.. 1 ._ IN THE HIGH comm' OF KARNATAKA AT BANGALORE DATED THIS T}-IE 15%-I my OF DECEMBER, 2003 BEFORE HKV THE HONBLE MR.JUS'I'ICE RAVI M WRIT PE'I'l'1'ION No.5 igs OF 12§i1I:§'"§4i}';4'B«~B;i$fi*i?.]}?:'?;'¢SIV'V_ BEZTW BEN : S1I1t.Manjula, W/0 Srishivanna, , . Aged about 49 years,' Residing at No.525, H __ . 8*" Main, Vijayanagar,-~ % BaI1ga1ore~56.0-Q40. 1 Repreaented. . Hdider- SIi.Bas;;1§raIiI1gfi1P'l3€§a». '*~ .__ " 2 S / 0 Sri. G'u_;"u1V1a1'3jappa,A Aged - about"5Q yrx-;:;'s,". R8533-ding at N033 2,'. ., _ K~d1ibas;ap'pa Nilaya,' ' $61 "iiIampina.gar, = Viiayanagar Ba11ga10x'é54C$=. % ' . . . . PEFFPIONER _ 133$? G..3A1RA.5 & ASSOCIATES, ADVOCATES. (ABSEN'!'.)} : The Assistant Revenue Officer, Bangalore Mahanagara Palike, .. 2 .. Gayathrinagara Division, Bangalore North Taluk, Bangalore. . . RESPONDENT
(BY SRl.S.N.PRASHAN”I’H’ CHANDRA, ADVO£?.§f1″E_;
‘k*’k’%”
This Writ Petition is f11ed_1.m(1er ;s:+ti¢k%;%s;o §2o::26 A.a.11Vc4iu ‘ A
22? of the Constitution of India pxjaying -Ito
respondent to transfer the khata ‘~ “of ‘~i:11″e_ sciagoduio
property in the name of thfifrfitifioflfif ‘ ‘
This petition coming ‘ g in
‘B’ Group this day, that: fo1}owi11g’.-
_is’ called on two occasions,
neither petitioner is present nor any
v re};j§5as.o r;tatio1i'”is…madc. Heard Sri.Prashanth Chandra,
_ oounscl appearing for the respondent
” 1 The prayer made by the petitioner is for a
difoofion to the respondent to transfer the khata of the
Schedule property in the p=otitioner’s name.
fikw
.. 3 ._
3. Sr:i.Prashanth Chandra, the learned counsel
appearing for the respondent submitted that the
impugned endorsement does not convey fuil textsc—f_the
rejection made by the respondent He
the change of khata has been
furnishing of certain documentsiiiiibgffl’ ‘the:
further submitted that if dooi1rner1ts°’:
furnished, the respondent would consider’ the same and
effect transfer of khatsin a<ieord"ea:iee' with law.
" i In submissions made by the
learned ._for_ " respondent that transfer of
EhasVV%_been"deoii11ed in View of the absence of valid
'doeL1n1er1ts;t. do not find any gound to interfere with
the"'sanie';i'i'rih?i'ore~over, the Corporation have not refused
to transfer the khata but have only sought for certain
A "if documents. If the petitioner furnishes the
same, the respondent necessarily will have to consider
('£1-\_'"."""'