High Court Karnataka High Court

Chikkathimmaiah S/O Dodda … vs Vinayaka House Building … on 16 December, 2009

Karnataka High Court
Chikkathimmaiah S/O Dodda … vs Vinayaka House Building … on 16 December, 2009
Author: Dr.K.Bhakthavatsala
IN TI 11:: I'"':1IGE'"'I COURT OI' K;"\I{Né\'I'AKA EXT BANGAIIJREI

13.x-m«:1> THIS T1419) 16"' IJAY o;{4'I)1:4;:c£;2\/£_1s3:a:I"a 2009 

1-%IEZI*'C)RI%Z

THE HON'BLE DR. JUSTICE K. BHAKTHAvA'i9s:§}Ax.4g=a.: 

WRIT PI?3’I.’E’I’EON NO. 19045/2(:.’0’7′ [<3M;L:Pc:)
BETWEEN A ' T ' V

Chikkalhi1'm'11aiz.1h.

Age: 79 years.

S/0 Docida Nllldélikliélh.

Residing 21$ ISEC Roaci,
Nagarabh21v1′ .

Ba1*1galo1-9-560 (W2.

R6P~ by his; I3 A I-1oide1*.;~._

Sn’ KRaja1’11-12:1, 3 ..

S / 0 §.’:1[t;’. Maj} CI}12:£iv1fr7.j’é’;1T1 F§f:::1;1v:«1p’;”):;’:;—.

Age: 61 _vez;11'ss.  _    2 

R€iSidi1']f,_§ at. 181-39. I-€oa=':d V' "

N21g'c1rabh2.1vi. ' V "    '

ET3aI1ga10re~56O O72L..__’ VA _ ‘ . ” , Pe’Lii:.ic)ner

{By _.S1’i S i{:1j%c*r’:1ci’ 1’21 an 1’3. Ray.-‘is’sl’1a;11T1 kar. Advs.._ for
pF:.1,1’.t.’i'<-31161")-. ' ' """ "

AND

V _ Vi Izayakz-‘3,_ H0 E_%:.:i 1 din

C_c)*()pe1’z1t:iw% S0E’:i§?1
‘ ‘Nr§)j,»3~_ Adi Ch:.1f1(‘h31411’1gi1’i }\/£1.11:

21g5″‘¢’«}AI”.

I _» I:}2iI1ge{i<)

I L' " « . f~?.g?;;. ._b_y iis 'E~i-é-'<*1"e!;.z-11'y.

2. B Suzlmlcla I..Z)c:vL

W/0 E3 Mzlllikz-ujL11’1:ap})21.

Age”: 40 v\!c-*z11′.=§.

No.5, MICO L21_\_/0115i.

Ma1E1211e1§<.=sl111'1ipu1*z'.u'11.

Ba11ga1Ic>1’e–5t5(J O86 Rcr.=..2p0;’1c§g=i’11;s

(By S C} I-‘1’z1hi’1:’.1ka1″. Adv. for R– 3)
[By I.-zi-1\vy<*:'.<s Inc. 1131' R2]

'1'his Writl E":-'t1'ii01'1 is I'1'§<?(1 111'1cic-.21' 227

C()I}S1iI.LI1.i('l)ll of India. }):'z-1V\.«'i:1._:;_' In q::z;S'n.._.%;l'1c (51-1,:ié1* Cleiiéd 1.12007, *

passed on ;.1ddi1i0n21I iS.S51.1C No.2 in O 171'/4"'/'~..1§)VS9€,§': cmfithe file I
Add}. City Ci_vi.I and Sessions x';J.l:,1.('1g_._5,t",.§.."E3£~l}'ig9.iCIff;T Cit.'y "[CCVH.2] vide

Annex:u1'e–A.

‘i’h1’s; l«’c==.11’.£.i()1’1 <~c')13'11:.f1g§v.(n1'1 E01' he';-;1"i1.1g'..t%1js 'day'; the Court made

the foilowing: """ . ' _ »
A 7f Dfi9ER
T130 pt?Li£i<)1[1.§1=.,.{f5l;.1ixiiifi;751i S No.17}?/1998 on the file of

Add{..v.CTi'I',y (3i§;:j;§ Ji;('1gi{('*._ '£::?'3a:1.15_.;f_z__:__1&(')rre City. is be.1'o1*e. 'i.h1's Co1,1rt._ praying

for" q'1'1;ii.Sh:i1'1g{_V tile '()'I"(T1._(§'i"v da1.ec:1 '.27. 1 l..2()O7 passeci in the ab0v€~sa1'd

suit' at A1.'1~né52:.u1'c¥P{."_"–__ V'

2. ‘1’1’1m1;gi’1.-1.11_c-%’j’..–é(:2-1.1’m*d (.2c.m1’1.~se.1 for the. pe11′.E..1’01’}ez’ addressed

«*g1;?gfp:~m.€n.t.s2 an l€*1:1gA£l’1, 5;ub11T;.i.ts~s t’I’1:’1I’ t1:1c:.=. p(‘.’T’i’E’i(i)I’I.€1″ is mady and Willing

E

1M_mM

to pay CoL11’I fee 01′: E’1a1f’u1′ l.]’1t” mz;u’kc:1 valiucé [1.T/4.240 sq. [Eel X
R3125/– pm’ sq. feet) of R.<s.2,17,80,000/–. which comes to

R$.i,O8.90.000/– as per S(:(fi.i(.)r1 24(1)] of the K2'.11'naE.aka C011-:'*t__»Fen’i0n Act. I958″.

Court. {tic (?(‘)I11(‘:’5-‘9 to Rs.2_6I.E375/». II” is Si,i§3*1}”Tii’§~{§’d 1.–‘I_%1at’_’4péVt.%E1i011Eaf

has aE1′(‘:ac1y paid C0:,u’t Fee of I{>;.1.,47.I85/ ;1._0\X?hi(f0i”: _ “l.ILC§vl1.{CfE’§’~[V¢;”O._

Demand I’)mft:$( one c1z1l.ed l3..12.2005V:v”fh1Vf :ir;1Vd”‘a:1fi0the1″”0

daied 21.12.2005 for R.<;.36.O7;O/V. As.3V..1.,}1:é'-Demand "E):"+1i't.Vs'3 were not
r'eaiised, t.¥1c_\! b€C£:1I11€' "stale". {:fci1"i»'.'_101'. be encashed

unfess 1'eAva1ide1':ed. He prgays 3.._1.0 pat;/0 balance Court. Fee

of Rs.2.30.995 + 36.070/–}.

3. Learrled (§iJ1__;i’i:3.(?1 113.1′ 1′.§j:t..* Va-‘:.?a;1:)1T1dc2r11s submi1s ‘sihai 1.h{~ry have

no Q_bje(*t”i(‘)1:;«f-‘go (g;~ra1’1t. E’:1T1″1*s’c.V Hvvc3r:}<.<5 i,:'n'1.<-3 110 the p@£.iii0:ner/piai11t,i£}' 10

pay ?3v;tiari(:«c _C,0L1r':I. _

4. lr’1A\fi€>w’ of ‘1″E’1.’.L”‘_ :i}:)c.nvc>. £110 W111′ Pe11’I”:i1’1e1’/’§’)l’$i«§rltiff :0 pa}.-‘ b’c1i&1I’1(Y(? Court fee of R55.2.30,995/V on

1§)fé¥:i]?1: bi/-..’i’ili.1’1g 2.1 v2’1l:,1a{i0I”1 ssfip wi1,E”1;’n t:.}’1rc€. weeks from ioday.

0’ ..qT1_”‘1z%’__i’j’1*’i.;al C,c.)ur1. is C’h1’E.’.(.’.it”(‘.’] to 1′(‘§LI1″12 .E)cme;11’1c:1 I’)1’aI’i. ciellcol 13.12.2005

5
.5

for R:-5.80.535/– and 21..12.20()5 for Rs.3tS.()7()/~ to the murlsc-7% for

{he p1ai11t’ii’f 1’1’m[1’1€(1iz1{fly.

Sd/-

JUDGE

8} 9′;