High Court Karnataka High Court

Cipsa-Ric India Pvt Ltd vs Government Of Karnataka on 21 July, 2009

Karnataka High Court
Cipsa-Ric India Pvt Ltd vs Government Of Karnataka on 21 July, 2009
Author: Anand Byrareddy
 V.  Chief Fiifiangial 

 ' -vShri,Iafifl§%iihana, G. Advocate)

3
IN THE HIGH COURT 0:: KARNATAKA AT BANGALORE
DATED THIS THE 2131 DAY 0:2 JULY, 
BEFORE:  jk % %

THE HON'BLE MR. JUSTICEANA:qDByRg£REnI3Y   A ' A

WRIT PETITION No. 9507 (31? 2907 (Gr»4+s5mi1~:k;Lkk&AATLAw _

BETWEEN:

CIPSA-RIC %
Afiegisterexi
The India cumpmggs Act 1956,’
HavingV’itS’T0fii%3e at”?-3 ‘
P1uEN£;.20, KIALDB Amea,
Doddab;aiIapura,-

Bangaiurcfi,’ ” _ V’ _ .

Repreasnted bjz,it$~»

. . .PETITI(}NER.

I. G01rv§%fi1mcn£ofKamalaka,

= LD_epz-fitment of Revenue,

iv .,_R€pI’es::n£cd by its
Revenue Secretary,

M.S-Building,

Bangalurc.

(By Sml.A.R.Sharadhamba, ‘ A iv ?

**’:%%L4¥~V.$V” 9

This Writ Pctiiiun iS’*~fiIetiA under._Airli4;les 226 ahd 227 «of the
Constitution of India, pimying , vstrik;’§cA..dewn and declare as
unconstitutional and v(.y_id §;ns:;*tflia;”ifijnf;112ducLiun (.1? the
explanatien to_. rticle 6:311 agheduie ‘Jae Kamataka Stamp
Act 1957 per k 391:) “”(sf’—flxe Kamalaka Stamp
(Amandmefzt) ” Act No.7 0? 2006 which

rcada as_qnde:V$u1§–gr as m1itiv_xe1} I’is c;§unuemcd.& etc,

This ‘Wn’l’ on for Hearing this day, the
Court .316, foiigywing .

. pclitiun is fiicd by {he peiilioncrs primarily

qu’éé:ii;§£1::i.I1g;”.V’lhc Cunsiituiionai validity if {he Expianaiiuzz lo

V’ ef the Schedule: in the Kamaiaka Stamp Act, 1957,

An identical qucsiiun having arisen in writ pciiiions in

WP9_’SS3:’2GO”? and WP :273:z;2eo7, the same have been aiiowcd

S

W ._,,’§SF0r%:p:N:.% « L %

and {he Explanation struck doxvn as being .§ti2ugv1f$t§}§i’u!i§3i;?ai;. ‘_

Hence, the prc:st:n£pc1iii_un is disptyseg-;i”oi’in Iiiéc:
The writ pclitiun is ailowcd as . «. V’
Judge

av ..