High Court Karnataka High Court

Ramanna Shetty vs Manohar D Naik S/O Bylur M.Beju … on 19 November, 2009

Karnataka High Court
Ramanna Shetty vs Manohar D Naik S/O Bylur M.Beju … on 19 November, 2009
Author: Dr.K.Bhakthavatsala
W.lT'.NO.280O8/2009

IN "mp: HIGH COU RT 01:' KARNATAKA AT If-BANGALORE
DATED T}-£18 'm1«: 19m DAY OF NOV'EMIE3££R 2009 
BEFORE "

THE HONBLE3 Dr. JUSTICE) K. B1~2Az{'1'HAvAjI'S,é§L;\jf-.  ' '%

WRYI' PETITION No.28008/20'O§ {GM-Lips;  
BETWEEN: A' V A' > .

1. Ramanna Shetty.
W/o.Nanjappa Shetiiy,
Aged about 58 years'

2. Srni..Sha1rada. ._  .
W/o.Ramanna Sherry.  '
Aged about 48 yeats,  I

3. Kun1.R.ParathgipVa,"   V" 

D/0.Ramar1na Sh£:}.11'y.
Aged about 23.yéax's ,"Z 2:, 

All are R/a.No,19., 18* --C1*{.
_  S/o.BylL;..r M_.I3ejL1 Nzzik.
" "   'Aged ,E1b()U.'1~ 52 years.
 ' R_'/.:3,.Han1panaka1.t.e.

" Maxlgalore.



W'.P.NO.28008/2009

2. Smi.K.R.S21r0jz1mma.
W / 0.V ('3§1}§E1I,aS\VEiI11}'.
Aged about 52 years.
R/e1.No.50/ 1. 5*" Cross,
Pipe Line, Cholurpalya.
Magadi Road.
Banga110re~560 023.

3. Sri.B.V.Ravi(:handra,  ~
8 / 0 . V€1'1k3.1,aS\'V3.I11y. 
Aged about 28 years.

R/a.N0.19.

Andr3.ha1}.i Main Road.
Hegganahafli village.
Bang21§0re--56O 091.

4. Smt.I-i.S.Jayanthi.
W / 0.Rar1gawamy.
Aged aboufi 31 yearsj' V
R/a.N0."/'29. em cr¢)'s;.»w1'- 
4"' Main, E 81 E__'4--B'i»Qcr1%[,_ =

Ramak1-ish,:3ana"gaf', 1;; ;_ _

Mysore. A ...RESPONDEN'IS

This WfiL.__F"et,itib:1«is§. i11<§§(1«.__§;ii13er ArE'.i(:1es 226 and 227 of the
C011stEtuti0Vr1_0f InEi"i3,V' prja5IiIi'g t (fqL1ash the iH1pug1'1ed order found

 ~.A,.nn--A 143.2009" in _(__)___._S.No. 1930/2007 and dc.
V  Wiiii Petition coming on for prelimirlary hearing. this

day,*:1;he: C(3*.,11*'t-.<r«zia,6i:eV the foimwingzm



W. P. NO.28008/2009
ORDER

The pet.it:ioners/Deiendants 1, 2 and 3 in O.S.No.1.930/2007

on the iiie of City Civil JL.1dge at Ba11ga1(‘)1*e oiiy, are t3t2I'();5e’»this

Court praying for quashing the order dated i1’*;._

the above said suit at Annexure ‘AI

2. The brief i}i(rt.s oi’ the ease iea:Cii11g;j””t.oiV tiiie ‘i7iE_ii’;gu

petition may be stated as under:

The Resporiclerits 1 t.o 3,–have Ivfi}.-ecfithia-.s”‘L:.i}t present.
petitioners and Respondent N'(JL4’Aheife§i’*;.rVi:v, iofiV:M_d:eVc:laration that the

3″-3 Plaintiff is the abs_o}u_t.e owiier th.e.sLtit sefiiedtzie properties

and the dc)(::UF11e%I1is.iVsutz’i?\..¢¥i;’.§:”i.fi.”‘t..Eie “narnes of the dcferidants is
invaiid emd notbiiidigigitzfioti t.i%i’év,t34Ie1i11tifi’s and for possession ()f g.
soifiedtiie p_§1E’o”1)e.1’ty.V f)’L1:1V’Vi:1ig tiicz course of evidericte in the suit, the
that the gelieml power of 21i.to1″ney dated

18.O4′;1_9’8g€;.iA riot:v”‘i’e1ii within /~\rt;.ic}e éiite} of the Ka’rnat.aka

Stmiip Lilia. pL3st,ed the suit. for piaixltiffs evidence. This is

H “i1;.i14’]f;-1,VI’§§I?ier.fi in this writ. pei:i:ioI1.

W.P.NO.28008/2009

3. 1.ea.11*ned c0LmSe1 for the pe1.iE.1’01’1e1’s 5-31..1bmz’1.s ihéfl before

the eoinrrie1’1Ceme1’11 of evidence. the Trial COL1I'{ suo 11’1§>.1:O”..¢_t<;0k'

eogilizarlce and held that G.P.A was not sufi'icie11i.Iy _

reqL1ire.c:! E.E1'1C.fCI' Aflicie 4 1 {e} of the Kairimtaka S1.a.1'11p' Biii, 'E2j1t,e_i'u

on. the subsequent P1'esid1'ng Of{'ieer ()i":=,1'.}*1e:-Cpiisiiheld 1',hé'1vi..__1}::;eA«

GPA does not attract Ariieie 41{e] of the Kafnfflzikei Act;

4. The G_P.A is dated 18:04. law as
on the date of the d0(tu1nerit.;”-iizhee heici thal. the
G.P.A does not attract z:”:’1;’icle Stamp AC1: on
the groL1nd that the inciicale that it
is for e0.:1siderat,ie-Q,’ 5:. or izrifirmiiiy in the
impugned c)1~ci::;1~. –_ *

5. In 1;he«i”es;».1,1iEi’V. fails and the same is hereby

disrnissed.. «

Vi b.:1v’*’ .