IN THE HIGH COURT OF' KARNATAKA
CIRCUYI' BENCH AT DHARWAD
DATED THES THE 1413 DAY 01:' AUGUST, [I *
BEFORE
THE HON'Bi..E MR JUS'}'ICEA_ RAV;'zMAJgi§:AmVV 5 E 7
WRIT PETITION No.;754s/'2u._jVBY'zigsms.
1(A) Sm' 1~:'z=mUMAWA;_ W70 NINGAPFA JADAR
gk'/QF :~tAAYj,;rr-HE. comm M{AD_E"TIiE"FOLLOWiNG:
absent on 16/07/2008 as
well as; an "despite which, the mataer was
xthe """ " t 0f justice. Even as 921 tiate, the
A: e 2 is absent.
The respondents fled I.A.No.7/2005 for a
the petitioner should pay the proper stamp
pcnahy equal to ten times of the smmp duty. The
” filed f.A.No.8 fir oonfinnation of the pxooeed?@
‘4 A without payment of the stamp duty. The Court by the
r'””
‘
imgugned order directed the pctimncr to pay the stmnp duty
at 10 times its value. fiicvcd by such an
present petition is filed.
3. I have perused the
impugned order passed by
4. The is
a well cafi for my
interference has #0 pay the
stamp duty”-‘ 34 of tbs Kmnataka
Stamp Act and also iatisz; stamp
duty.
5. ” =i_<_io any azmul themtimd
oxthr. Thé'–pe%ifi6n i.–*s__tic§~{)éi{i pf merits md 'w mdmgxy
dircctedio send aocypyofthiscxdcr
sd/-»
Judge