High Court Karnataka High Court

Sri Jocky Suresh vs State Of Karnataka on 24 April, 2009

Karnataka High Court
Sri Jocky Suresh vs State Of Karnataka on 24 April, 2009
Author: Ram Mohan Reddy
..1..

m THE HIGH COURT or KAZRNATAKA, " 

DATED THIS THE 2431 DAY OF   1

BEFORE 

THE HONBLE MR.JUsT:<::.E.f RAM.  A

WRIT PETI'I'ION No. :2_()Oé§"{L.1'j'3..f'§fE3S}v§
BETWEEN:  AV 'A '  H N
JOCKY SURESH

S,iO.THAMMAIAi€£'  .  _  - 
AGE:34     

R/AT DOOR 1§_g,--:fi_1sf_1, " ' _
PARISAR£\.NA{}A~RA,i:::,\  ~
PERIYAFATNA 'i"AE.;UKi, , ._
MYSORE1..DZS'I'R3C'¥?.':"'-~_ '   '
- ~ g "   PETITIONER

(BY M/3, 1-3 M"'KR_:SHimBHA*r, ADV)

    A. H  ..... 

'"1    ' s'rA?§3' f5'F.:IA'r:§:r,.y :_3;.'a:f;3._fi'y THE
FOLLOWING:   .'  
% «g;gDEEi§'%'-A 

The petitionefs véficiofg   of the

immovabie prop:§:I'tj;z':- 10 x

7.30 mtfs, 51:1 ---tcsxirn, Periyapama tamk,

Mysore Distfigt;  Céfiveysd the property under 3

.:5f,a}e  '.14-,4,_':_2_Q()7, mack: an application dt.

2£}O7,_V4I'er'z:§1*1a:3ge of Katha, 1:0 the Town Panchayat,

 V'  on 7.7.2007 the petitioner made

 'anothef a§;.§1iCx3.tion t0 the 3"! rézspendent-Chief Gfficer,

  LPancha§;at fer change of katha, in response to

  a notice cit. 16.6.2007 Armexure-1'-' was issued to

V'   'me. petitioner calling upon him to fumish pariicuiars of

the property, which when not complied with, was





-3-

foliowed by a reminder dt. 5.9.2007 

addressing a copy be the pe¥:iti0:1e1"s vendor: In  :~;e..'1:€le'x  

notice, it is stated that the 235 :'Feepend£:nt¢«§ej§L_1f:y5? 

Commissioner passed an order on Ch€"!f€:[3'(:€S€I1t€;_i_TiOI1  V'

public directing the SW1 respondeifi.tT"'*to hve'i'd a33e S

into the allegation that «_ prrjfiertféjé iii'-.qt1esfi6n"'V§vas
eublic property. The  'nefiice dt.

22.4.2008 A1mex:;1re=T;§1'Wh$1e   of the sale

deed and $10.8 cit. 24.5.2007,
reiterated  bequest of katha. The Qfld

respondem by 01;'<ierV_'d"f. 1'3=.5:QOO8, mmexure-L, rejected

 of  petitioner, Hence this writ petition.

 is opposed by filing statemem of

.:%_j.j'_;':.Q}$jecti0ns~~ 3.7.4.2009 of the 2nd respondent inter alia

eeiiiezfiifgeg at para 5 thus:

‘ __’?’Hewever, this respondent is not abie to trace

any such katha in its records.” :3
..«’/

-4-

In addition, it is cemtended that the pubiic

Periyapatna having made a Writeten requisition tog’

am respondent stating that the petitioner had is

fraild by creating documents, the kefilaa. ‘s}1«fJ13i_§i

Changed into the name of the petitioiiefi’-.ee’pieS’

were fonvarcied to the GoVefiL*n§ent
Commissioner. It is V §t,ate£I”” the ‘”‘~Defp:1’E.y

Commissioner had called . 1g=eep:0nde:1t to

hold an report in respect of the
property iI1A’q}_.1estiem_éeij’–fiie._e:iegation of the public that

it bekmgg,’ tr; the Gevemfiiiefit, leading to the netice dt.

egurefie {Annexure–G to the Writ

Pe£iti_0§1_)..TA “‘v’F’h§:I*éiE;f;i1″iier, notice through post when

V Végddzwessed :0’ pe’t.itio:1er’s vendor to appear before the

reespozident, was returned unsewed with pasta}

e§1d’£:x15Se1AI’1e2f1t “address not correct”. it is lastly

T -jeeiitendeci that the documents avaiiabie with the 3″‘

4 <. uresp01";der1t when (tampered with the sale deed of the

pet.it.i=:n'1er, did not tail}; and therefore, the: 3&1
E!
~./ "

..5..

respondent had eailed upon the petitioner ~

reievant <;ioeo.mem:s..

3. in response to the direetionof. t11iS_eo1.1rt; big’

order dated 20.04.09, the 1ea1eiieVeI’eo1:1ise1’A”‘fof Mord
respondent makirzg ref’e§’eneef_’A i:–oVA of
buildings and lands liableinto the years
1997-98 to 2oo:§er:;,V property in
question, poiléts submits that the
entries tile petifionefis vendor as

kathedar ” t;1s;t_ .:i13I;{)p€I’f3f in question was

4..afssesse.£§’ uto~ tax. ‘ieanled counsel hastens to add that

‘taxesfor 1V?’«__haVe not been paid by the petit:ion.er’s

ve11ri–o:*;—.~’ V

‘Iii: light of the entries in the register, the

‘ ‘séateziiegt extracted supra from the statement ef

ob3°eLjtiei1s is incorrect. The register diseioses the name

‘ A pe?;it1’oz1er’s vendor as the kathedar and therefore,

there was no justification for the SN respondent to holgi

{£5
Skit :

xi K

-6-

that there did not exist a katha in the name of

in its register, for the years 1997»~98 ani%za:uis,’«;:1.;1»e§’1;s:¢:V

of the immovable property in questioI1.h’~._A

5. it may be that ‘the
directed the 3rd over the
ailegations of the question
belongs to the efibcting of a
chafige 11:} Vflof the petitioI1er’s
vendor to V in the register
..by ..:;53’§<1'Vt*tesA1.'3r3s:téié:ent, is not a fetter on the
pf to hold an enqu1'ry as

direfctéitfljy Commissioner, as they are two

' V . __ n"'in{1epen(}a:3ntV__ j3}'t}c.§f:edingS.

the circumstances, the order dt. 13.5.2008

rejecting the claim of the petitioner for

'I1. vsfer of Katha of the property in question being

arbitrary and pervfirse is unsusfamabie. K

7. in the resuit, this petifien is allowed _

The order impugned Am1eXure–L quasi’1ecQ:a:i(i.. 3;’

mandamus shall ensue to the V’-.,3r¢_fzesgficsxifieizteteé

consider the yetitiolzerfi appliC:ét.i@;1 for”t1″a1″1si’e:é_ <j%£}{a.1;h::i

and pass; Qrders thereon,__ in even}; Wit'hi«:1_a pefiod

of' four weeks :i1'oII14_f!i(__1ay.i”W