High Court Karnataka High Court

Smt M S Manjula vs Banavasegowda @ Bhavanasegowda on 4 November, 2010

Karnataka High Court
Smt M S Manjula vs Banavasegowda @ Bhavanasegowda on 4 November, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALO,:l.§E.

DATED THIS THE 4?" DAY OF NOVEMBER, :20'::_o%:  _f 
BEFORE IfIf*dI
THE HON'BLE MR. JUSTICE A.N.VENUSO_'P.ALA'=f3OVVD_A  '

WRIT PETITION NO.212:'06/2_d01O0 AND    
WRIT PETITION NO.2;I4.7_V3/20A10" (GiV':5~v:'CP_§v_1._H 
BETWEEN:   "  I "

Smt. M.S.Manjula,

W/O. Suresha,

Aged about 30 years,
Agricuiturést,     . 
Rameshwara  RO._ad;,    
Ramanahalli.E>:teTi§i_On',  __   
Chikmagaluir -- ,5-37  

I   _   PETITIONER
(BY Sri K.P.AsOkur'rT:a,r,"fad-VA.)    '

AND:

1. Banavasgegoewda @' ~
5Bhavaiv-ieasegowda,  """ 
VS/O. iate Randgegewda,
Aged adb'Out*-4' S ..ydears5.

.__Smt..'H»e'rI1av.atiT§_, 
.;- W/O. Ba'nav~.aseg'Owda,
Aged about 3.9 years.

' N

.1  'BO'thA'a're_residéng at
  'Mar-IAAev_i|_Iage and post,
V  Ambit: Hobli,

 "ChiHkrhagalur Taiuk.

   RESPONDENTS

V-(By-.Sri Prakash M.H. Adv. for R]. & R2 and
Copy served to Sri Zaheer Ahmed, AGA)

These writ petitions are filed under Articles

227 of the Constitution of India, praying to set~~-asi~d__e’ i:l_n_e~.
order dated 29.6.2010 made by the Civil _.A’.’?udg,e”v..()’3i.l,’.)’}–.
Chikamagalur on I.As 1 and 2 in O.S.90/20,1_0_l’eyyi.n’g _dut’y ._
of Rs.11,612/- and penalty of Rs.1.,1__6,12’0/–‘”(total”b_ein’g_,

Rs.1,37,732/–) Annexure ~ (3.

These petitions coming. on forlfurther’.fhea’ri’ng’.this”g

day, the Court made the follc-‘win_g:

oRDER.V’,,: K _ V

The petitioner against the
respondents seeking spyecific the contract
under the agreencienti-_’ or: Lisal’eA.::V’dVated.V:A 7.12.2005. The
agreement with the suit, the
trial co:vJVVrt’,”yii/i’i:i:I,5eV’_, & 2 filed seeking an
order offternporary with reference to the claim

made;’by_the pejtitioner that, the possession of the suit

0″‘pro,p’erty7lihaisrpeen delivered to him, has found that, the

dated 7.12.2006 contains the recital

,_ reglarding’ ‘d-eliyery of possession to the plaintiff and that,

00″4″~..:th.eV,agreernent is insufficiently stamped. It has impounded

.,th_e*»in.strument and has determined the deficit stamp duty

payable at Rs.11,612/- and the penalty at 10 times thereof

“Vi.e., Rs.1,16,120/–. Aggrieved, the plaintiff has filed this

/7

w

4. In view of the rival contentions and the

of the writ petition, which I have perused, the

consideration is whether the impug_ned__order’_i’s”i’ii.Egé§i?._}_

5. Chapter 11 of the Karnatal§a’~’iStém_’p

(for short ‘the Act) provides ‘F’o_r”‘3.tamp’+;dVuties.~_SeCtio~r.’°3 is ” l

the charging Section. ;_C_hapteVAr_…yiVVi:fI’v..of=.the .A’ct..pro.\E/ides for
adjudication with regardiilto Chapter IV
deals with instruments.n’ot’.*d.uiv:’s.t3Fiii5ed…’:”Section 33 casts
a duty upo.n§’~~..§ to receive
evidence of a public office
before Zwhem produced, if it appears to

him that the stamped, to impound the

sam,e.{¢Sub~sectio~n:V(__2_)_of Section 33 of the Act lays down

tAhe«..p¥rocedu-rpe”~for undertaking the process of impounding.

‘provides that an instrument shall be

V –V inad’missibV|e”‘i.Vn evidence, if the same is not duly stamped.

K””4′”‘V.$ec~ti.o.&n provides that admission of an instrument where

–‘ j’_-nlotlltos be questioned. Section 37 provides for mode and

manner in which the instrument impounded is to be dealt

it with. \},

r

. ..o’_r.der’ways to costs.

In the aforesaid situation, the impugned»V..:’_ord-eér
passed by the trial court stands quashed to
payment of duty and penalty. If it
determination of the deficit stamp duty
same be determined and he ‘m_ay__be the
same. In case the plaintiff is_nlot~yvi’lt!..ivng,..thettriaslti court to
forward the impoundvedzisa|e__a.g;reenj_ent». to the Deputy
Commissioner concerned’,”‘as1env.is.aoedV«i:n:’»’S’ection 37(2) of
the Act. la-aaitlllthe receipt of the
certific-?Vt_€_.Vv_’ot:ifi_, ” by the Deputy

Commissioneirgfor’ in the suit. The suit
be revived onlyon__VreceiVpt’4Vo.fV suciitcertificate and the copy
ofvthte ordv.eii.’oi”_l’the DVe”puty____Commissioner so passed. The

wriAt*pvetiVt’i’onV stan.ds.,:d’is_posed off accordingly.

Inlthe circ.u’m;s;tances of the case, there shall be no

‘ Sd/3
Judas