-1-
3N THE H¥GH CGURT OF KARNATAKA
ClRC§Ji'¥' BENCH AT GULBARGA
amen "(His THE 39"' DAY o1= JULY 2908
:BEFORE:
THE HON'BLE MR. JUSTICE ma Paxfipk %
w.mao. 4746 of zoo? (G35-cm; .j% %
BETWEEN;
{av SR§.SANGA?«si'EE¥s%{;§'PATiL, Aaséfg '
ANB 1
1
HANUMAE'-If
SEQ BHEEMRPA BAJENTRE
AGEQ 51 yams, QCCT-;CO0LEE,
RIO MUTTAGE, BASA3I_§§?~4{& Bfi_GEW£€3
BMAPUR DLSTRICT
f3QuRAv~.:A_ ; _
Wffi} §:.m<As?::~A_ K£_iDe'«~R%'-.,.._ -- .
Asst; 20 "~:5Arzs, .Q<:;<:;;c::3m:;~::"r,'=_
' Qt_-§A.MNA9PA'PQ.LE?vPA 32:»
A359 YEARS,
QC<3;F.»G:'~Z='.CULTURE,
3 '" T. Rim ar.:r.:":'trfA::s:,
. E;fi\$£¥VAbi§x~'E${AGEWABi TALUK,
Bh.1APL§_RAE)iSTRlCT.
3 TQ;',- ., A
. g V ' :5E'nT:o:~4ER
RESPQNDENTS
x I TE-HS WRET PETETSON {£3 FILED UNDER ARWCLE8 2253 AME) 22? OF
'§'HE_A<Z;Q2\£$T§Ti.%T3GN as swam, mavens 're QUASH we ampusuea
wee DT. 19.12092: in 09, NO. was, PASSED ow GBJECTIQN RAJSED
E3fl..§RlNG Ti-éfi CQURSE OF EVEDENCE GP PW'! RY THE R'! 8'! THE C§V§L
" --:.}1.3CJ<3E, {SEEN}, BASAVANA BAGEWADL VEDE ANX--E.
.."?-
A-r
TE-H8 WRET ¥7'ET#TEQN CQMENG {EN FOR PREUMENARY HEARWG
'§'HiS QAY, THE (SOUR? MADE THE FOLLQWNG:
:ORDER:
The petifioner being aggrieved by _
order deted19.1.2m7 passed in Q3.Ne.4*1′::§§Q5″Ae£iyethe:” ~
teamed Civil Judge (Sr.Dn) Basevenza’8’3§e*§ve§i,”éiix-.,§i*1s._:A
objectien raised during the ea? e’g;dencae§;w by e
the firs: respondent vide..Annexe%e~.E’;–~..I§as. ‘presented this
writ petition.
2. The are that, first
respondent ” ring Sy.No.’.?21l1
me3su::?i.;_-»,g– of Muttagi viflage in
Beaeevanu” Bijapur Bietrict and due ta
xiii ‘the.«’fami!y, he has dmided te seil the
and approached the petiticzner in the
ef.AM’_e:}* 999 and offered to seii the said lend its the
‘~”4.__”-petitiorieffor a sale censideratien of Rs.60,000i- and awe
A [ ‘p¢e;§m had accepted the offer and agreed to purchase
said {and and accordingly, the Sale Agreement has ‘
n V been executed on 23.5.1999 by the first reependent in
,4,
petitioner feit necessitated to present this writ petition
making apprcpriate refief as Stated stipra
3. Aftef mrefui perusai of fiwe grounds.
petitioner in the instant writ petitien ,an_d th£=;”n’r’d§§{.’p”as$ec§n.v_ ” ”
by the Trial Court dated 19.1.2093 35;rfiéférrnd::éb:§§§g-..ijnv–i.
o.s.Ne.41120o5, it emergeS’.t:f1’at, the ‘after A n
hearing both the partiesgnd afi&rx:.§9nsiL;feri’n’g’ wfhewrinaterial
avaflable on fiie, raised ne¥;_es§3.r:§2iptéiniéflftif’ponsideration
and after j’___niEieV¥V’V<evant mate-.ria§
avaiiabie on flgvcofded a finding that,
the written on 3 R310}-
stamp pa ;::9,r”a;%nd “d.§’$cib$es ‘mat possession cf suit
propegty és dnlivfs-,;_*§c§ tn’tne p£ain£iff. The petitioner in his
Chief has stated that the defendant has
daeliiiérnd’ of suit preperty pursuant to the
V –Vagreé:na’nit éfsale and then in that event of the subject
“..jrr:é§ter.,A itwamcunts ts Conveyance and hence it attracts
as Conveyance Nc:.20 on the Market vaiue of
pmperty. in View of the reasoning asssigned by the
-6-
neither the petitioner 110:’ the caunsel appearing patitiener
is diiigent in prosecuting the case. Hcwever,vV.Viéfi_’:””t%3e
interest cf justice; 2 haw gone through the
by petiticmer as referred above …. Mi;1clu{££fig”–3£if:.é”-s_£’:ie:_ “‘
passed by the Court beiow.
5. For foregaing reason§3\:VL<—-._g3e writ pgf§f.i:a?: V'fi'£ed: by " V
pafitioner $5 dismissed as deveéd –:fierits. 'A