High Court Karnataka High Court

Smt Mumtaz Rahim vs The Authorized Officer on 28 July, 2009

Karnataka High Court
Smt Mumtaz Rahim vs The Authorized Officer on 28 July, 2009
Author: Ajit J Gunjal
IN 'mg HIGH COURT 0:? KARNATAKA AT BANGALLQRE
DATED THIS THE 28th DAY 01:' JULY 2.c«)--~:;i§  ~ 

BEFORE

 

 THE HQWBLE MR. JUsTIC;EWAJ'r:fVJ.,_c;:1;;:$:g3}AL-,1' 'J_ 

WRIT PETITION r»:o.3*?7%7*/2oc§9%& ' V
41624165/2Q§}§?(GM--DRT}:'v_:  k

BETWEEN :

1.
 Smt.MummzRahin1,    V :   
W/mate D.M,_AbdL:1~~;¥.a3f;im-,    L$ A'

Aged 58 years_, ‘1*.esi§:1ir;g at
N0.7f68,_vZé!£ai3;i”R_oaCi, q
Virajpet=:’?~ ‘
Kodagu ]Z3iS’tz’i§,j1;. A ‘-

2. Kmfr-.1ari_ Sha}f=i:1′;é1,~ ‘ ” _ _
33/ o.’i.ate_ Rasheédzi, ‘ .. __ .. .4
Aged 2″Zyr::arS”,* ré.3id3’;ig at
N0._?/69,”‘;M 3»iI1V1€oazi,””
. Vifajlifif 571 “-1333, .

” ” KoE’ia.gu Dzistrict.” %%%%%

S1fi£,Has:Lfia_I§£0hammed Ali,
2 Wj’0.1a’:£*-Mgahamed Ali,
Agad 4§2_jyfr;:ars, residing at

— Kabeé: Mutt Rcrad,
2&9′ Idjgah, Mysore.

j “S:I,}..t.Pa:”v’§I1a Sim},
‘ W/0.Mohammr::d Siraj,

.. _ ..’Ageé 39 years, residiiitg at
Kapa.1i’I’ai1ors, M3-I.Rcad,
K.R.Nagar Post,

Mymre District.

5. Smt.Saleha Ki1a11am,

W/o.Sri.Abdu1 Khaclar,

Age& 40 years,

Bleak No.20, Nehru nagara,

Viral} Pet 5′?1 218, I ” ‘
Kodagu Disuict. ‘ g.;’;_P}?;TET1’ON{E3I§?_S.’

(By Sri.A.Y.N.Gupta &~M.St:fc$}:a, Adv’::.;} 1
AND: % A

1. The Authorized Oififier,
Iz1dianBa11k, H .

Virat§petBI’a21ch, ‘
v1mjpet5?1..j:218,

Kadagu D§’str§i:»*t._V . ” “” V’

2. D.A.Liyak;a£-.Aj3_i, A «-

S /Gigata DL;’H. A§zm11– . .
Rehalflfifl,Vfs&ai1:1″Roza:d;’~–,_ %
Virajpei.5′?’1_
Kod agu £’:%3£ri£:t.”” . .. ‘=~

3. Q,;A;s.hau:;a:

– % 3_/”‘e:>,Late_ D.H.A”£§d’:;:I Rahim,
‘ ‘ ~.I_$.§z:é.1f: R0§2§Ci~, Vija1*pet.
%zAa1~S.A?Rafé¢::%,
S.’-AgH££ssaiI1,

” * gs; s.A’Nazeem,

:<.

(ci) S.’A.Ya}«:0ob,
(&) s.A.Nm~u11a,

330.4(3) to {6} are sans

6%’ late Syed Akthar
Mohaxnmcd &
S1I;.t.Late Zainab bi,
Residing at Behind
331116 Bells, Main Road,

Virajpet. V , . .RE’SF€§i§’.DE:f§’fS ‘ x k

These writ petitiong ~3Vre.._Vi”1iec”i’-v.1Jf1derT”Ai=fje1es 52263

and 22′?’ 01′ the C0nsti£11iio1i”vL«(2f=.Iz;dia”With.’a ggarayer to»
quash Annexure ‘T’ saie_____f1Qtis:.’§: dai:ec;1_ 1i:2.20()9,
published in Hindu .N:<2ys£Sp:§1pe§i','- by'-gixing the auctiem
éatecl as 5.3.09. – 1 .. "

These _pef:itii313s.:”;:<51*.1:i11g 101:1' 'fbr prefirninczry
hearéng} this cia;_§.é,:11e i'_3om't'madé'–f1*1fi_f0l1o$Vi11g:

I11e:’_ifi;sTvj’¢§s§:~ § ieazned COEHISEI appearing

for the pt:§itf§s:}11er3’1′-firx:§%it1§:Ii;a:1ra1 cf the writ petitions».

., §.€$II10′”i3,….1::,:=¢;ker1 an zecord. Petitiarxs stand

‘ L(Hé}3zi$s:;_¢§t’I ‘i£{ithdranm.

.7 .{‘;’§ V}:5″i_t_:¢V’:;fI’1V§i0ns are 36?: apex}. ,,
‘judge

‘A SPS