High Court Karnataka High Court

Smt Chandrika vs State Of Karnataka on 24 May, 2011

Karnataka High Court
Smt Chandrika vs State Of Karnataka on 24 May, 2011
Author: D.V.Shylendra Kumar
I
IN THE HIGH COURT OF KARNAT AKA AT BANGALORE
DATED THIS T HE 24TH BAY OF MAY, 2011
BEFORE:

THE HONBLE MR. JUSTICE av. SHYLENDRA KU1}\;+:_A'r:_

Writ’ _;>ez:mon .No.5545 (#2011 (KLRmf€E73:j’ ‘ ” ii r.-

BETWEEN: _

SIVET. CEEANBRIKA

Wm ASHOK

AG ED ABOU’? 40 YEARS

R/O FLAT N01. SANKALP

GARBENIA APAi%:’I’M BENT

GOKULUM MAIN ROAD

V V MOHALE.-A _ — _ —

MYSORE: ~ 02 ‘ . V” PE’§*:’rI@NER

[By /:5. K Sr{:édh&’%%’VA%§SG.(§ié1t€;~S,.. ,?’&dv,§
AND: ”

5 S’i’ATE2 Q4?j’KA¥%E§A?r;Lv;;’$_Et:1:::<:frAR::j * V .

R337-JEIKIU E15? .

M18 BUIIJ§3II§JG2
BANG.za.~_:_,0RE:” .j -~ ‘

*;*1~£E;’1;:;:’1>m’&’ ‘sOr§:’r»@§S’;a:C1§ER

25
S}EiE\/iOG.{}A»DEE57I’R1iST; SHIMOGGA
;i;;3H:’:;ii’ASH,f;§{AR, ‘

..f ;RA:–*sA ‘§’ALUK ~ ….. ~ *

“‘.;~;:0I%éAa_s’:=-1;M0G-GA §}iS’f’RIC’,EI’ RES?O3\§DE1’\E’I’S

L_ T ‘V {By 3:’): R G:”nE<;'uma:: AGA}
.' A h ES FELED U§'§{}ER f':RT1C§,-E33 225 RND 233:?'
'§'H§;'~.44CON.-E%7§TIf¥;JTIGN CF?" INU'§.E§.. PRRYEING TC? §IREC'§' THE R3

CGNSIQEER. '§.X%"§BZ EEEQUEST GP' PE7T'1'I'E€f)N ER EFOR '§"E'I.E CIVIANGEZ GE'

-KA’iHA”Ei3A1§3ED ON ‘§’HE {EOIVEPROMZSEZ DEZCREZE AF<ZF{§VEE3 EN {ES
" ,N€h€§__;' 10 V'%"§i)E'§ .:'§NNE§<Z–A 'fi§E'§'H{}?;I'§' RE3F"E»RRiI'\§€} '59 G{}VEéZR'NI'v§§3N'§7
*fCE§~iC{§Lz'%R E}'ED(i§[2(iii}E{} ;'§E3'i'E€§i Ci{}§4i;iZ{3'£'EN€} '.E."",E*£§§ ?<é'EZ€TE3SSj3§FiY

E+'E'..E:;i3–*é?E§3Ei AN MEX-{E ZEN?) :«:.'§'{:. ,.

2

‘TI-{ES PE’ETI”IC)N COEX/SNG ON FOR P§5{ELIMiNARY HEEARENG,
‘i”Eé1S DAY, “WEE: COURT MABE “.I’I*I.§l F€)I,i;()\&’EE\iG:–

ORBER

This writ pe’t:i.E:i0n is filefi seeking f0:=°~~..a_;iii;-‘fii;VV”r}f

niandamusi £0 direct the third

change the khaia in favour of the gyiiétitibniér’

compromise decree arrivedVi11.<_OS of iifiéifilie.

9f the C1viiJudge (Jr. Dn.,} S{irai§:a;V':

2. A writ of manda1n€i-s_’is”<.11i1}:?' ir_1" ztspeict of a legal right
existing and 110$ hir1_reE§;ipecf: _:?g:i cédnitjeniplaiiéd future right. A
dcicree by i.t':Sen}_f–.éi;'Ei.i ii"'-:i–..i'S.'pLi_t"'§i1 ,3; nice fmmeworkg may
not be'%.re:{'–_\,r' préziiiaiiixié'ui%iiséss' it is put irate acééion through

executiomi if 21" d°€.§C'1's3é'~–.ijEi0Ider Eeaves a decree midway,
parhaps it ;E}}£;}.§'Eii')§ E36 'very p;'od;L:€i;iv€ for her as in {ha

'V.._pr£;§€n§;.__C:,:,s€:, 2;7S'~i3:–1€:' revenue au€h0i°i.t1ies who are ever;

'Qfli€f'iJ§F§.$3f:i ieihawic in Givinm' effect :0 oréisrs-; of the
. _ _ AV . as 2::

‘eixiii_s::éé;3i9ii”_»»2i:zid{he {?Oi”i’€{2€i Eegai paaiiiani iiave {mind a way

G1/i’§”«.f{‘}§°j£’iiL}’§’§E)iigiI}§ i:hi’i:1ted {mt by 8::

‘~Qi’§”E§{‘;iu:”.ZE;7}_?:§.}”, §€§fi:”i§°ZE.”E€{§ i5:éCi§,§i(}i”};§:i§ Q€§Ef{f’EfE7£E§’iEti”ii. Afiiriiitaiga, 1?’:..h2i:

{‘»”§g__/
f

3

the decree has not been regiaered and that a government
circular in this r<2g21rd has come in the way of the :fé:xq'er1L1e

authorities at:t:1ng on the same;

3. Be that as it may, if the peii1″{.i0:r1e1″ is.v1_:€§eI1 V’

her name into the revczznue re-corcis alga; ihe~i’€1e_fi:1*£;ev i’Ii hér

favour can be executed and,regisi:€2″j<:§d. if sQ,.f13édéd ':_1.r"1de:'*

the Registmtion. Act, 1908."*Pf£é:feL1pGi1,'ihé wifi

automaticaiiy have t.0'f;E3;H_iH _i'i 1'1e_:'.; 1.

4. With such 1iberty,AVV_thT’is_u}fiVt. dismissed.

.A.’;’~ ;’ ‘V