High Court Karnataka High Court

K H Khan vs State Of Karnataka on 29 May, 2009

Karnataka High Court
K H Khan vs State Of Karnataka on 29 May, 2009
Author: N.K.Patil
IN THE man Comm' 0;': KARNATAKA AT BANGAL_L§R> :E"%I"VV;.A«

DATED THIS THE 29TH DAY 01? MAf:*%:;*%(_§o9%k%% %

BEFORE

THE HOIWBLE MR.JL_1$r:cx 3:VN}i<:.'PAT1'L; '- '~ " K

WRIT PETITION NO. 15593?:zeQ3ie:}1v1.-%é3.T}§g%1ii)
BETWEEN: '  V'   'V

1. KHKHAN   2  ~

810 LATE NAZIR.AHMEB-i<£HANV   '

AGED 58 YEARSa   V    Z

R/C2 N041/3. Riffififixzz.  V   
BASAVANAGU'Di"=_~7:; '     

BANGALORE»---%i}  " » _    ' .. PE'I'i'I'1ONER

(By sV:%;§'i"§T'rsei:\..:{.'«n;\'r;£{?A3 G ::<:'1';:~z,.';'<.12«.122I*:'i_','V'S;'i?5é'»ASS'1's,AI::v0cATE:s1
AND V ' V' V. _ % u 
1, STATE %NGAi,GP.E- 3

2':   £3 i?"E§}i»§T.EA*R
' ._ A¥§1EK;3Iff.'AL¥j{'; ANEKAL
§?§AN(§ALGE€__E'D1ST 5  RESPONDENTS

4 {By 31%.:-ii.;*[i~:;§.IézéNm=RA PRASAD, HCG? FOR R-1 ag. Ra}

“1 ‘ ‘I’H’£S WP. FILED UNDER ARTICLES 226 85 227 OF THE

–_C-Oi~§S’TITUTEC¥N OF ENDIFL PRAYING TO QUAEEH THE
VENIEBEQSEEMENT NC}, P174}/12004-05 UT’, 8.1.2008 MARKED AS
~ f52NNEXURE-A AND A WRET OF MANDAMUS T9 DELVIER THE SALE

_ DEED DT. £5.2′.2{}O5 AFTER COMPLETING ALL THE FORMALETEES
‘OF REGESTRATION, WHICH {S KEFT’ AS A PENDING DOCUMENT’

BEAFEENG N0. (}§741.j’2QO4~O5.

This writ petition, coming cm for orders’;-._VVthjis. éinjI,– V’

the Court, matie Cut: following: _– * .

_

The petiitioner assailing the”..e(3z1’eetne1f’aé§ ” or the V’

impugned endorsement No.
08.0’£.”2f}CI8 vide AnneXi:tte:~gA xistititiiitietition.
He has also s01:gi”1tfn2_” a sale deed
dated formaiities of
peiiding d0(“‘,1’£’£I}(-‘BUT. bearing
No.10 1274 1

2i;’f’¥”ue leametfeoiifisel for the petitioner filed a memo

Seeking leave to withdraw the W”-fit

pet;itier_1«:§3’s4«’2″_e;sI§ti5g’c§i9awn, with iiixeriy to fiie a fresh Writ

jgietitioiz agisiifzét the other def’endam.s who are the parties

f):I*~§4,.«¥\§<i§f1O80/2006. The said meme has been duly

fig the f1(':'i".it§{)I"'£fiI'-