High Court Karnataka High Court

Smt Rasul Bi vs Sri Vali Sab on 6 August, 2008

Karnataka High Court
Smt Rasul Bi vs Sri Vali Sab on 6 August, 2008
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 6TH DAY OF AUGUST. jf :7  

BEFORE   

THE HONBLE MR.JUS'FICBi"~:1?A3gfIA.§vI.¥£L.i1W§'E*IF¥iq 

WRIT PETITION N0.13iV2_ 'w_')1§' 260'?  

BETWEEN:

1) Smt.Ras1fl%_134i,'j;:§§.§ /Q   x 
Aged abptlf    .
Muslim,  7..  " ' . 

2) Sr1.Bada \A?é§hsab'@'$fiasr1avah 14.13.
S / 0 Dav'a1asab',»  ' years,
Muslizrt, filer,

3) S.fi.Basha Safi; VS] Daval Sab,

 & Ag''e¢abopt  Muslim,

AD.,r"o D-Liv-aI'Sab,
Aged.ab<b§~1t 30 years, Muslim,

Petittfiinezs are residents of

Q " 'ilhitwadigi, Hospet Taluk,
-  District. .. Pmmowms

% "  {Ey Sn Ashok R.Kalya3:1shetty, Advocate)

m£{.;--~



AND:

1) Sri.Va1i Sab,
S/o Badgi Silar Sab,
Aged about 50 years,
Musiim, Coolie,
R/0 Chitwadigi,

Hospct Tq.l3e11a1'y Dist.    

(By Sri S.V.Shastri, Advocatej)
_()_Q;'():.:'  .

This writ petitioi1~~.__is flied  Macias 225 85
227 of the Constitution _ 2-Ojf "'-If;:.(1ia_ praying to
quash the order  : .~'«..1'3€_12%20O6 vide

Annexure-H  «pa;-;_~:sed, Eb}?  the 3.-'rincipa1 Civil
J11dge(J1mior Ifiitrisinn.)  _ 8%, jj-JMFC, Hospet, on
I.A.No.IV     No.61/2001
and consequezmy d1rec*;_ ting said Court to
hand vVvoV'er[.A"j;'poS-aessioiz or' the suit schedule
property §s.t;I'i'c-tly.,_  the mcasurcments i.e.,
East--~9  Yards aiid  JNo:'th-South --14 half
Yards shew/ma'rk6*i' .as_ ''I' in the COlI1B1iSSi0I1cI"S
report] sketch - V wmle -* executing the decree
and ; 'not go _ 'beyond the sad measurements

 V.   

    petition co1mng' on for prellmmmy' '

hearihg  f'?B" goup this day, the Court made the

'  _ fo11owing:- 

Q5/X..."



ORDER

The learned counsel for the _ u

that the Petition has become infiucfagous. ..

this petition is dismissed as