High Court Karnataka High Court

Gowramma vs Nalina on 9 September, 2010

Karnataka High Court
Gowramma vs Nalina on 9 September, 2010
Author: Manjula Chellur


its: THE HEGH CGURT op KARNATAKA, §3A.:§sé3zg:,§*2ia%’;:e: ”

m*£’I::D THIS ‘I’f~~IE 9% my 05*-..53;?,?rE§e$”B’§:’1*é;’1,2é’1=:i_;_
BE’;«*0RE’~ ‘ ‘ 1′ V’

THE} HON’BL}E:Z MRS. JU’.’:'{fI’IQEl PviAvN;_J£,¥.LA’

WRIT PETITION No. 2* :2{_><;:8'£:3r»1} <::i3{f'i)

BETWEEN

Ciawranima _ V

W] 0 Vcaranna .*:'aci–av 1:

Aged about 45:3 _ _
R/’0 Old Vege t%,:b1€~vi’§?EVark(:Vt«.__Re.ad _ V
Tyagaraja B4;-;ec§_i ‘ ‘ ._
PEETITIONER

(B3; S5; Ka1een§ L:z:;a» finag-ii;*?{:,””A;&vocate)
AND: ‘

2 ab}.ii~- years

1;

A 13/9 L_.:§1t£: S. Ramarzsze
figgérd-__’abo1it E33 yeaxs

A. h 3, Tarajxxiwa

V B’f¢o C. S. Ramaracv
‘Agfed about ‘.31 years

VM Jagrarlthi R-4 5:5 5 are clsletsd

D/’o Late C. S. Ramazao as per (301111: ordgr
Aged abaut 49 years

Kaiyanamnzla
Wjo Lats: (3, S. Ramarao
Aged about 8 1 years

A3} are residing in ._
Jogimatti Road, 433* Cross

Gpp: BaIar3.j’s H0113:

Chitradtlrga-377 5301

{By Sri. A, K;rish11a mat, Aavoc;–za§eior at/z2%_43}»
(R1 and 2 — served} ”

(R4 and 5 – Deleted)

.~rn:nve :~ ~ V ”

This V9″? _is fii€d…v.n€1z:r’–..i%.:fitiC1éY 226:” ‘anci 122? of $1242.’.
C,’-0z1siituti011 of .1-‘:;1(iéa_3 p:*aying’V..to.qua_:3i_1 ihfez iznpugimai order at
{51I.1}1€X”£1I’€~{}, 3_ tCi-‘:”t:;'”::’:{i 23i.8 _20{)8; p2;ssad by the 14s:a;z:’::1t2(i
Prtincipal Cfiitii? ~,_J1’1s:1-ggf D~~x.1V.}”‘ afiti JMFC, Cllitxadéurga, in
{)S.1’€o. 150;’;20:}_3;_ou Lax. “fixed by defendants 1103.2 to 6
refer 81%~s.a1é’~Va”gré::::me11t.at An11sXure«B dated 30.33.2903, to
flu: S1V1b–RegiS1:zm’,7.CLi;ii:r:£*durg23. in order £0 calculate: the
stamp ficiuty V aI1%E’-vpenalié” 1:5 the said documc::11t, in
{‘}S.Ne.16{)fO3, ‘.:1s”i31r:.géi-.._hy«’issuing a writ 9!’ Certiozazé etmd
Consequeiitifydjr-e€;i ting “a”2I.2):(sV£3 court to Sfifld tins: agmamenfif 0f
sale 8′{jAflI1EX’Ej_1I’6″=B; Ciiateii 3O.3K2(}G3, a: tlm Sui:>–»R$gist,rar,
Chifiifadtirga iE::-‘r”«:::-c”&2}<":*a;112'.t;i.11g the stamp duty and penalty' as

V' sotzght iibr thfi mém-:3' fiied by the plaintifi

' ' ' V -~ ._ " {his .m§pQn(£e§1is.

” V .?{‘:.¢oming on for Pr6lim;i.na1″y E-isarfing in “B”
\T}r’c>.z,_1p ‘tji”aj$~v.,(i’_:a’3§,”t1.1r:: court made: the following;

ORBER

H'<22{1ti. the iaarned counsels for 3:16 psiitioxxrsr as Wei} as

., . 32:3 9:: :2: :::.'§:«:'réi1?»*rS'=V L