IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 26th DAY OF AUGUST 2009
BEFORE
THE I-ION'BLE MRJUSTICE AJIT J.GLIN.§AI,V '
WRIT PETITION NO.15010/I2I)II6{Lvl3=«RES)-- =
BETWEEN:
SHAMBHULINGAPPA
S/O SHIVARAJAPPA KAMABOLLI " _ I
AGE 27 YEARS, OCC: AC12ICULT.URE,_j"
R/O BELAGALPET,TQ. I-IANGAL-._, ~
DIST. HAVERI. " _
._ V '--..j?E7i'ITIONER
{By Sri. LAXMAN T§*MANTA"GAN.I:, ADTAECE SET RAJENDRA s.
ANKALKOTI,ADv1)g_'~ ' ; 'I '
AND:
1. THE E-'ECRE'I'ARY, _ ' __ '
GRAM PANCCHAYATH OFFICE
AT BELAG_ALPET,'._ ' . " "
TQ, "PIANGAL; DIST, HAVERI.
. .2, THE *E:><:E'C.IJTIvE VCHEFICER,
_HA1\I_€}'AI,,= DISTRICT HAVERI.
" TALI..IK« .PANCHAYATH OFFICE,
._ , .REs1=ONDENTs
(BY_SRI. DINESH M. KULKARNI, ADV.)
TITIIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
"THE CONSTITUTION OF INDIA PRAYING TO DIRECT R1 AND 2
..j~.EOR~, TAKING PROPER AND LEGAL ACTION ON THE
-- T ' .APPLI?CATION SUBMITTED BY THE PETITONER FOR CHANGE OF
< KHATA ON 26 /4 /2005 AND WITH FURTHER DIRECTION FOR
CHANGING TI-IE KHATA IN THE NAME OF' T HE PETITIONER AS
'"'PER REQUISITION ANNEXURE --C AND ETC.
TI-IIS WP COMING ON FOR PRELIMINARY HEARINIEQIN B
GROUP, THIS DAY, THE COURT MADE THE FOLLOWINCI: _
m _ _
The petitioner claims that he
the suit schedule property
sale deed dated 04.o2.2oIoI5_refIIe iieeneide1Itedee er do
Rs.1,00,000/~. He claimsppptoiiiipide the owner.
He makes an in the
records. , erigidorse-m.ent:.._Vis "issued by the
respondent couple of suits are
pending regarding”the–..’:pstihject matter, the question
of entering the_V_pn.’arne of the petitioner pursuant to a
.regi_Vstered–_sa1e deed, does not arise.
7″_”_vIp.M~r;”i”Mantagani, iearned counsel for the
j petitiorierisubrnits that since it is a registered sale
it ifripeed, there should not be any impediment for the X?
/’ .55»/E
respondents to enter the name of the petitioner in
the records.
3. The iearned counsel for the
submits that since” suits
subject matter of the suit’s,__is
which the petitioner hawte_::’jpui:chased
under registered lis between
the parties entering the
name of the does not arise.
= :11 ‘ the impugned
endorsent1e«nt;v it
It n__ot,in dispute that two suits are
‘pe’ndir1g:’~in«vr.iQ…S.No.83/2005 and O.S.No.149/2005.
iinatter of the suits is the one and the
i’n,same.” .vN’iI17he reiief which is sought for in the suits is
one for declaration of title and also consequential
reliefs.
6. Having regard to the fact
deed itself is the subject matter of-the
question of issuing direction to t}1e.f1’re’sponden:tsAin
enter the name of the petitioner does
7. Petition As when
the lis betweenthe par.ti_es the basis of
the fiofthe civil Court, name of
the respeetive. be entered.
._ ‘ . A ,\ Sag/H
IUDGE