High Court Karnataka High Court

Govindappa S/O Akkalappa vs Sreenivasa Reddy S/O Somiah on 26 June, 2009

Karnataka High Court
Govindappa S/O Akkalappa vs Sreenivasa Reddy S/O Somiah on 26 June, 2009
Author: K.L.Manjunath
 m.m.,m:§ 53$? &mmW%«;%'§»%.M%.   $55 mmmzmm  %7:;:%3i.,§§?;°TC"  KflRiW&"§°fi§€.$£ %"'§§%§"% QWUQY WW Kfitfimfiflfifiéfiififi Hfifiwfi %:;L2W%;,.¥?i'€"§€-'  %fi%§%%E&"%'&¥$;Ms %5*§i€%z"?§"*'fi figfi

In THE HIGH couxr or KARNATAKA AT  _"~  '    %
mm) mm THE 25:1: my or Jam: 200$'? &  i    _

BEFORE   

THE HONBLE ER.JU8TI<.'.E     7

 

BETWEEH:

Govmmpm, 3[G'~A.'I{I§AI£tbPPR.V: X  
AGED ABOUTSBYEARS    
RIORAIN Ga.%UGE,E2'-:'I'EH'.§IQ2{  AV 
PAVAGADA'   PAVAGAEE;-561' 202

_ _       ;j;.;PE,'fi'I'IGHER
(BY 3121 VARI)H1§Be$Afl"' V G£;'HJAL, xmv)

1  
593' 33LYE5RS    
%,2 RA9»tmATHA 11213:)?
{  _ 'AGE"::A3S..¥_'EARS
3"  31:13  'i*I'.a§a.q,n:
AGE: 3G--¥A'-£;&RS

  Almsons or SOMIAI-I
* RIO mmmnmmm VILLAGE

  ~  HOELI, PAVAGADA TQ. «551 202

 RES!-"C3!i'E)EN'l'S

 (mm s P flfl. ADVFOR R1-3}

 ' THIS WRYP PETTTIOR FEED UNDER ARTICLE %7

%c)I=' ma: cmsrnunon 01-' mm mavme to QUAQH



 RI?

§"'§ ¥'»..J{a£?a.»;?5'§1?t§ 3&1?' *§;.§f*'°%%M'*$.é"'«k§»%'*%t$'é.Jc'"\'2« ?'%%¥'a$fi'¥~N %..¢w,,w,r'=*§"'E«: 'zmw'mam:: Kym ?2'&t.2?"'§.E£"'«§"%'l¢?"'*&i?=§9'*?a§'%z.;é'.""9s &"'1H=V:.'«Wh"§ mwwmxx MM m,»~mm'wmazzmmswt w.w;»w 'a..«tat»M.,:zsvés: Y:  Xfiflfimfififiwgyfifigfifi mmgygm ta,-Maw
_ '. ' 9*" ~ - «;

Annmmm A m. 16.6.2008 THE ORDER 
so FAR A8 mmmwe or 

DUTY Am PENALTY m 

The short   1.po1n't:1c.ratian of
this    pain patti
which     the earlier oral
  atttracm stamp duty
  Act. The petitionar 2 the
 2005 on the file of the Civil

 AV   Pavagada which suit was
    tlm respondent for at perpmaal  '

L %% the pan pntti dataad 03.02.2909. An
_ was raised in regard. to mum of this
mm on the pound that it is ‘ and
‘me trial aourthan paaacdanorder

grnnting1ibsrty:Eortmpatitionar*tapmdux:ethe

«V

unatamped and umegstm-ed documeafi;-V

is called in question in this f ‘ T

Amcxuxe-I3 n the Tm
preamble as hereunder:

“sramvo g’i,v~’; 9__li§Ifi~_VJT¥_)1.C;’«5?-‘3-5″_a5:”._V933__{?J¥fiE5{ 55:54., as-a_,wra
3¢§i¢H9K>d{v.Vfé’3?§§’§§)’a£?4:’J7BuAC?5’.AM;:; $5: .»:;.¥’ad ez3ugm&#u’ae:§.J

mciqé z:s.:§, f-.3»: ‘1f=;;V:§1′<;¢t.}=:r*': ééfiaiaacoa z5u'aa,:$Ja5uz3.5<3
:$.J"a'§3,_ 55-3§5a?u*aa€§z¢a3_.€.e5-‘

%L 3,, the pmmme porthn gr aha.

is clear that the parties warm mam

L %% all the mnczestral pmpertiea wm divide

‘ _ n and the patfiea are enjoym that: same from

_ VA data ofpartitinn on They have reduced
f the earlier pa;-man haste mm. Such do-cumt
V’ cannot be treated as a parfion drawn on 08.02.2000

%”§§€2%1%% €329?’ §’*§§€;§i~%’% mm?” %%%%%?fi’s{§’b%.%fi. fifififi fifififi”? £3? K£%§.N§fi”fia.%£§% éfifififimé a’;:=sm§§*a:’§’-° 5:3? §W%.%%£&”§”fia%& §~§E€.§E”%5

3/

-Wm
§{m*

.<u:ér§"*Z£ §},,L§x;EL£.e¥¥€E W?'

££.G52.2BCX3 an paymam. of duty 4_
m.4+,ooo/- by its arde-ta' Ty

3. ‘iv ;m.s«wumzMw.;wImm urmww *w’ww9¥%% MM” m9@.2;«§.W.M#.%£%M WWWW %,s%.J’-%w*r?E£&i wsw %’>§\§iM%{§%§MEfi2;§?€,,,§’ifi fi°~$’«;§§;_E§fiw§ g;_;:g;

.4 \\ ‘v’x.-9′ 3’

W2″ ‘-N2″ EM R ‘um? it. i&’%.4%””?v M % ‘<§:$""'@<f.';f¥""'(»f£M""fi KY1: i$\'ss€:'5'%' 39% 5. "row? E 9é\?s&v""$xL<('?sL%"€§.=5é"'9z&'19"fi.%'§VcmV'"Ra f:'i"$ Ke.3f”$¢ ’93 Vowmé’ FM’ 1%.. -*5′ “2:.\”$

but itlma to be oonaideredaa a document to
the earlier partifiuzl. In such
«mm new not he regmcred
drawn on 9. stamp paper.

considering’ the esnfire ..pr§.iiw;:¢d,A

awn» wrmsly myth:

ammduty. In the  The
ordnr passed   Division),
Pavagaia datazfl  of 2005 caning
upim   duty is hmby
 %k    A .

 ,, _____  
Iudge