WP No.6-4058 of 2009 IN THE HIGH COURT OF KARNATAKA. CIRCUIT BENCH AT DHARWAD DATED THIS THE 15TH DAY OF OCTOBEA1~3\~~-ifi2'§)V»'f:)'__§'.j' BEFORE THE I~ION'BLE DRJUSTICE B§;i§:;AI:1*11Av2§*rs.z;L@g ; WRIT PETITION No.64»O58/240-Q19'~--(GM§§§;ZRN} %k BETWEEN : Pyramid Developer, -- Represented by its Farther', " 1 _ ' Sri Amn, S / o KaHappa.._KVhi1}e1<a;f, " Age 40 years,_ _ : Residing at N.Q.5§S;'3T¢ 1arie;V " Shivajinagar, 'B.e1ga3'1;.-m'-5--9VOO.10_. ' ...PETITIONER (By Sr3'j. C¥.'B; Adfiocare] AND:A 1. Tléleusuperiritenvdent of Police, A Karfiataka Lokajfiiktha, ' ' 'B.e1gaum*..,_ _ ; :;I"'he B.e1gg;u;1'_1 ...RESPONDENTS
‘r*(13yLsri.eeJ’agadish Patil, Advocate for R1
_ ‘Sari. R.K.Hatti, HCGP for R2)
WP No.64058 of 2009
This writ petition is filed under Articles 226 227
of the Constitution of India praying to quashing”»the
direction/letter dated 04.03.2009 issued -7_b”y.__”‘~«_the
Superintendent of Police, Karnataka L0}:ayu’ki;__a,
Belgaum as per Annexure–A and declare’ thgate-“thiet 0′ ‘
directions issued not to register the ._V0id’
and without jurisdiction; and to quash the enldorsemient.
dated 10.06.2009 issued by the} ‘Sub-‘Regist_rar,.i
Belgaum, produced at AnneXure~!B._
This writ petition comi.ni’g.,_gon for. ‘day, 0
the Court made the following:
The ijjthisiwélourt praying for
quashing__th’e .:0V45_.Ci3.20O9 at Annexure-A
issued:’1.i,b&-. respondent No.2 not to
register the and also to quash the
endeifsericient ida-ted____é1v0.06.2009 at Annexure-B issued
by*respv0nde«;dtv No.2
0 2.i.__Th-edhrief facts of the case leading to filing of the
Vijw.rit_petition may be stated as under:-
WP N0.64058 of 2009
The petitioner being the owner of CT S No.4877 / 29
and CTS No/-1877/30, has constructed second
both the premises, after obtaining V’
permission. He intended to sellVthe—seccf4nd_ifio:o4rVto.’jthe–.A
buyer and sale deed was presented in faV0’ur«.o”fjthe’._
vendor before respondentf’No.2§Sub-=Regis’trér ‘ for V
registration. But, he refusedinito thfle’s’a1e’f:deed on
the ground that there that at
Annexure–A of
Police, iéeilgeum, not to register
the sa:.edeediin tneiiane bearing Sy.No.1387.
Since have been formed from
Sy. ._th’edSu.b–R’egistrar has refused to register
ffl”thVe”‘ss1ie”fde’ed_ in of the vendor and in that regard
,..y1e~«.11aisvvgi*.re11 ,At€:i,IT1″€1’ld.OI’S€II1t’3I’1t at Annexure–B. Therefore,
the””peti._tioner is before this Court praying for quashing
impugned direction dated 04.03.2009 given by
i.’_’revspo’ndent No.1 at Annexure~A and the endorsement
‘;’3Lr1i’1’eX1ire–i3~..A
WP No.64058 of 2009
dated 10.06.2009 issued by respondent No.2p–___Sub–
Registrar at anneXure–‘B’.
3. Though the petition is iisted for ‘
the arguments for final disposal.»
4. Learned counsel for the
respondent No.1 has no .gix;e:’v.direetion to it
respondent No .2–Subv-i?egistrar to register ‘sale deed
pertaining to the plots :’oL;.t.ii”off:.iSy_.No.1387 and
the direction§.vissi1ed is .;w:i.thoii’tii{_a1.1thfority of iaw and
excessioiii No.2 in obedience of
the direction of No.1, he has refused to
registerthe”saflledeed and issued the endorsement at
counsei appearing for respondent No.1
su’o.mitsv.thia;t the investigation is going on with reference
the disproportionate sources of income pertaining to
it «Ease of Sri. II).B.Naik, who was the Chief Executive
WP No.64058 of 2009
respondent No.1 and the endorsement dated
10.06.2009 at Annexure-~B on the file of respo0r1«de~nt
No.2 are quashed.
Granted three Weeks time ….1.:o_ the’Wiear_r_;.e0d’ 0″
Court Government Pieader to fife’ n}i._e01n:o of ‘appgax¥an’&1ei
for respondent No.2.
Kms* _ V