IN THE HIGH COURT OF KARNATAKA AT BANGALORE»
DATED THIS THE 15* DAY OF SEPTEMBER,   
BEFORE
THE HON'BLE MRJUSTICE ;<gJI§s= T? 6u'L!I${1eT'A'L4'   « if 7
WRIT PETITION NOs.13669¥ 136.88 be 2010 {vr5 :\r'\'..--j.-.:~vT_/_§_V2_r.§'_3J) A
BETWEEN :
1. H.N. Chandrasekhar":  _ 
Age 50 years  -
S/o Nanjundaiah  '
Nanjundes_b.wa_Vra.Niliaya  _ 
9" Cross,SVaraSwat.h"i.puram_,  '
MaralurfTuCT'1«kU'f;'-.._ .    "
2. G.R;'"Bé's'a\i:arajuT~: '
Age,S3__\;ea'r-3.'-«.._    -- .
S/0 late G.' Tha«"'s«m'e.ia'h. ' 
No.50; Beilvakurajea ,\   '
2"" Link,'''«6"'''Cr0ssA~--V ' '
S1T"Layout;T_umkur.
V ,   Ahmed
 jAgee'*3»Oey'ea'rs:
._ "-"S/A0 "A/b';i»ui ¢$I':z:s'zid
AV4" Cross; Edga Mohaila
Tu  I'-. =
  ,S. Chéndrasekharappa
_ Age 50 years
"S/0 Shivashankaraiah
. rnku 
K)
Girinagara, Kyathasandra
Tumkur.
Thabris Ahmed
Age 52 years
S/o Akbal Ahmed
3" Cross, 53.6. Layout
P.H. Colony, Tumkur.
R. Gangaclharaiah
Age 68 years
S/0 M. Rajasekharaiah V'
Ashokanagara, 4"' Cross  
Tumku r.   
M. Shivanna
Age 68 years. V V
S/o late M.a'l'i'aVpf§3a 
Cheta na4..F2.ag§%jav_endra1Nilay-'  . A
Sri Ramanagara'--~l\leyv{'ji;ayeu':
Tumkur_~~._u :.   «-
Mujamc:    A
Age".51 years   T' 
S/0 late Mo ha mbaedli  d din
Suresh 'L-.ay'0uVtV 
Siadashivariagara
'f H  rasekharaiah
 'Age'v 4'9.,_ye.avrs
 ' S/o NaP.jufidappa
'Haiafnu-ru', Kasaba Hobli
Tu~mf<;_'Jr Taluk & District.
A   Pranesh
* -Age 45 years
S/o late M.V. Srinlvasa Murthy
16.
E7.
18.
19.
MV. Manjunathaswarny
Age 4}. years
S/0 M.G. Veeranna
Near Muslim Hostel
SIT Extension
Tumkur.
Viswashekhara R
Age 40 years
S/0 late H. Ramakrishnaiwah
Dibburu Mazare  
Bhangi §-lanumanthaiah's'Pa'I'ya
Kasaba Hobli, Tumkur. 
B.N. Rudresh
Age 45 years .
S/0 Narasaiah  "
R/o Beer_an'a_Ksalluizvitelefge  ' A'
Swa n d ejia h<'5;¥'iVi ._PO.Sf '  _
TumkL"Jr-    *
PIJ'€téTiE'n.g'é:.iahA   
Age 40 yVea.rs._  '   -
S/'0«Kem';3aiah°=. 
Katt:*gensaha'l.|E ViLIiag"e,_ '
Kora Hobli .   
éfmmkur Ta|y'k' & District.
s. ea5gaaharaiah
A essAge'45s«z_ears
._  VS/o.'SEddep*pa
A' 'Uppe'ra_h3!|i, Tumkur.
  (By S;r'i~I5atet D Karegowda, Adv.,)
. ["F"e,t3t1oners
AND:
 
1. The State of Karnataka
Rep by its Secretary
Department of Revenue
M.S. Building
Dr. Ambedkar Veedhi
Bangaiore~O1.
2. The Inspector Generai of
Registration and Commissioner:  
of Stamps, No.72O 1
Shimsha Bhavan, 8"' Block
Jayanagara, Bangalore.  .
3. District Registrar  _ -. ,_ 
Tumkur District, Tumkur.  _  ';;Re.s;30ndents
(By Sri Narend ra Prasafld
These~~_writi:.;petitionsa'--r6_.,fiie,d under Articles 226 and
227 of"the..{;?onst}ituti'on"' of I_nd'ia, praying to quash the
endor'sement'dated<3'Q.,,3;.2__U-1O vide Annexure-B issued by
R3 anclretc. '   .~
_ These. writ',-_ pe_titi~ons coming on for preliminary
hearing, this day the Court made the foiiowing:-
ORDER
._ I’n.7″_av,|_’| tiiése writ petitions, the petitioners ciaim
toebeV’-.’the”;stamp vendors and licence was issued to
it ‘them tinder the Karnataka Stamp Act and Registration
uififieied Writers Licence) Ruies. The case of the
J;
-6.
petitioners is that they are Deed Writers. Since they
satisfy the criteria under the provisions of Rule
3(1)(iia) of the Registration (Deed Writers 
Ruies, their iicence was renewed by paying;’_:’p’re.scr;V’b:ej_d«_
fee. But however, pursuant to the;corrijrnyu’n:icaVtion”~ it
issued by respondent No.3 t’hei::j”!i’ce’n.ce.’
cancelied. Aggrieyveidyy ._ saiidi”
endorsement/communicatio.n;.V:y”vv._the petitiyowners are
before this Court.
.2*.i*”Ti’i’.?xi:’i’su:’i3§:§ect~.’.rnatte’r’~of”%these writ petitions is
covered ” of this Court in
wiv.N1%o.uiasya,/2po1o«,.idetided on 13.4.2010.
_fif4$’i..Ay.Fo’i’i–owing the reasoning stated therein, these
~w’ri_t«pét’i’tiior’i~s”‘aiso stand disposed of, i.nasmuch as the
pe.t’itio”ns “stand rejected.
_7_
4. It is aiso brought to my notice that the
aggrieved by the order of this Court, some of the
petitioners are before the Division Bench of thisfjcourt
by way of writ appeals. indeed, the
Court in the present proceedingsflshali V.
the decision to be rendered thee.L3itk’is’.io.r§”-¥§>e%f:-c_h’2of
this Court in writ appea|s,”iV/_i_/higzh
Writ petitions stand disposed of’a’ccordi7ng!y.
Mr.Narendra Prua;-‘;«a~d,”~cleiarvniedi%itj»GVP is permitted
“‘c1s:/n1i_.-~