Karnataka High Court
Anant vs Sayad Basheroddin on 5 January, 2009
V. .-- 'nub! ur-uruwru I uvl I \u\IIJ'lII \Jl" l\lQK£'II'\I.i'\I\F' I1"J'I"'I LUUIG W.P.No.902/ 2007 .. 1 - in was man comer or mnnarmm CIRCUIT nmacu AT eunsmm DATED was 1-33 578 95? or 5» BEFORE 4 1 _ _ 'mm HOWBLE MR. Juana; war. xgfigw V. M V BETWEEN: 1' % % . Anant S/0 Rai Kishan Rao V} Aged about 35 y!°:a1S,~. . 3 Gcc: Legal Praciit:ioE*.€:;',"_'-- V R/oKhajuri, ;; . U if. V Tq: Aiand, Bist: ...PE'I"ITiONER (By Sn' Ameet iiiaeshggandg; 'Axiv;'j AND: Sayad Ba.-zhcmdding %s;v¢ saye;i'Fa1andd1n, 'Age: 60.§;«f:ars, Ocsc: Business, R/'n of indie praying to quash the order dated 13, passed by the hamed Prl. Civii Judge (Jr.Dn.) .&".}M39'C, Aiand, in 0.S.No.18/2005, whereby it is ordered V j the agreement for sale executed by the plaintiff favour of ticfcndant to collect the stamp duty and " 'penalty, the certified copy of which order is filed and marked as A;ux~D. V:-Fl nHlu'IHiI~\I'uF\ HIGH COURT OF KARNATAKA HIGH COURT OF COUE . w-nriurlii W. P. No.902/ 2007 -} This Writ Petition, coming on for hearing, the Court made the following: ORDER
This Writ petition by the 4′ V
agam st an interlocutory ordef
(Annexure—D) passed by the -.~__
the Principal Civil Judge, (Jr… in
O.S.No.18/2005. By the trial
court has ifl1p0§§1fififi “sale dated
16.8.2001 in favour of the
defendant, it to the District
Regstrap;.._£}u1’baeéa’:’j’t,e:NV deficit stamp duty
and penalty
‘he.v’efheer_d the learned counsel appearing for
the impugned order at
n__ nexAv.1:!e~I§}.’ ‘
” counsel appearing for the petitioner
that the ageement referred to above is
4: .e§§empted from payment of any duty in View of
My