1
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 25" DAY OF AUGUST 2010
BEFORE
THE E-ION'BLE MRJUSTICE ANAND "
W.P.NO.83929 OF 2009(GM~c_r9c)}{_ I I
BEIWEEN:
NABISH : _ 2. .
s/0 SHTANSHA MA.KAND"AR--- \_ 1-. L
Age:36 YEARS A
OCC:AGR1CUL'l'URE_'., . . .
RESIDENT OF;AQNI,' TQ1:_SHORAPU'R--,."' 'V
GULBARGA, 2 ~ _ ., ..... ..PETITIONER
(By Sri. :V VKLE111\/:.»§'1'r{, ,_fFoR
VEERESH 13%; PA_"1*I1g; ADV.
NANDAPISAC I -
s/0 HQNKERAPPA A",LVANGOL
Age; 4330 YEARS - ._
" .OCC__:'AG'_RICULTURE'; ------ ~ "
RESIDEN.'I" OFAGNI,TQ:SHORAPUR,
...... ..RESPONDENT
(}E.3y.S'1S'Si.: A PATIL, SR1 AUGUSTIN, ADVS )
I " 4_ THIS WRIT PETITION FILED UNDER ARTICLE 226 &
'-- T THE CONSTITUTION OF INDIA PRAYINC: FOR 1}
QUASHING THE IMPUGNED ORDER DT 9.10.2009 PASSED
THE CIVIL JUDGE (JR.DN.) AT SHORAPUR IN OS
04 NO.3/08 AS AT ANNEXUREWC.
2%
2
THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN 'IE3' GROUP THIS DAY. THE COURT IVIADE THE
FOLLOWING: --
ORDER
Heard the learned counsel for the petitioneiiland
the learned counsel for the respondent.
The petition coming on “”pr.eli.minaryhearing in ‘B’
group is considered forlgfi-rial
2. The pet.itioner;_’herein is’=.tjh.e defendant No.5 in a
suit for lpe;~£¢1~ma’n¢¢ of contract. The
respondent-.oh’avin’g; “pr’od’uced””an”Agreement of sale in
relationflto the the defendants had raised
an objection. asto IthIe’~~-‘adequacy of stamp duty that
attractedand sought that the agreement be
the Registrar for evaluating the said
property. there was no material produced before
Registrar, for assessing the value, the Court has
proceeded to adopt the valuation indicated in the
..instrument in directing the payment of duty and
I penalty. It is this by which the petitioner claims to be
aggrieved.
3′;