High Court Karnataka High Court

Manjula W/O Shivanna Aged About 49 … vs The Assistant Revenue Officer on 15 December, 2008

Karnataka High Court
Manjula W/O Shivanna Aged About 49 … vs The Assistant Revenue Officer on 15 December, 2008
Author: Ravi Malimath
.. 1 ._
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED THIS T}-IE 15%-I my OF DECEMBER, 2003
BEFORE HKV

THE HONBLE MR.JUS'I'ICE RAVI   M

WRIT PE'I'l'1'ION No.5 igs OF 12§i1I:§'"§4i}';4'B«~B;i$fi*i?.]}?:'?;'¢SIV'V_ 

BEZTW BEN :

S1I1t.Manjula,

W/0 Srishivanna, , .

Aged about 49 years,'  
Residing at No.525, H __  .
8*" Main, Vijayanagar,-~  %   
BaI1ga1ore~56.0-Q40. 1

Repreaented. .  Hdider-
SIi.Bas;;1§raIiI1gfi1P'l3€§a». '*~ .__  " 2 
S / 0 Sri. G'u_;"u1V1a1'3jappa,A 
Aged - about"5Q yrx-;:;'s,". 
R8533-ding at N033 2,'.

 .,  _ K~d1ibas;ap'pa Nilaya,'
 ' $61   "iiIampina.gar,
= Viiayanagar  

Ba11ga10x'é54C$=.
  %  ' . . . . PEFFPIONER

 _  133$? G..3A1RA.5 & ASSOCIATES, ADVOCATES.

(ABSEN'!'.)}

 :

The Assistant Revenue Officer,

Bangalore Mahanagara Palike,



.. 2 ..
Gayathrinagara Division,
Bangalore North Taluk,

Bangalore.
. . RESPONDENT

(BY SRl.S.N.PRASHAN”I’H’ CHANDRA, ADVO£?.§f1″E_;

‘k*’k’%”

This Writ Petition is f11ed_1.m(1er ;s:+ti¢k%;%s;o §2o::26 A.a.11Vc4iu ‘ A

22? of the Constitution of India pxjaying -Ito
respondent to transfer the khata ‘~ “of ‘~i:11″e_ sciagoduio
property in the name of thfifrfitifioflfif ‘ ‘

This petition coming ‘ g in
‘B’ Group this day, that: fo1}owi11g’.-

_is’ called on two occasions,

neither petitioner is present nor any

v re};j§5as.o r;tatio1i'”is…madc. Heard Sri.Prashanth Chandra,

_ oounscl appearing for the respondent

” 1 The prayer made by the petitioner is for a

difoofion to the respondent to transfer the khata of the

Schedule property in the p=otitioner’s name.

fikw

.. 3 ._

3. Sr:i.Prashanth Chandra, the learned counsel
appearing for the respondent submitted that the
impugned endorsement does not convey fuil textsc—f_the

rejection made by the respondent He

the change of khata has been

furnishing of certain documentsiiiiibgffl’ ‘the:

further submitted that if dooi1rner1ts°’:

furnished, the respondent would consider’ the same and
effect transfer of khatsin a<ieord"ea:iee' with law.

" i In submissions made by the

learned ._for_ " respondent that transfer of

EhasVV%_been"deoii11ed in View of the absence of valid

'doeL1n1er1ts;t. do not find any gound to interfere with

the"'sanie';i'i'rih?i'ore~over, the Corporation have not refused

to transfer the khata but have only sought for certain

A "if documents. If the petitioner furnishes the

same, the respondent necessarily will have to consider

('£1-\_'"."""'