High Court Karnataka High Court

Syed Basheer Malik vs The District Registrar on 21 July, 2010

Karnataka High Court
Syed Basheer Malik vs The District Registrar on 21 July, 2010
Author: Mohan Shantanagoudar
ix.)

This petition is comirig on for Preliminary He211'ii'1g
this day. the Court made the following; ~

ORDER

Petitioner has filed an appeal

Competent Authority underthe provisions-o.fl:i£arnat;ai:a”

Stamp Act, 1957, questioning the

District Registrar. Shi\~’a-1_jii1ag§.f¢11′. ljarigalozfe.’C_:’E71}V:i’ said

appeal is returned by the on the
ground that the pe”tit;ione.r produced the
relevant records V_a1-ong”‘vfi’th”the memo. The
€1’1dOI’S€IT1e:_n–t”~ iss.L;t_ed ‘ Appellate Authority
return’ing._th.Ael’appeal”‘i.,5:”‘calietl in question in this writ

petition. A

»ffhe1’e'””e’a:l1not be any dispute that the

uaepvpellant before the Appellate Authority will

have :p’i’oduce dOCLu”31€f1tS before the Appellate

for just decision of his appeal. In case if all

the relevant records are produced by the petitioner M

….appellant before the Appellate Authority, the same will

be helpful for the Appellate Authority to come to

P5

pd’)

appropriate conclusion. Hence. this Court does not find

any error in the impugned endorsement.

Be that as it may, it’ is open for the

represent the appeaie memo 73/i§.vh”‘a11′-.A

documents as required by the }§.ppc%Ild1,_e§A”A1’1tr1=er~i.§Vy’.uL

within five weeks from If
are represented alo1ig..V_w’ithV’Hheeesella-ziy doeiinivents. the
same shall be decided law at an

early date.

*vPV ” d