High Court Karnataka High Court

Sri Jameer Pasha S/O Shavbi Hanad vs The Commissioner on 9 December, 2010

Karnataka High Court
Sri Jameer Pasha S/O Shavbi Hanad vs The Commissioner on 9 December, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT or KARNATAKA, 

DATED THIS THE 09'"! DAY or   

BEFORE-'  

THE HONBLE MRJUSTICE ASTIGK J13  .

WRIT PETITION No. 35368 015 2.o1~9(:,ELa§I:s)"'
BETWEEN: ' 'A '

Sr! Jameer Pasha   v g
8/0. Shavbi Hanad   '

Aged about 33 years _' '
No.16. 31'" Cress,  
Nehru R0ac__h"BvangaI1Qre .4

 "    Petitioner
(By sr:_c__\_z  *  'A
1  fl

_Bruh.éit B'aI3g'aI0I"e Méthanagara Palike
 N R Squéure? Bangalore -- 560 002.

 ,   A_e}:.i_staz1t' Revenue Officer

"  _BrLih§1Tv1AB8.l]gE1}OT€ Mahanagara Palike
._ «\x'ivJ§§i':3z;mz;ig:=1'r Range. 1*-*4 Floor
.  Swi.I'rLr;1.i.:1ig P00], 9"' Cross,
 I~"I;1'.r11pihagara. RPC Layout.
Vije1ya11a1g211" 11 Stage,
B.a_.1"1gal()1*e -- 560 040. ...RespoI1dents

  K N" I-'L1t1,eg0wda, Adv]

This writ petitioll is filed under article 226 & 227 of

* "file C0n.<st'ii'.I1li()11. of India })rayi11gg to direct the 2"" resp011de11t



to transfer khzitha in favour of the petitioner. in 

schedule property: and etc.

This petition coming on for Prl. i-fearing, this'  the  

court made the foliowingz J  _

oRDERrfi7

Sri K N Puttegowda, the"i'1eé'r11ed Staiitiiizgiflounsel

is directed to take notiee.for_'the:r'eeporidents. A V

2. The pet_itior1er:"S" request for
the transferoff    ' tinconsidered. Sri
Giddapvpa,   for the petitioner
 petitioner's V€I1dOI' Smt.

Kasturba  fi1ed_ éwtheobjections belatedly. As on the

date'~§'of:_tI1eVp peti'ti«on.er making the application for the

Crhoiz-ge there were no objections. He also

brings' to jehotioe that she has obtained temporary

',injur1c:ér.io13._ after the execution of the sale deed in favour

Vifthepefiuonmx

 

 



3. Sri K N Puttegowcia, the Iearned ttotzrisel

1'espo;'1dents submits t.l'1at the pet1'ti0I1er's 1'e.q'L1es.t*t "

be considered in accordance wit,h»1aw<. He s1jbir;itevthaVtv..

if need be the objector Smt.  

heard in the matter.

4». F or the 1'easorie_"iaes1iV: petitioner, he
has not made the  party to this
writ  Ipdov"hotjoropose to throw
out this     of nonwjoinder of

necessary _part'ie;s--;.t_  "

5._  ends-.  jiietiee Woufd be met by my

  xre'sp<)hdent No.2 to consider the

 éivpllailiceztion for the Change of khatha and the

ob'ections.oi5;.SVmt:. Kasturba thereto in accordance with

 " respondent, No.2 is directed to afford

io’ppo_rt;uI1ities of hearing t.o both the petitioner and the

ii”-.;objeeet()1′, Smt. Kasturba

thereafter take a decision

5

in the niafifer. The retspoiideni No.2 is dirk’-(‘it”«:”~iji’wi.’t0

dispose of the petitioners applicration for ¥:i;«:=._”c}1a.1.igé V’

khatha as expeditiously as pos;~3ib1’e.«i A’i’.’_his« _p'<:fiti0117 is":

dlsposed of accordingly. No orderiias i”1–r_)V zc:ost.é,..-v_i ” – = n .

YKL