- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
nxreo was me 3"' may % _
smmmmmv . »
w/0 mm manta mo 'r.sHcmz1s:m .. .. :
6DYRS,G(3€3HC4¥3SE}lOiJ) '
R/ocrsHo;1o9:z9;.1. '
T04/ATOD,
NEAR aw. :,3HweRa.mnaRA
poems 'IfRfi£.?iING¢i§EHTRE;--. "
BI'£LGAUM~Ij_ V' .
sm:cm.,:um.'r '-an '_
3/0',ammrrm'1fA&<§mIcaR
4ovRs«,oc:cBue.1nEss»--V *
R/O 350;'41&Ii&DWAR was
5:2 GROSS, B2L;:mU3é.: 1 '
. ..... .. "
. V S/O 1ifAi21;'*I_'iiI'£AJi(i&!lKltR
' ~ _ same, oecvausxnnss
2.31:3 no 359,. mxmnvma ROAD
2 CRO'=38_,E3L€;mUM 1
' am
S/G.1uE&i2U"TI{I wmsmn
35 YRS, 0(E BUSINESS
R/{EHO 350, EAHADWAR ROM)
* : a2 (moss, BELGAIM 1
" -. Sm' summ
W/O HTHAER ERJTHEGEKAR
34 YRS, O00 HOUSEHOLD
RIO CROS3 N02, i§JfiI*iAD'iE\R RGAD
BELCMUM
SM'? E'A.IAIAXh§
W/{D RAGEU PA'I'fi.
32 YR8, GCC HGUEEHOLD
-2-
R10 RERHKA HIVAS, EABLR GMJJ
AKAGOL, BELERIAIIM.
(By Sri : Paasanaza V R,A£)VOC§A'l'E 3
THE JOINT mrmcrok or Lanomzconns A
cmr sows? ' _ ,
NORTH KARIIATAICA
BELGAUH
'ms cm suzeamyose . "
DEPARTMENT on em! 9:'-13l'<f"IEY'_ , V
BELGAUM '
smvmm.1m,_ _
W[OPARA$HIE--RAMhm£E&l{Ifl'E.: .4 '
IUi&3OROOG"HQ§J$i§HOLDV?GRK
R/O HOUSE--.N0 a-;7,._wmm*m RCHB V
QAHn:i11cA,
mfg crs 1~zov1_a9;r9;.1 'IQ-'|f.$, _
KEAR sAHaALz:::--s1;famg
9013.13 'S_'RA.IN11¢G C1'3;H"FR.,E{"».. ,..~
BELGAUM'. ' _ '
3:112: fi'LKA'l'IKAR
gmaea 00:: "SERVICE
_" '-'R/Q C13 No.1c*9:*91. .1_..'I'0 4/1)
Hm 8Ai*{GEMESH\'IAR NAGAR, POLICE
A 'PR51H£EQCENTRE,BEi.GAUM.
V $12351 ~.asfibx.<§§mNnamsAPm PANJI
=__BMa}GR"{)__CC,8'ER\I[CE
R10 airs: 109791 1 110 4/0., HEAR
._ KAGAR, PCILECE
CENTRE, BELGQUM. RB3PONl}EN'l'3
{ I-32:-' R.KU'flAR, ace? FOR smrx,
R-5 smzvxa, pxwrxors EXSMSSEBAS
4" AGAINST R-4 & 12.553 we THE oRm:m DATEB
~ 7.2.2003 )
w'--_--
This writ petition is film under Axtitlas 226 & 227 of the
Constitution of India praying to QUASH THE ORDER EJATED
Pa'rI'13'!i3ziER5' : ' ' ' "
.3.
28.52.2006 IN CASE Na.REv/PROD:/8:22.17/2005-06 paa:ge.;:l:'_1~;yd--Vthe
R1, true copy ofwhich is pmduced at Annexure-A. ' , " V A' ..
This writ petition coming on for -' B' V'
group this day, the Court made the following :
The order vide by
that Joint Director of _in qt;c:;:tion in this
Writ petition on __the is Vioiative of
Principles ~~
2,, 1" pefitionefs husband
and fafifzer mi' V' -5: fir name Mazruti Tangankar was
made party--»;jes;pa§::c1.«§i:¢ 'before the: Joint mmcm of Land
in ti:1eV"s.&;2V;:)véal by respondent No.3. In the said
prayers were made by respondent No.3 agamt
lMaV;tT’i._1 t.i1__ As on that day, Maruti Tangankar expired
as i§”c}cai~ the Death Certificate produced at Annexme-‘C’.
Mardti Tanglkar was expired cm 10.4.2000. However, the
‘J9Vint– ‘A Director, City Survey. North Karrnataka, Belgaum,
VA .wi;thout bringing his legal reprcseniafivea on record, passoci the
impumecl order. Thus, the ixnpuawed order is against a dead
\r/’
-4-
gaerson. and the same is Iiabie to be
tbllawing outlet is mada :
The order dated 28.2.2006 vifir: iv ‘by
the 1″ respondent is L’
the Joint Director of ..__for in
accordance with law. to implead
the petitioners hexein partws’ befom
P _E,mgfi,%,fi%
” ay..-acm’ Itiingbr.