0 THE WRIT
PETITi'QN'£iND FURTHER BE RLEASEE TO ORDER FGR FRESH
DISPOVSAL OF CRIMINAL PETITION No.425,I2o07 AND

3 "1E;.su2;20@7 AFTER ARRQRDING ON OPPOWIUNITY HEARING
 "E_C>,.«'"i'HE PETITIONERS, iN THE INTEREST OF JUSTICE AND
"EEZQUITY.

TEES PETITION COMING ON FOR ORDERS, THIS DAY
muss JE, MADE THE FOLLOWING:



W.P.Nca.8i480/2009

ORDER

Heard the learned counsel for t:1_1e…;;u>_et.itiei:1ers» gm

the mairltainability of the é.*..j,1.”i’t

petition, the petitionersV.have scgght fc:r ‘: of v

the order dated 29.8.200$:'(1@$§Lnexfi1%g..A.;{f():vnzpeesed by a
learned Single Judg;ie.”:c3fA Petition
N0s.425/2007 opinion, the
High é cannot be
said jurisdiction of the
High Court 226 and 227 of the
Constitution of petition wouid lie
agegézjlst an§§rd«9r a Criminal Petition by a

ieefaeé of 1113113 Court. Accordingly, the

petitidn’is.VéiS:eiseed as not mainmm able.

— Petiti.en. dismitssed.

Sd/ –

JUDGE

Sd/e
EUDGE