-r..n...-. "nan n..u-um, ,sIII- KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGHCOURT OF KARNATAKA HIGH COURT
INTHEHIGH com up "mum AT BANGALORE w.p.1s73s op :00:
1
IN THE HIGH COURT OF KARNATAKA, BANGAIIORE
DATED THIS THE 25TH DAY OF SEPTENIB _
BEFORE I _ , W A F F C,
THE HON'BLE MR. JUSTICE?'
WRIT PETITION NO.I67éE [OE F f .
BETWEEN F V V F'
JAYAMMA 2 ,
W/O RAMAIAH REDDY _
HINDU, AGED ABOUT 710 YEARs,.--»._ j V _
R/O NO.73,3TH BLOCK '- 'I p
KORAMANGALA-. , ,
BANGALORE 560.095
PETITIONER
(By, 'vi sRi?NIvAE,,'.RAGHAVAN AND POONAM PATIL
Anvs 'NI,f_S;»_,vINDUS LAW A] s)
AND:
1;' ~ THE AESISTANT REVENUE OFFICER
_HO.MBE " WDA NAGAR
RANGE, BANGALORE SOUTH CIRCLE
'».CORPORATION OF CITY OF BANGALORE
' vv..B;*~\§IG}i1IORE
fIHE.i'~DEPUTY COMMISSIONER (SOUTH)
.. CORPORATION OF CITY OF' BANGALORE
BANGALORE
- .3 R BABU REDDY
S/O RAMAIAH REDDY
HINDU, AGED ABOUT 32 YEARS,
R/O No.73, 8TH BLOCK
KORAMANGALA, BANGALORE 560 095
4 CORPORATION OF THE CITY OF BANGALORE
N.R.SQUARE, BANGALORE 2
IN TI-[E HIGH COURT OF KARNATAKA AT BANOAJDIE W.P.l6733 OF 1005
0'" 'f\I\'fI\'fIl)lI-l'\.I JA nun-I-nth ----
IN Tffié HICi!'I COURT OF KARNATAKA AT BANGALORE W.P.}.6'?38 OF 2065
8
no instrument be executed, gve notice of
such transfer to the Commissioner.
(2) In the event of the .
person primarily liable as "
person to whom the tile be' the -:
shall be transferred
shall give notice ,sueh*- trazgsfef .tl';fe
Commissioner withiii=._oae yeae the
death of the vr1:e~£erafi'e:2e 'igzenderf ''
Section 111. V " "
(5) Notwithstanding arij;w.~.i :iz1g cazmjnéa
in this Act, in resifieet b;t:i.{.ciiI1g er"
vacant iand beiengi1'1'4'g'Af.e' file?' yjsore
Improvement
Deveiopnzefii: 4 'er. ' VVI'¢{2£i*11atz3}pe1:ftye fshaii not be recorded in the
.Ce;(;$01*e§:ie:e§'egistere without consulting the
Bfe:a1"dv_e:'1uc$cAa1 authority ceneemed."
3"), F131" the purpose of this case, Suffice it to notice
__E?z1b--Sec{ion (1) of Section 114 requires the
trahsferor and the transferee to give a notice in Writing
3 "to the Commissioner of the City Corperation over the
ehange in right title and interest in the preperty, falling
Waflkflww 9% »--~-
M
EN TIE HIGH COURT SF KARNA'I'AKA AT }?>A¥GALO15LE'. W.PVE§'.-'3S OF 2805 M
.A\.@"'1>'.~ swmmm. A2
--I§( W. .. WW» mwrmwc we m=m.NM¥M%% H3€%H QQURT OF W3a%"£M"fi!€A IWWGH COURT 03*' %.&fiNfiT"M€£% iwfifi-Q COUR"
' V7f'eC_e:ite1E:tien must neeessarcily fail.
"$333. HEGH CFJUR? OF KARNATAKA Xi' BANCEALQRE W2 E6738 ii)? 290$
1 2
sought to be countered by the learned counse} for {he
respondents, by pei.n1;;ing out to Am"1ex13:re-F' fem}
notice of transfer of title to contend that the A’
prescribed by the (Tiemnaissioner does not
requirement of notice of the tI’&1i”1Sf€If:C§I’-
contended that the M€fl1OFafldL”&§ of ék’?:a:’i1;i£3?
Ai’1I16X1;lI’6~G and the unregietefed_ *§eed
Am1exure–H, executed niche . % inéiefytiiiably
transferred title to the ime1effiAat’fie:” question
in favour of the substantial
Iegai evidenee ef V’
9. Tljle’ .,:ji:f3at the unregistered
doeunlents A.x’1i;ex*u1?eVs;s_ “{}””€§; “H” are substantiai legal
:_e’v~i»:1_e:<1::e°°~ 033 "£116 trerxefei" of title of the immovable
j11v..4_t;uesf:ien, is unacceptable in View of the
' V' L-..___.petitie£;ef'3 c£ef1ié;_;?;e:ef their execution. That dispute being
'pure <;1Lie':;_'3ti0I1 of fact is ixngjennissible of mi:
'1._'_"'a,dj¥jdie3Bi:§_.o11 in a writ proceeding, and hence iihe
M
133 THE HIGH COURT GF ZCAREEATAKA AT BANGALQRE WR16738 OF 2005
. . .M.,.._…-…. hvufil Ur mmamucn HIGH cmzsrr 3=”KARNATAKA HIGH cmsm W mm«aMfi§.m’ §~§s€.};m
M CQUR
IN TPE HIGH {TQLIKT GP IQQELWATAKA AT BANGAL(“}RE. W.P,16′.738 OF 2095
20
decision of the Civil Cauré in respect of their rights
the property in question.
Iv;d’ge%4% f
KS
{N”f1{£ I”-EGH Cf OUR? OF ?{Af€?_\i’ATA§<lé; AT 1r§.£aI'€{3ALURE WC?' 16168 0}' 2805
sa/«éix
§…&£"h%&..fl wmaéawwwmmnwnmmw. «mm mums. M .l4€Vu M… . .. ..