High Court Karnataka High Court

Sri G K S Shankar vs Smt Puttarevamma on 14 March, 2008

Karnataka High Court
Sri G K S Shankar vs Smt Puttarevamma on 14 March, 2008
Author: H.G.Ramesh
W.P. N0.3567I'2008
_ 1 -

iii 'Ti-iii 'T "H GfJiITi.'T' Oi'  LT 

Dunn um um 14'!!! an or anon.  7;  .

BEFORE

ml: uomnm     

 

ASIDEMAH Iw.e.R1s§A'i$§A--:'i«._ 

R/A'I'vI'1'I'ALvIHAR   _  1.
AMDANAIAH BADA'.'ANE, BEHJRD --PQL!CE  - " '

QUARTERS, KUNEGALTQWN 

'1'! YIITIT I'D T\TQ'I"--'.'l3Tf'\-"i"._
I \fllVll\\Il.\ Lru-In :_\'\s-on-71,: V .

' "  nnmlmlnumn
an TIHIIIIV-II'EI\

d,unm:jrmlA £enI:|i':e'-:5'2i Lnwzr  
1. nnnarumn Duzsnszu 3. nuv.

M1a."'~up?1A:gg;n3'A.ssoc1g1fEé..)

1 sun: PIITTAREVAMMA * A
ic-?.« Aru'fi:u*m.:;;I1'
. ~ AGED A'BOU'I"60 mans
.  R N0.4';r,. 2:-: (moss
' 41*: MAIN RoA1:s;'s.v.K. NAGAR
V. , i_viU1?AL&PALYA
"' . BA_NGA1,_o12E -72

" 2'  SR1 i9v$:?.1§tJUNDA1AH

 Sf0..,La*\"i*E KARiYAP'PA
"AGED ABOUT 62 YEARS
£210. 'BOMME'NAHALLI VILLAGE
'  ._ HUTHRIDURGA HOBLI
 KUNIGAL TALUK

'A TUMKUR DISTRICT.  RESPONDENTS

-~–~iBY SRISVINAY,SRIN.M.Cl-IIDANANDA

AND SR1 B.N.8l-IIVANNA, ADVS. FOR R1 & R9)

w.P. NO.356’7/2008

-9-

THIS WRIT PETITION FILED UNDER A#”‘CLE QQG’ -,

E .

OF THE CONSTITUTION OF INDIA PRAYING To QIIA’sI.I__’*I’II,E’ ..

ORDER DT. 23.1.2003 PASSED ON THE APPI,IL:ATIc:N;E–IIII5.._T I.

0.S.NO.257/2006 BY THE LEARNED PRINCIPAL CIVILfJ.UDG’L’..
(JR.DN.) KUNIGAL AS PER ANNEKG. AND THEREEYj’T’O”ALLDW ” I
THE APPLICATION FILED BY THE PE’l’ITl’0NEl2 uNI_)ER_ ORDER”;
xm RULE 9 OF’ CODE oP CIVIL PROGEDLIIRE» AND lZ’i!$M!&§3.
THE APPLICATION FILED BY THE’: RESPONDF«.N’P$ ,uI~II3ER-,_

ORDER XIII RULE 8 OF CODEOECIVIL PvR0CEDUI¥?fE.V:’_

THIS WRIT PETITION COMING ON”‘F_OR :.!’RII3LIIIIINARY I

HEARING THIS DAY, THE F’OLI.O\IIENG:

gn

Tui p-e..1._Ien. …”- Lhe p.aé:1=..ff is ..:i..I*«=-J-,…..

against 1.26 8 passed
by Er the Principal Civil
Judge . in the suit in
o.s.No’.*2$7120n:6;INIL’% impugned order, the trial

cem’~I1a’-E =!1e’.’.’~’w the

, applicatim mm by me

I “mder Order XIII rule 8 of the Code of Civii

CPC’) for impounding of the document

– 1.2004 (not admitted in evidence) on the

R. that it does not bear the promr stamp duty;

…’I% 4-Inn Ii’:-u5a-ml-1-“‘¢n

ILIII U .1 IIJULI LU!

W.P. N0.3567]2008

-3-

2. i have Sfnt fififinma Surltzsh,

counsel for the petitioner and Sri .,

learned counsel for the respondents and

impugned order at Annexure–G.;’

It is not in disputethet lzlhelx *

3.
06.11.2004 referred to proper

3′

-a
1:’
3″

<3
I!

document is liable fie relevant to
refer to Act, 1957
('the follows:

33.eg,a,es;ps,mlljjmaolpne and: impoundl_ ng cf
person having by
3 ‘ or consent”ofz’parties authority to receive
3 evidence, person in charge ofa

except an omcer of police,
any instrument, chargeable in

with duty, isprociuced or comes

” the performance of ms }ur”u’::u’ms, ennui’, if .

W.P. N0.3567I2008

BIS I-I4 IIKJHIZII J’ . _

bnfln-no Minn in Alvin! in n no-Iérdn uahnflna.-hr H ‘I

Q
IIJIIIII UIIUIU’ II’ ‘III?! DI’ TTIUICKI Tim. W

stamne with «.1. 5101″”. 9.!’ value

_…_l. w ———– ‘_ ,—.-. —–.

description required by the law m
the State qr KarnataI*.:ci””‘*te1he_n é
instrument was executed

‘ mm instrument

…. in the course of

other than a
_ praa.eecz:fig Chapter X1: or
of the Code of

‘E?

S
gr
G:

St
E

-s
E
:1

thissecttonmaybedelegatedto

such oflioer as the Court appoints
tnthis behalf

\m/

W.P. NO.3567[2008

-5-

{3} Fur the Pumoses of this sectiofla

uuae.-s a, mum, the

(19) who snauejagk dé ax
persons in
‘=t of the
document___ cannot be found

4. Tiae impugned omder relates to
rejection {if hpregrefs of the petitioner] plaintiif for

iof” document not admitted in

‘ 7.1m-ordtng qradnutud and ratum
qf rqlcctod document» (1) Every document
which has been admitted in evidence, or a
eepy ihereof where a copy has been
us? unyu uruzier “ask 5’,

shall rm 1-Ann nf ha 511 ‘

IVIIVU JTIIUVIIIIIIIVZJ I ITIITIIIWUUJ VIZ XX’

W.P. N0.3567l2008

– 5 –

(2) not in ..

s.h……~” .’-..otform part of the record it

producing them.

to Jae persons ~

Though Order XIII 7(2)’-of the

to above provides for return eidmitted

in evidence, Chapter of overfldes the

said. provision, V’—s;_a enactment

overrides tar Having reward to the
provisiotie Stamp Act, it is not
permissible -I or any other authority

conferred with the to impou_nr_l d_.Au1.n..-nte L-.n..et’

duly stamped till it is dealt with as

I peevmeeeeneee Chapter IV of the Stamp Act. However,

I thie’ subject to the exception provided under

it ” .. clause (ii) of the proviso L en- .-_:ee1.ion {2} of S%m 33

. }~.r+1–… at-……
. U,

A
usu uu:uu’fi nC1′..

\Z\”z;/

W.P. NO.3567I 2008

I2! 13…; 4-1….

L). I’ 1 I-Ill? JUQHUII

in the impugned order to warrant .4

the extraonilinary jurisdiction of this

Articles 226 85 227 of the c.onsti:ut1§x1

Hcwctlcr, t_hc.: ¢1gc.:m11c:;t _«. i:_1*;e;:

s____________a 1__.__2_ _1__-n 1__ .1_’_..,I;.”:_.u.I_ V’..- _V…._._;.’_’I;’-.I”V.’LV_”‘_._’I
IICTGIII 8113″ It ‘ III] 3 U].

Chapter IV of the Stan1}1.,_A°t;”~—- .

Petition