m.m.,m:§ 53$? &mmW%«;%'§»%.M%. $55 mmmzmm %7:;:%3i.,§§?;°TC" KflRiW&"§°fi§€.$£ %"'§§%§"% QWUQY WW Kfitfimfiflfifiéfiififi Hfifiwfi %:;L2W%;,.¥?i'€"§€-' %fi%§%%E&"%'&¥$;Ms %5*§i€%z"?§"*'fi figfi
In THE HIGH couxr or KARNATAKA AT _"~ ' %
mm) mm THE 25:1: my or Jam: 200$'? & i _
BEFORE
THE HONBLE ER.JU8TI<.'.E 7
BETWEEH:
Govmmpm, 3[G'~A.'I{I§AI£tbPPR.V: X
AGED ABOUTSBYEARS
RIORAIN Ga.%UGE,E2'-:'I'EH'.§IQ2{ AV
PAVAGADA' PAVAGAEE;-561' 202
_ _ ;j;.;PE,'fi'I'IGHER
(BY 3121 VARI)H1§Be$Afl"' V G£;'HJAL, xmv)
1
593' 33LYE5RS
%,2 RA9»tmATHA 11213:)?
{ _ 'AGE"::A3S..¥_'EARS
3" 31:13 'i*I'.a§a.q,n:
AGE: 3G--¥A'-£;&RS
Almsons or SOMIAI-I
* RIO mmmnmmm VILLAGE
~ HOELI, PAVAGADA TQ. «551 202
RES!-"C3!i'E)EN'l'S
(mm s P flfl. ADVFOR R1-3}
' THIS WRYP PETTTIOR FEED UNDER ARTICLE %7
%c)I=' ma: cmsrnunon 01-' mm mavme to QUAQH
RI?
§"'§ ¥'»..J{a£?a.»;?5'§1?t§ 3&1?' *§;.§f*'°%%M'*$.é"'«k§»%'*%t$'é.Jc'"\'2« ?'%%¥'a$fi'¥~N %..¢w,,w,r'=*§"'E«: 'zmw'mam:: Kym ?2'&t.2?"'§.E£"'«§"%'l¢?"'*&i?=§9'*?a§'%z.;é'.""9s &"'1H=V:.'«Wh"§ mwwmxx MM m,»~mm'wmazzmmswt w.w;»w 'a..«tat»M.,:zsvés: Y: Xfiflfimfififiwgyfifigfifi mmgygm ta,-Maw
_ '. ' 9*" ~ - «;
Annmmm A m. 16.6.2008 THE ORDER
so FAR A8 mmmwe or
DUTY Am PENALTY m
The short 1.po1n't:1c.ratian of
this pain patti
which the earlier oral
atttracm stamp duty
Act. The petitionar 2 the
2005 on the file of the Civil
AV Pavagada which suit was
tlm respondent for at perpmaal '
L %% the pan pntti dataad 03.02.2909. An
_ was raised in regard. to mum of this
mm on the pound that it is ‘ and
‘me trial aourthan paaacdanorder
grnnting1ibsrty:Eortmpatitionar*tapmdux:ethe
«V
unatamped and umegstm-ed documeafi;-V
is called in question in this f ‘ T
Amcxuxe-I3 n the Tm
preamble as hereunder:
“sramvo g’i,v~’; 9__li§Ifi~_VJT¥_)1.C;’«5?-‘3-5″_a5:”._V933__{?J¥fiE5{ 55:54., as-a_,wra
3¢§i¢H9K>d{v.Vfé’3?§§’§§)’a£?4:’J7BuAC?5’.AM;:; $5: .»:;.¥’ad ez3ugm&#u’ae:§.J
mciqé z:s.:§, f-.3»: ‘1f=;;V:§1′<;¢t.}=:r*': ééfiaiaacoa z5u'aa,:$Ja5uz3.5<3
:$.J"a'§3,_ 55-3§5a?u*aa€§z¢a3_.€.e5-‘
%L 3,, the pmmme porthn gr aha.
is clear that the parties warm mam
L %% all the mnczestral pmpertiea wm divide
‘ _ n and the patfiea are enjoym that: same from
_ VA data ofpartitinn on They have reduced
f the earlier pa;-man haste mm. Such do-cumt
V’ cannot be treated as a parfion drawn on 08.02.2000
%”§§€2%1%% €329?’ §’*§§€;§i~%’% mm?” %%%%%?fi’s{§’b%.%fi. fifififi fifififi”? £3? K£%§.N§fi”fia.%£§% éfifififimé a’;:=sm§§*a:’§’-° 5:3? §W%.%%£&”§”fia%& §~§E€.§E”%5
3/
-Wm
§{m*
.<u:ér§"*Z£ §},,L§x;EL£.e¥¥€E W?'
££.G52.2BCX3 an paymam. of duty 4_
m.4+,ooo/- by its arde-ta' Ty
3. ‘iv ;m.s«wumzMw.;wImm urmww *w’ww9¥%% MM” m9@.2;«§.W.M#.%£%M WWWW %,s%.J’-%w*r?E£&i wsw %’>§\§iM%{§%§MEfi2;§?€,,,§’ifi fi°~$’«;§§;_E§fiw§ g;_;:g;
.4 \\ ‘v’x.-9′ 3’
W2″ ‘-N2″ EM R ‘um? it. i&’%.4%””?v M % ‘<§:$""'@<f.';f¥""'(»f£M""fi KY1: i$\'ss€:'5'%' 39% 5. "row? E 9é\?s&v""$xL<('?sL%"€§.=5é"'9z&'19"fi.%'§VcmV'"Ra f:'i"$ Ke.3f”$¢ ’93 Vowmé’ FM’ 1%.. -*5′ “2:.\”$
but itlma to be oonaideredaa a document to
the earlier partifiuzl. In such
«mm new not he regmcred
drawn on 9. stamp paper.
considering’ the esnfire ..pr§.iiw;:¢d,A
awn» wrmsly myth:
ammduty. In the The ordnr passed Division), Pavagaia datazfl of 2005 caning upim duty is hmby %k A . ,, _____ Iudge