High Court Karnataka High Court

M Chandra Keerthi vs The State Of Karnataka By … on 4 November, 2010

Karnataka High Court
M Chandra Keerthi vs The State Of Karnataka By … on 4 November, 2010
Author: A.S.Pachhapure
1 WPS 33976 8: 34473/ if)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4TH DAY OF NOVEMBER 2010" 

BEFORE

THE HON'BLE MRUUSTICE A.S.PACHEAP'U.RE?.'_C.:'~  T
WRIT PETITION NO.3:§97V6"/'2Q1*o -1' '
WRIT PETITION NO.34473 /20 1'OfiLR~RR/RSAURJ'

BETWEEN

M. CHANDRA KEERTHI, _  V

AGED ABOUT 52 YEARS, '    . 

S/O. LATE VIRKRAMANDA1R';5x SHE'IiT'I',  L n 
RESIDING AT NO750, GROUND FLOOR...'  . 

SR1 SEETHA NILAYA,    
OPP:POSTOFFICE,_ 1. _.    I

am MAIN, SRINAGAR _. ,   _  " 
BANGALORE;-56O_««Q5a.:*_V_    '--,.V.._E°ETITIONER/S

[BY SRI:;.,1S.SHIVAPRASAD;vT._§DV.3 ?

1.  STATE OF'--KARNATAKA.
I ._§BY :'.'.-ECRET-A_RY,
-  REPREISENTEDEY' THE
. I REVENUE DEPARTMENT,

~ T 'MU.1;I'IS'TORtED BUILDING.

.  VIDHA,N'A.O'VEEDHI,

I "IEANGA;.ORE 560 001.

' . V2. "  DEPUTY COMMISSIONER.

A OFFICE OF THE DEPUTY COMMISSIONER.
' ' ._HI FLOOR, D.C OFFICE BUILDING,
NEAR STATE BANK.
MANGALORE, D.K. DISTRICT.



2 VVPS 33976 81 344273/10

3. THE ASSISTANT COMMISSIONER.

OFFICE OF THE ASSISTANT COMMISSIONER.
MOODBIDRI SUBWDIVISION.

D.C. OFFICE BUILDING,

NEAR STATE. BANK. ,

MANOALORE, D.K. DISTRICT.

4. THE SPECIAL THASILDAR,

MOODBIDR1.
MANGALORE TALUK,  *    
D.K. DISTRICT.  RES_POVN--DE.NT/S~« ._ 

[BY SR1. R. OM KUMAR, ASA};

*=l==!==|==|=

THESE WRIT PETITIONS  FILED UNDER-I'ART'ICLEs"'

226 AND 227 OF THE CONSTITUTION OF INDIA' PRAYING TO
DIRECT THE RESPQNDENTS _ CONSIDER THE
REPRESENTATION DT.3O _9:2010 GIVEN BY THE PETITIONER AT
ANNEXURE-G & ISSUE N'ECESS_ARY DIRECTIONS TO THE R4
TO REGISTER THE NAME "OF THE .--'PET1'TI_C.?sNER 8: OTHER

FAMILY :PIAv.INO'*I 1 I.9_iIfH UNDIVIDED SHARES EACH
IN THESCHEDULEi'jPR.OPERTIES"'AS OWNERS IN THE RTC
REGISTER AS '*PER'<PRE'I;IMINARY DECREE DT.11.8.2005
PASSED IBY. "II-.IE=.'HON.fBLE,.. PRL. CIVIL JUDGE {SR.DN]
IVLANGALORE - INV OS.NO--.337/04 & MAKE NECESSARY
MUTATION IN. RESPECT OF THE SCHEDULE PROPERTIES IN
FAVOUR OF THE PETITIONER 8: OTHER FAMILY MEMBERS.

-  WRIT fl'IONS COMING ON FOR PRELIMINARY

 HEARINO, THISDAY, THE COURT MADE THE FOLLOWTNG:

ORDER

AGA is directed to take notice for respondents I

O Heard the ieamed counsek for the petitioner and the

” ieéirned AGA. E

/’
F’

3 W133 33976 & 34473/10

3. The petitioner instituted a suit in O.S.No.337/2004

seeking partition and separate possession of his share7,.ine.the

joint family properties. The said suit came to be

judgment and order dated 11-08-2005.

judgment has been produced at

declared that the petitioner isVentit1ed*– to’v–1/19i.h–‘V–l.sh’are inthetfi

properties bearing S.Nos.43/14″V’ancE» 43/ in-hvpulrsuance of

the preliminary decree .TC).ourt, ‘thef petitioner
requested the revenue name in the
records to the of the decree of
the Court. has been produced at
Annexuresdl. was submitted to the
Special No.4 on 18-10-2010. It is the

grievance of the”peti-tionenthat no action has been taken by

” Resplonderit No.4 despite the representation submitted.

0 V mutation entry, the revenue authorities

will have notice to the persons interested and hold an

‘renquiry~~ and thereafter, pass appropriate order directing the

~05-‘ntr3f”‘of the names and after the issuance of the notice, the

0 authonties have to wait for a period of 30 days and thereafter,

ulflin case, if the objections are not filed, the entry has to be fl

is. K; 3

2
my

~<..,,