IN THE HIGH COURT or H
cmcurr BENCH AT DHARWAQ %
Dated this the 15931 d3.yJGi"V(3CtQ¥:}c::1"
B§§;FQRE ._
THE I-ION'BLE am JIISTIC§i§':'V.$H§(L£§I\fD:R'§"g KUMAR
Writ Petition 1:%'§5§;";>0§8«.;GM~¢Pb1
BETWEEN: ' % j M
SMT Ros?§I}$i§i;§t3i
w/0 i\§-L3'f&'S£1E5--V.T?i§3Ai\i1 gimarai :1]
mm '59 2§_Ez~.Rs,"-2ao_L:.asjjHE15~:*om wow;
R]2§;I;"HOi€AVé§:f'§VV' _ _
Es':gAI?URVT;:.:,u_KAN'£>_TI;:.s«;°R.:c'T PETETEONECR
{ggsri M;/A553 E3" :»:§bba11; & v Muniraju, Adv)
V , :x1E;}hIi5:3_:{">BsA$
" 'vs;@.4Am;1HsA;13 MULLA,
AGI%1I3..5f3 Y'E'.A'RS, OCGNIL,
-- . 'MAT -.*:~s;{:;:i:'%1, ANTHAN1 TALL! K,
-,3B:1,<:aA_:;j*M DISTRIGF.
SMTRAJMA
* W,IO.SEI{.ANDAE? MULLA,
.V "£'..(}ED 55 YEARS, OCC:HOUSEI~EOL33,
R/AT.SA'IvFE,AN'i'HAN1 TALU K,
BELGAUM DISTRICT.
" "'3? SMP ALLABE
W/QEQEEAL PUNEKAR,
AGED 45 YEARS, OCC:AGRICULTi}RE,
R/A'I".SAT'Fi,AN'§'HANi TALUK,
BELGAUM BE-STRICTA
4. BURANSAB
S/G,MAE{BUL MALLA,
AGED 50 YEARS,O CC:AGREC3ULTURE,
R/A'f'.SA'I'"£'I
ANTHANE TALUK,
BELGAUM l})IS'I'REC'£'.
5. REHMAN
S/O.MAKBUL MALLA,
AGED so YEARS, OCC:AC§RIC3UL'I'URE2,
RjAT.SAT'T'I,ANTHANI TALUK,
BELGAUM {)E$E'R'IC'i'.
6, SIKANDAR
S/OMOHMED HANIP' MULLA, _ i A
AGED 60 YEARS, oc1s*I'Rzc'r.
7. KUTUBUDITHN
S/G,MOi~§MEE) HANIFMULLA, ' ..
AGED 57 YEARS, oc:::_A.=3Rr::,
R/AT.SA'I'I'I, ANTHANI TALU 9 =
BELGAUM DISTRICT. ,
3. MAENUDDIN }j.
Sf 0..1m--oH1v;E:D 'r;gx.N1F.M2JLL.<s,,...,,,,..
AGED 55 Tvmas;:.Qcc:A.<:3mcUw'uRE,
R/AT. 8A'1'FE,ANi"*HAI§I "E'.AL'L.,IK, -
:3E:I.,.<::~..Au«M DIS'PI??_1_s;:'1';..__ .. _
9. ANWAR " .
S;/' o.MOHM}:":;9 HANIF MU LLA,
v_"A':i3ED' so YEAR'$,.._Q_CvC':AGRICULTURE,
- A 'L1?/A*I';AsA*m'1,ANTHANITALUK,
* ~ BELGAUM ::?a:_sTR1.CT.
1:3»; 'ry:50HM';~3D SHARIFF
A ,3/o.M.0'i~1_MEr3 HAN}? MULLA,
";x,<;:E.;3 4-SYEARS, o<:c;Aere;cUL'mI:2E,
R,:m*;sA*r'r1, ANTHANI TALUK,
AA VTLBELGAUM DISTRICT ,. RESPONDENTS
H (By Sri Jagadish Patil, Adv for R-I 85 3;
Notice to R»-4 to 10 dinspensed with; R-2 served)
THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF’ THE
:. CONSTE’i’UI’FiON OF INEDIA, PRAYENG TO QUASH THE IMPUGNED
QRDER DT. 25.10.2007 PASSED ON I,A.NC>.EE IN O.S.NO.192/200′?
01% THE FELE OF THE PRINCEPAL CIVIL. JUDGE (SRBN3 ATHANE A
COPY OF’ WHICH IS ?RODUCElB HEREIN AS PER ANNEXURE P’ AND
ETC.
THIS PETITEON comes 0}: FOR PRELMWARY “E ‘:9;
GROUP THIS my’, TEE COURT MADE THE ?oLLownx:”G¢ ¢ ‘__ – : __
Sri S B E-Iebballi, learned £20111}?-€j:§; the ‘pkfititfzunér,
after arguing the matter for ss§ne Viimé, V1a£:é.§¥’ Vtizéit
the getitioner may _j:o ” the Writ
patitian, reserving {to trial court for
modification or’.V.::;’) éifiplication as are
permitted tQ,t}1e gTA}i§;titio’:1er-in Igfsmfi
2. Wlfifi p6t%é.i_Qn.’ ~:i_iS::1fissed é3ii:cordi11gl§,r.
Sd/-_
Judge