High Court Karnataka High Court

Hanumant vs Gouravva on 30 July, 2008

Karnataka High Court
Hanumant vs Gouravva on 30 July, 2008
Author: N.K.Patil
-1-

3N THE H¥GH CGURT OF KARNATAKA
ClRC§Ji'¥' BENCH AT GULBARGA

amen "(His THE 39"' DAY o1= JULY 2908  

:BEFORE:

THE HON'BLE MR. JUSTICE ma Paxfipk     %

w.mao. 4746 of zoo? (G35-cm; .j% %  

BETWEEN;

{av SR§.SANGA?«si'EE¥s%{;§'PATiL, Aaséfg   '

ANB 1

1

HANUMAE'-If
SEQ BHEEMRPA BAJENTRE

AGEQ 51 yams, QCCT-;CO0LEE,   

RIO MUTTAGE, BASA3I_§§?~4{& Bfi_GEW£€3

BMAPUR DLSTRICT

f3QuRAv~.:A_ ; _ 
Wffi} §:.m<As?::~A_ K£_iDe'«~R%'-.,.._ -- .
Asst; 20 "~:5Arzs, .Q<:;<:;;c::3m:;~::"r,'=_
'  Qt_-§A.MNA9PA'PQ.LE?vPA 32:»

A359  YEARS,
QC<3;F.»G:'~Z='.CULTURE,

3 '" T. Rim ar.:r.:":'trfA::s:,

. E;fi\$£¥VAbi§x~'E${AGEWABi TALUK,

 Bh.1APL§_RAE)iSTRlCT.

3 TQ;',- ., A

. g V ' :5E'nT:o:~4ER

 RESPQNDENTS

x I  TE-HS WRET PETETSON {£3 FILED UNDER ARWCLE8 2253 AME) 22? OF

  '§'HE_A<Z;Q2\£$T§Ti.%T3GN as swam, mavens 're QUASH we ampusuea
wee DT. 19.12092: in 09, NO. was, PASSED ow GBJECTIQN RAJSED

E3fl..§RlNG Ti-éfi CQURSE OF EVEDENCE GP PW'! RY THE R'! 8'! THE C§V§L

 "  --:.}1.3CJ<3E, {SEEN}, BASAVANA BAGEWADL VEDE ANX--E.



.."?-

A-r

TE-H8 WRET ¥7'ET#TEQN CQMENG {EN FOR PREUMENARY HEARWG
'§'HiS QAY, THE (SOUR? MADE THE FOLLQWNG:

:ORDER:

The petifioner being aggrieved by _

order deted19.1.2m7 passed in Q3.Ne.4*1′::§§Q5″Ae£iyethe:” ~

teamed Civil Judge (Sr.Dn) Basevenza’8’3§e*§ve§i,”éiix-.,§i*1s._:A

objectien raised during the ea? e’g;dencae§;w by e

the firs: respondent vide..Annexe%e~.E’;–~..I§as. ‘presented this
writ petition.

2. The are that, first

respondent ” ring Sy.No.’.?21l1

me3su::?i.;_-»,g– of Muttagi viflage in

Beaeevanu” Bijapur Bietrict and due ta

xiii ‘the.«’fami!y, he has dmided te seil the

and approached the petiticzner in the

ef.AM’_e:}* 999 and offered to seii the said lend its the

‘~”4.__”-petitiorieffor a sale censideratien of Rs.60,000i- and awe

A [ ‘p¢e;§m had accepted the offer and agreed to purchase

said {and and accordingly, the Sale Agreement has ‘

n V been executed on 23.5.1999 by the first reependent in

,4,

petitioner feit necessitated to present this writ petition

making apprcpriate refief as Stated stipra

3. Aftef mrefui perusai of fiwe grounds.

petitioner in the instant writ petitien ,an_d th£=;”n’r’d§§{.’p”as$ec§n.v_ ” ”

by the Trial Court dated 19.1.2093 35;rfiéférrnd::éb:§§§g-..ijnv–i.

o.s.Ne.41120o5, it emergeS’.t:f1’at, the ‘after A n

hearing both the partiesgnd afi&rx:.§9nsiL;feri’n’g’ wfhewrinaterial
avaflable on fiie, raised ne¥;_es§3.r:§2iptéiniéflftif’ponsideration
and after j’___niEieV¥V’V<evant mate-.ria§
avaiiabie on flgvcofded a finding that,
the written on 3 R310}-

stamp pa ;::9,r”a;%nd “d.§’$cib$es ‘mat possession cf suit

propegty és dnlivfs-,;_*§c§ tn’tne p£ain£iff. The petitioner in his

Chief has stated that the defendant has

daeliiiérnd’ of suit preperty pursuant to the

V –Vagreé:na’nit éfsale and then in that event of the subject

“..jrr:é§ter.,A itwamcunts ts Conveyance and hence it attracts

as Conveyance Nc:.20 on the Market vaiue of

pmperty. in View of the reasoning asssigned by the

-6-

neither the petitioner 110:’ the caunsel appearing patitiener

is diiigent in prosecuting the case. Hcwever,vV.Viéfi_’:””t%3e

interest cf justice; 2 haw gone through the

by petiticmer as referred above …. Mi;1clu{££fig”–3£if:.é”-s_£’:ie:_ “‘

passed by the Court beiow.

5. For foregaing reason§3\:VL<—-._g3e writ pgf§f.i:a?: V'fi'£ed: by " V

pafitioner $5 dismissed as deveéd –:fierits. 'A