IN THE HIGH comm" OF' KARNATAKA AT BANGALORE
DATED mas THE 19'"! DAY 01? FEBRUARY zoogfya.
BEFORE J 'V "
THE HOWBLE MRJUSTICE N ANA;~:_1)fi '%
WRIT PE'rI'rI<3N No.7s0/£3667'r€3M--+CPC,i " L"
BETWEEN: ' A' V' .
B.Subra111anya Joshi
S/0. Bfihyanza Joshi
Aged 46 years V V. = * "
R/3: Amandi House, Pe1*1;_$rajc 'ViL§--age" _
SuUia'l'aiuk _ 2,
Dakshina Kannada _ " ...Petitioncr
(By Sriyuths 1\/%__;\4J"i'$_gj}£:£w.i§Vr.r:jVi:i;1'1 §2ai'V&'Ja§«ag:xm:ash, Advocates)
AND:
Dcvadzézs Pai 1" , --
S/0. Bfitxraxsizothr-i'1na% ---- '
Aged 68 'years, "
Bcllarc ca's:;a'*'Jmag_e,Asu11j;;. Taluk
Dakshina Keii:.1:;ada.5-- Respondent
V' .{_By" 133/'.
V " ;§»étiTtVi0n is filed under Articles 226 85 227 of "the
1Co'n'e.Eituti:;¥':1V of . .l12dia, praying to quash the ordem passed by the
Couriéof Civif'j_J3.7idge (Jr.Dn.), Sullia Taluk, Dakshina Iiannada in
G.S'.*NO.4V3/ dated 24.07.2006 and 20.09.2006 vide
'V Anx1exuyé--.A 85 etc.
" * This petitibn coming on for pmliminary hearing in 'B' group
-"this déty, the Court made the feiiowingz
ORDER
The petitioner had filed O.S.No.43/ 2005 ;e”
defendant from interfering with his posséésioxr: ”
enjcaymcnt of suit schedule The: u
produced an agxtcmcnt of sale ._
dated 20.02.2002. Even bcfoi;::.Lfii<; doAc':"u1;1ent: §yae.]tendered * T'
in evidence, the trial " the; dsgcument.
Thereafter, pcfitioner the suit as
not P'"t=:sa<i:d. T}1§;"hf__ial rho suit: as not
pressed. u an order under
section * Act to impound the
documérxt and recover the same as
if it wcré 'a1rréars' cf
" _; 2'. In a deegeien ri:po1'tcd in AIR 1989 KERALA 248 (in
'V irks iftrzyhese Vs. State of Herald. and athers). it is held
't1:;at__ is merely presented along with the plaint,
there is go girfiducfion of document, Court cannot impaund a
after disposal of suit as an item of evidence. of
. L. – 9
,?
f\.-} ‘ Xvx’L
In the case on hand, me document 1 ”
presented along with plaint. It was” neither u
service to c3bta111′ any intenm order iior
Therefoxe, the ma} Court was jusfified the * L’
document and also A__IeferriVIA1g.VVV:A”t11e”Zmafter Deputy
Commissioner to reeo\vré1–7t(§ut&3?_’ as arrears of
revenue. The g
3. In
%%%%
‘fin; ” The impugned order is
quashed. ,
M Fudge