AND; IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 27"' DAY OF OCTOBER 2010 BEFORE THE HON'BLE MR. JUSTICE ANAND BYRAR.E'IjIJ*2Y;.-. u REVIEW PETITION NO.294 OF 2010 WRIT PETITION NO.3095'0'OI:f 200,9 I BETWEEN: A I Lingappa S/O Late N anj appa, Aged about 65 years, Residing at Huthri KOppa1tI,$ I Huthridurga HObIi,,_ ' Kunigal 6: _ _ Tumkur Disaict, K _ ~ ...PETITIONER (By Shri. B.'N.__4Sh,ivVanIIa,'_A:I}k.OOate) W.S1nt; "Ra1nga'IB_rn:«II' Vij ayamma W./_0=H7K';'vS'I;.i,Vaana', Aged about 461V years, I . Residing at Haluvagilu, . .. _. I j; 2 _ I Hutridufga Hobii, };<unv1g;;ITaIuk. ...RESPONDEN'1' This Review Petition is filed under Order 47 Rule 1 of Code of Civil Procedure, 1908, praying for review of the ordendated 26.07.2010
passed in W.P.No.30950/2009, on the file’e,ofe.the
1~Ion’ble High Court of Karnataka, Bangalore.
This Review Petition coming on for Orderslltlhisi=dé1}i;i
Court passed the following: –
This review petition for~. for non-
compliance of office 0b’jeC”|i’;i:i..’bV:I”‘L:S’ meriitsil
2. The primary cententio.’n.l’thexhleperine’d Counsel for the
petitioner is the appeal on the
footing that –.a’ ‘de’ed:’wh’ic’h was relied upon in the suit
being 3 conip1;lso,rilyregistreble document could not have been
uthe b:;_1si:S the suit”an_d…this was with reference to the decision of
lil’thee’fApex”vC_otir’t:lr1–.AVlNASH KUMAR CHUHAN .vs. VIJAY
KRlS_llNA_i.Ni:ESAlPIRA (2009) 2 sec 532. The counsel for the
CV’~___lpetitionei’.would seek to place reliance on a judgment of the
is-pip:-e.nl%_.e Court in the case of NARENDRA KANTE vs.
llii’i:’_4″‘ANlURA}Z)HA KANTE AND OTHERS [20l0(2) KCCR
l089(SC)] to contend that the deed of partition did not require to
be registered.
3. This is an incorrect proposition
judgment related to a case of an oral _p_artittion vxhéreby partieesi it
had later reduced the terms under 2: -of
Therefore, the judgment cannot bev..r;e’}.ied ufaon. to._p_’r_esis,the”present”
review petition.
4. There is no gro_t1_nd._fovr__ reVvie’w.i The-review petition is
rejected.
*a1b/i;.*- ” it