W.lT'.NO.280O8/2009
IN "mp: HIGH COU RT 01:' KARNATAKA AT If-BANGALORE
DATED T}-£18 'm1«: 19m DAY OF NOV'EMIE3££R 2009
BEFORE "
THE HONBLE3 Dr. JUSTICE) K. B1~2Az{'1'HAvAjI'S,é§L;\jf-. ' '%
WRYI' PETITION No.28008/20'O§ {GM-Lips;
BETWEEN: A' V A' > .
1. Ramanna Shetty.
W/o.Nanjappa Shetiiy,
Aged about 58 years'
2. Srni..Sha1rada. ._ .
W/o.Ramanna Sherry. '
Aged about 48 yeats, I
3. Kun1.R.ParathgipVa," V"
D/0.Ramar1na Sh£:}.11'y.
Aged about 23.yéax's ,"Z 2:,
All are R/a.No,19., 18* --C1*{.
_ S/o.BylL;..r M_.I3ejL1 Nzzik.
" " 'Aged ,E1b()U.'1~ 52 years.
' R_'/.:3,.Han1panaka1.t.e.
" Maxlgalore.
W'.P.NO.28008/2009
2. Smi.K.R.S21r0jz1mma.
W / 0.V ('3§1}§E1I,aS\VEiI11}'.
Aged about 52 years.
R/e1.No.50/ 1. 5*" Cross,
Pipe Line, Cholurpalya.
Magadi Road.
Banga110re~560 023.
3. Sri.B.V.Ravi(:handra, ~
8 / 0 . V€1'1k3.1,aS\'V3.I11y.
Aged about 28 years.
R/a.N0.19.
Andr3.ha1}.i Main Road.
Hegganahafli village.
Bang21§0re--56O 091.
4. Smt.I-i.S.Jayanthi.
W / 0.Rar1gawamy.
Aged aboufi 31 yearsj' V
R/a.N0."/'29. em cr¢)'s;.»w1'-
4"' Main, E 81 E__'4--B'i»Qcr1%[,_ =
Ramak1-ish,:3ana"gaf', 1;; ;_ _
Mysore. A ...RESPONDEN'IS
This WfiL.__F"et,itib:1«is§. i11<§§(1«.__§;ii13er ArE'.i(:1es 226 and 227 of the
C011stEtuti0Vr1_0f InEi"i3,V' prja5IiIi'g t (fqL1ash the iH1pug1'1ed order found
~.A,.nn--A 143.2009" in _(__)___._S.No. 1930/2007 and dc.
V Wiiii Petition coming on for prelimirlary hearing. this
day,*:1;he: C(3*.,11*'t-.<r«zia,6i:eV the foimwingzm
W. P. NO.28008/2009
ORDER
The pet.it:ioners/Deiendants 1, 2 and 3 in O.S.No.1.930/2007
on the iiie of City Civil JL.1dge at Ba11ga1(‘)1*e oiiy, are t3t2I'();5e’»this
Court praying for quashing the order dated i1’*;._
the above said suit at Annexure ‘AI
2. The brief i}i(rt.s oi’ the ease iea:Cii11g;j””t.oiV tiiie ‘i7iE_ii’;gu
petition may be stated as under:
The Resporiclerits 1 t.o 3,–have Ivfi}.-ecfithia-.s”‘L:.i}t present.
petitioners and Respondent N'(JL4’Aheife§i’*;.rVi:v, iofiV:M_d:eVc:laration that the
3″-3 Plaintiff is the abs_o}u_t.e owiier th.e.sLtit sefiiedtzie properties
and the dc)(::UF11e%I1is.iVsutz’i?\..¢¥i;’.§:”i.fi.”‘t..Eie “narnes of the dcferidants is
invaiid emd notbiiidigigitzfioti t.i%i’év,t34Ie1i11tifi’s and for possession ()f g.
soifiedtiie p_§1E’o”1)e.1’ty.V f)’L1:1V’Vi:1ig tiicz course of evidericte in the suit, the
that the gelieml power of 21i.to1″ney dated
18.O4′;1_9’8g€;.iA riot:v”‘i’e1ii within /~\rt;.ic}e éiite} of the Ka’rnat.aka
Stmiip Lilia. pL3st,ed the suit. for piaixltiffs evidence. This is
H “i1;.i14’]f;-1,VI’§§I?ier.fi in this writ. pei:i:ioI1.
W.P.NO.28008/2009
3. 1.ea.11*ned c0LmSe1 for the pe1.iE.1’01’1e1’s 5-31..1bmz’1.s ihéfl before
the eoinrrie1’1Ceme1’11 of evidence. the Trial COL1I'{ suo 11’1§>.1:O”..¢_t<;0k'
eogilizarlce and held that G.P.A was not sufi'icie11i.Iy _
reqL1ire.c:! E.E1'1C.fCI' Aflicie 4 1 {e} of the Kairimtaka S1.a.1'11p' Biii, 'E2j1t,e_i'u
on. the subsequent P1'esid1'ng Of{'ieer ()i":=,1'.}*1e:-Cpiisiiheld 1',hé'1vi..__1}::;eA«
GPA does not attract Ariieie 41{e] of the Kafnfflzikei Act;
4. The G_P.A is dated 18:04. law as
on the date of the d0(tu1nerit.;”-iizhee heici thal. the
G.P.A does not attract z:”:’1;’icle Stamp AC1: on
the groL1nd that the inciicale that it
is for e0.:1siderat,ie-Q,’ 5:. or izrifirmiiiy in the
impugned c)1~ci::;1~. –_ *
5. In 1;he«i”es;».1,1iEi’V. fails and the same is hereby
disrnissed.. «
Vi b.:1v’*’ .