High Court Karnataka High Court

Smt. Shakuntala vs The State Of Karnataka on 19 February, 2010

Karnataka High Court
Smt. Shakuntala vs The State Of Karnataka on 19 February, 2010
Author: Ram Mohan Reddy


H}

immovable property is transferred and improvements

are made by the transferee in good faith when
transferee is absolutely entitled to the .
Lordships further held thus?’ it is:.<a*'*far'
that the transferee has made the

faith or the transfer was secureclfftz-ona ficl__e."'_V V

7'. On an exarninzatloiip "of the

Appellate Tribunal as weiiasftheAl5epi;.tj,f:{.;*o'inmissioner.

the Author_itie.3" the materials

available. …. reasons and
conclusions…,ar";'iverif"fa it-.,ar<ébff';fc.ithershown to suffer from
any infirmities"infl l.a\lO to be based on
account of perversity of
appro.acii. different conclusion and interfere

' V f V with . V V'

Writ ~.Petition is accordingly rejected.

Se/~
some