High Court Karnataka High Court

Thannirbhavi Mohiyaddeen Jumma … vs Karnataka State Board Of Wakf on 8 November, 2010

Karnataka High Court
Thannirbhavi Mohiyaddeen Jumma … vs Karnataka State Board Of Wakf on 8 November, 2010
Author: H N Das
 fimzalare .-52 V
' " --~  im
2  Excacutixm Oflioer

L  *  .D';£. Ofiee Ccmpound
 jizepmmmm by im

B»: THE HIGH CA:'.".}UR'I' or xsmxraxa A'?    A. _
DATE}: ms 'rm 3%! DAY 05' Hmzmmaa,    
BEFORE: A % V '   

THE Howsm me. JUSHCE.H§§€3.viMQI$§§Lfi..;DAS";

   
 :      
T'hannJr' bhavi   

 » 
Surathkal, f1'£}K'" ' . . 

(BY s12I.JA¥m{UMAR%$.PA9r1:% SEHRDR mvocam FOR
§'_;RI.I.'1Ti£§RAHATH"F§3flaIA;12Y)

1.

orwakr

Chief Exectltive Ofiicer

.”s.,U5

/’

3. T.C:M.Sharfi’

Reich Supezrfixtezndent of Feline
Newly appoizmad Administratcr
Thaur1irbhavi Mohiyaddeen J 1%,
Maxfig Cowman I
89* Block, Chakkabettu

Surathkal, fibre BK

(BY SMTANURADHA, AD\R3CAi”E.:._E?OR assmpsm
No.1 & 2, M/e.K.M.H AH£}..ASS§xLP§!’E:*~S_F’C§R’ R~.~3}~’

ms wrzrr A£’E’I’I’I’_I.I:1.’.3.1§”_ Ammms
226 & 227 or: 1§Ha’3j;v.§30hIf%3T2I’§iTIO:2:€’-1C1}F._I§DIA mama
T0 QUASH 1§,:.o7.2o1o PASSED
BY THE RNHEXURE-A.

‘1’!-[IS ‘ FOR mgzmmy
rmmzmci ‘B’ “GRC3LI? BAY, THE CGURT mam

%%%%% 14 «

RDER

‘A paeti&n, tlm petifinner has prayed

‘ ” 3; the: nature: cf Ccrfiorari ta: quash the swam”

_;’mponc1—E mt appointirg the: Admnm ‘tram: tea the

‘3mnse:r’s Maamd’ .

Y…

“~n..a

fly,

2. peta.ione:’a Mama ia managed by a
Committee. In the mafian’ of management of

in qucnmion tlmrc wcm sum: ontrtmm*sV .. ‘ice

groups. Both groups agreeed

Dazcsmn Kamaaaa man-ins: wa}¢f;aav§o:y% is
bald the General Bgdy ’21v.e5.§01o.
Acxmlsxgty 9. Genwal mm on
21.05.2319 of the
Dame: partkripatcd as an
iifgjf State Baard of
Wakf. in the (Emma! may
Meefing §%gg1%.es.:a:e%%mm than gm members

resohred m crozzttinue the

:€I’~.om1’ttee: for a perwd’ of om yam’

V “” i;.e., the ether hand the Karnataka State

‘ ” {gr conzomd that the: ohamm pramcnt in the

mean’;-g on 21.95.2010 suhmitbed a

_ atatixtg that them were quarrek and
hang’ of ‘ Com;m1’ttee msmbem 311:! in
that cmmectien a polices eoxnplaint waa fled am

M.

j–«-….’

-J

57

regmttred in cram Ho.122,f201G am 123;2o1o%.

the basis 9:” report ofthe observer, the

Board of Wald’ pasaed the :’mu@c§»:i~-::x’dAer

A dated 19.07.2019 appoiming

petitionex-*5 mama’ in queétinnréfi.»
pefifim’ . « 1

3. me learxwd mmv.-$31 State

Board at” arder
the 1501- three months

and the 1 ” ago and tlnarefore praym

in tha W111′ mfrwctuo’_ us. Recording’

svz.:’L?;€:I’t1i’ss3’u>x1V”£:fw *tv1g ‘:icarnse:cl <25:-unsal far Karnatalca

had beooma infructuoua.

.A I a £1.53 new mm the record that thfim eaurt vide

23.67.2010 grmmed an iz1tm'im order of stay

imtxmd order and tlwz: same oantinused till

Comequmt to the stay arder tm azimixxistratxsr

NJ.

6%