IN THE HIGH COURT OF KARNATAKA AT BANC,~QXVLfJ1§"EV.
DATED THIS THE 2N;-> DAY OF MARCI9I:._:i2(}V'H)III' I I» I
BEFORE:
THE HONBLE MR. JUSTICE
W.P.NO.10096 O§'?I.II.:2'{)O9 II.LB§RE5I5i.1
BETWEEN:
I. SR1 RAGHAVENDRA . I
S /0 PANDURANGA SI-I--E.'I}
AGED m3C_).UT._4"_8 YEARS _
R/A s.P.M;.,VR(;III:. SAGAR
PIN.» 4IIjI1..*i:;:, 'I I
2. sRI'v£:I~LtxI\a'DR'As-IIEI§AIf2,__'-
s/0 P_ANDURAN€3A
AGED ABOUT 3.9 '{EAR.*f:"$
R_,"--A S.P.M.._ROAD. SAGAR
,I>.I;\I 4577 403» _
" ' V. . """ " PETITIONERS
GOWDA. A1)/.,}
I I. .E ISAGAR cm' MUNICIPALITY
, _ 17,'¥"'I_«' ITS COMMISSIONER
"SAGAR. SHIMOGA DISTRICT
PIN ~ 577 401
M
22. SMT. SHMAMMA
DEAD BY HER LRS.
2.{a) SR} G31'. BHEMAIAH SHARMA
S/O K.H.THIMMA1AH
AGED ABOUT 40 YEARS
2.0:») SR1 G.T. RANOANATRA SHARMA
S/O K.H. THIMMAIAH _
AGED ABOUT 36 YEARS
BOTH ARE R/O I
GOLGODU, SAGAR TA:';UR_V
SHIMOGA DISTRICT " "
PIN--577 401. ' ii
RESPONDENTS
THIS w.I>. IS EILEOOLININER. ARTICLES 226 & 227 OF
THE CONSTITUTION OF’ IN.OIA_ RRA:EING~T’?O DIRECT THE
181′ RESPONDE_NT__ TO ;CONSII)ER..fIHE«..APPLICAT1ON FOR
ISSUE OF SALE,CERTIEICATE WI-TH.\.,.REsPECT TO THE
PROPERTY MEASURING«»..EAST TO WEST 90″‘AND NORTH
TO SOUTH .21″j”-NOw”I’BEARINO SL.NO.94I, PROPERTY
NO.160G. SORAE”ROAE._1_”MAYA EAZAR (NOW 2ND moss.
SUBASH NAGAR)’; SA.oA.R’_.-AND ETC.
TRIS w.I5; =COIy_I’INo ON FOR PRLY. HEARING THIS
. . DAY. THE COURT MADE THE FOLLOWING:
CREE
Q3-*1′ allegation that the 2″” respondent during
her iifetime Secured 3. Registration Of a S3.}e Certificate
E ‘~~exCCijted by the IS!’ respondent Munieipaiity Conveying a
E -»v-certain immovable property, the petitioners eiairning on
M
ownership rights on the said property have presented
this Writ petition for the following reliefs.
(i) Issue a writ of mandamus direL§ti’ng..’_’t-he r.l__~_* _
respondent to consider the application’~-i”ozj:.l_iss4L1e of 9
Sale Certificate with respect. to ljproplerty
measuring East to West Nlortihstvozl
2.1′ now bearing S1.*:_l\}’«O_’.942l’;._ prope’r”t’y_j},§600,_t>
Sorab Road. Maya }3a2′;iazi_xh(now 2″”.”:C1″‘:(3S$V;§ Subash
Nagar). Sagar. 7
[ii] Issue ‘”vv_r:i’t quashing the
Sale H CL}:tificate€:_ 2: 1g’sue’d V’ favour of
Smti’ _ No. 128 / 87-88 dated
1 {Arlneréure _’~»~ ‘P’).
_2. Gowda. learned counsel
fo1’irthfg.ev:petitioners-~contends that, the ls’ respondent
Nl’l_,I’VI’1i(:i’f3,_:VE.1’1’»,’if”)’..,:V”W§thOLlE considering the case of the
pc:tition.er’s’:–_.for issue of Sale Certificate in respect of
immovable properties has in fact executed a Sale
V.”vl.uCerjt£ficate in favour of the deceased the 2M1 respondent.
. 5
M