High Court Karnataka High Court

P N Vasudeva Alias Kitti vs Karnataka State Financial … on 19 June, 2008

Karnataka High Court
P N Vasudeva Alias Kitti vs Karnataka State Financial … on 19 June, 2008
Author: Dr.K.Bhakthavatsala
-wI\lll

'-'-'UM V.A'-{r N-wuwasnma !'1K:'rH LUURI OF KARNATAKA H16!-9 COURT OF KAKNAIAKA Hiur-i E..L)Ui(| ur !\.Ml(!'u-\IHr\H mun hwunu

_g~
:1 wmnrexemnurnzlunnunlenrms

Bflffifi T3113 TEE 19" 12333:}? O? «.3'UI*TE 29%

BEEOEE

TIE 1'~zm~:'BfLE BR. JUSTICE 2c.BHAIm-mvz-z'rsAm _;'_"""" ' V

am': mxwmu 1«Io.25'>'38!2€305 {em-K9203.~V----.."_ j.,,V'- "

BE'f'WEEf§2

.....-..---.-c.--..-

1 P :4 'i.?ZA.3UEiEW5. ALIAS KITTI

33%}! 45 '(mas

#6, mm £¢=3.1€':25;'2, 

15??! mm mm, 0   ..

'E~3%2I51r1¥-"k§«§'I'E-I mxznx (I3JK\!".IFi3E%ia)e!}   ;

EANSALQRE 563 019 I     
 ;=. Pg*:z'rzorqéfm,"

my >533. ASH L3ca,a;..:s21};fz'is§:::is7:'s., 

1 mszanrmm, sham: ~ 33'1":-;r:;e-max.
€flR.R§3$i.%3'IG§3 aim, 
. ass. :29, _2z«::: .FL€£.'.R 
 ::*§aI11=£:e§'$':fIz,m*r,V
   . . . . 
my .41éfv,z-3'3 ASE'. swarm; mzmm.

A  mm masmmms E:
 i*a?,»*"fiv}1f.z'i'E H C'€*}'I§¥9IGI RAUHIRASGAK.
 3§;="}'»T4-~'bi0.3d, 13:31; c cams mm
.. mum-ma mmamnn:-5,
n T fifiinhsswaxm
 BJ3.£~IG13.Lt:3RE 559 $33
'  RWWIMTS

 1:3': 5:11-13 3 sum». scwmx, amr. ma R1 5.
SR}. RRJEEI-E SHEPTY, Ami. FOR C/Ra. Pe----2 mm;



- -----__ .-- '-1--«-1-r--w~ -n.-u wwuav uu nnsxnr-ur-wars vuurl \.vun* ur' I\l"'I.l\!VF\Ii'1K\!'1 ruurs uuunr \.ll av-nnnunu-uu-I wuun N.-\I\.ai\'

""62; ,
'3'"B'IS WRIT PETITIGN IS FILED UNEER. ARTICLES
226 5; 22*; or THE c:oNs1*I'w'1'I0r: G1' INDIA mavxres 'rs
3:13.53 'arms 31424-5 3'3'. 11.15.35 'TAIICIt~i'$ ovzg THE
ELLEGFILL Pfi3'.3ESSIC3N €33 THE SCI!-}'El3¥.3LE 
was my {JEGALEY yescmsaezn av 'ma '3'xr.:EAV...<:_::§.*':s,a:,'fe:'_£:.L:§:=s*V;~ E9

'mm 9:3,, nmscw ms R1 T0 I-mszn cnma wtém 
TETLE BEEfiS HBKCH ARE mm :v$mIanzGh§«§us?¢w¥ Tbv V

Ti-KE ?E1'ITYGNE¥3. mo :3 3ct{Nr=::.'--.._;>I;,éLIMIb:A.9.':'
Hxmmr; IR *2' Ga@'2J.E'j'*TH:i:_s comm BABE THE
FDLLOWIEG: T '"" "" *

'    izfg 'n
 ?fié= §ati$i§figi ii" batons this Court

yzayihgl.V£fifi§f Qfi§&§ing the erder dated

 4
. -_;.44...%~

1?.1G.2QQ5 at Amgaxfifiékgs' inaafax as taking

,¢#e: v§fi£3 p@3sefi§ian" of site bearing No.6,

sf,f=~~...fie.;js*:{:2.:_:V'*§"'~ .,f3**:1g'4, New Ho.3.Cr25;'2, measuring

 u»eaat t§ W$#f §§ ft. and north to seuth 24 ft.

9:55.

Maia flfiaad, Hanumanthanagar, Bangalore,

{ x&1iégéfijt0 have been mortgaged by its owner in
.fi"f§%afir of raapondent n¢.1~KSE¢ and direct the

' '»§irat reagondent to hand over the original

X



"""" """""""_. ."' """""""'1I\r- 'F!'\Jll u\Ju:\- wt I\r'lI\|'IIr-'lit-1t\.tH "lI\."J'l"? V-...'Ll|Ji\| IJI' l'\l1l\I'Cr'lI.l-'il\P\ f'1I\JI'! Vu\J\ll\' \JI' £\.r'\I'\i'Il'\Ir-|I\:-I nutali \-\.r\.n\

,9»
sanctianaci its the samnd respondent an

gzmzantea and mcertgage emf the 311:3 prcsperty by

the 9a1:iti::ana3:’s fiathsr. But the first

raw;-nndentwccrpexatian did nzzst reply.

4, It is the £23.39 af thafla ye/u.t;«A..1’Lfv%’:’9.i.-[;>£*:;§’.v’.:–. ”

that first respondent-Cexpcmat-1:31 ififsémed

yetitiezssnazzs that than samnd u:}’V:5e.s §
cheated the first
gatitianar ta obtain the F63.

Hcs.E2,«”20i32 an tftgfii ‘!:i’;1’c’-£9 £22411,

anti FER “true I max,
Eangalore, til’-£’%VvVV’Vfa¢tfl of the
mm. 335 _ thé; of the first
raapancienfgy V””;’;§at.-;”z’.1:&..1:c:3er applied for:

&e .”:’:_t§”.’4′:’.=’,§’¢al*; of PC1315 and the czahtainaci

the “An:-s1a;t’i:a’§:’.%.:4é{d ‘;:’;a;;§?ins an 2-s.m.2m5, as per
‘ ;”?A;’.i’.;E.’IV3%.5f”f}§C’¥.l.3f.’§$..”,’i:V.iT?. ‘K’ . The secend reapcndent
‘”®;:é:”–..”f.;;ad.”vmn 25e::.«i’?!2Gfi2 against Ravi and

axzzi the petitianer as the

9

aT::’;f:uws..m:.. Trmarafare, it is: tha crease at the

} ‘~. ‘gfiétiéicsnez that accused Ravi introduced one

I’Ir”:aII|’Ir–1:u–Il\l* “lI\-PI’ \u\:d\nIII’ VI’ I\l”l!’|fVl”‘\lf”‘|9\.V”‘ “II\JI’ \ui\I\JI\’ \II I\l”\I\.I’.l§If’\I\l”\ ‘l€\}II \u\l\Il\’ ‘lufll U\l”IEII’U’IEI’III”I ” IIlVU:’ ‘W010-U-I

LU

rich’

appmeach the competent Civil Cauzzt and seek

apgrcgriate relief.

§. In “3”i8’KI? off the above,

is dismissed as nut maintainahlaw:-i,.th.VViihaarty».

to the petitioner ta . .;é:>airsa__’V&..,gf

actic-n availahla in

W0 CGSCS .