High Court Karnataka High Court

Smt Sarojamma W/O Kempegowda vs Smt Chinnamma W/O Late Ningappa on 3 December, 2009

Karnataka High Court
Smt Sarojamma W/O Kempegowda vs Smt Chinnamma W/O Late Ningappa on 3 December, 2009
Author: Dr.K.Bhakthavatsala
\«V.P.I\EO.89f34/2008

IN TI IE IIIGH COURT OF KARNATAKA AT BAi\IGAI.,ORE

I)A'I'I£I.) THIS T} 115 :3H=> IJAY 01-' 1:)1_.«:c:1-«:MB1-a:R 2009' 

B RFC) RIC

'mI«: I--IONBLE Dr. JUSTICE K. BI~--IAK'FI--IAVA;IEAL§4g"  3

wxzn' I-"ETI'I_'ION No.8934/ziotiéstcr./;4c_;>_g}  -

BETWEEN :

Sm1T.SarQ]-amma

W / 0.Kem pe Gowd 21
Aged abmri 55 _vt?a1's
Oc<1:Ag;I'ic71.1IE ure.

R/0.Cr(mibeddu Village & I--'<).'s'I ."'  '

'I'e11u k: BI1z1d1'e1va1.}1i '
Dist': Shir11()ga.

V I    1. P E:'m'1oNr:R

(By .M/ a1.3r£1k'a.z1112::':--S.I??:§fi_'.i--i_   V .

AND:

1.

Smt.C}:1inn”anm}a1V
W/(3.Lat’€:.Ning21ppa.

Aged 21i.:)(>u1 57Ly.e211′.<sj, _
OCC2 Ag171'c1.:1AtL1risE..'* V' V

21' A V £3Ii:1g_;§ye1"i':111'T1'':-$. ' &_

WV/0 ,I;a ie. C?.E1:ari(11'zip.p2a.

Agtrci abet”: 1;

< Gcc': }*{()t'zV:~"%e.I1O!€.!".; —-

EX’1;13′;j;;1}.)1§a .V
.. , ‘S_/’0.Laie.Nm_g21p;)a1.

Vgfigefid A’ at-r,_).1.1t’ 30 years.

0 ct’: I,/-“‘1v§.’3:I.’]’ _(f§:.1 It 1.: 1’1′

2’\.H’=2ufc’ 1’e%sic!i11g at
‘ V ._G0:1.iVvéiech.z \71’11age 8:. Post.

W.P.NO.8934/2008

‘i’.’2.1l u 11: Bh a(:f1″2;£\:’z1t’h.i . _ _
Dis11’%(‘tI: S1’1é:i1g2:. …RI’I$PC)i\l’fj)I£1\iTS

{B_\,-‘ S1’1’.Ch e11i(ii’t*g(‘)\.Vdz1, Adv .)

This Wrii Peiitzitm is filed Lmder Articles 226 i:hix

Co11stii,:.z1’i()n of India. prayiiig to quash 1.ht:”oi_’der _~;féiiI(-*.(}»._1_v7.05;2OG§%
in the 01’d€:’ Sht’.(‘.’i of O.S.No.4/07, pzjissecl ‘E532 t’i.1e-IL-9.g_:rr1u€d ‘Civii

Jiiidgca IJRDN] and JMFC. I?3l”2a1di’a\Ia.1’;lfii *pc?’r._ }\_iii1exL{ii*i¢:g{‘f7?;

hc?rei1″1 .

‘Fhis Writ Petition coming on IL~.1f:.'(‘)rde1’$,’ihitsi.Court
made the £bII0\vi1’ag:– ” «. 5

The pelii,i011ei’/deihiidzixii on the fiie of
Civii Judge {J11 I)1f:)-+1? 2 is’..b<:fo1'¢_ this C<_.)Ll1'[ pmyiiig for
qL1&1ShiI'lg the _inq})t:5giicii.;:__()i'c1€:i*' ._n_7V1Vat."e'«:!…_i7»;§O6.2008 passed in {he
above said su:'i_I_ at .. '

2. £,<3a1*ned"~..Coa.1ns:%l A';'."_o19"°1.he, peI"it1'()nc?r ssiibinits that the

J61-,H'.§{)fif3I'v"];££,.iS£"ZC;1 an ()b"VC("'{3l~i£31'v1 that Ihe d0cu.mei'1I sou fhih 1.0 be

iiiai9I~;cc.i V1V3j;' {hofilziiévi1,1'i'i'i'—is I'I'1SLIff'1'('1'(",I'iIiy $1.;-tmped and iherefort-3. the

'7fls21rai<»: c':a':')1'i0£ b€*'ij2i:,1A1*k€d 1.If'1i(?S53 1116*, duty aifici fimiziiiy is paid

'7ih€1't'{)I1..

‘L-3 In,_s_;.SiI,c-2 (.)f1,h(.’ <'%()1i£:ei1.i.i<)n imssed by the peti.t'.ior1.er. 1.11:": Trail

C'sm1t. pet.i*:’i(J___11e1′ ibl”

Specific pe1*1’01’111a1’1<*.e of 2.1 sale z1gree1'11€31T1i. datecf 22.O9._.'i'*E3V88_'z1_r1d

Cu11seq:,.1e1'1t.ie1I reiief. '.]'he 21;§1*c?t?z11e111 is said to h2.u'c* _bi3e11 "1"';1."g:1'C!e"'tf:;1 ~

R310/~ Im11~_}1.zdiW”t’.%1e7:’_$:1zir1’1p,d1;.{y” ”

as on the dam of documem., it c.=;u1noE. be’._saia_;i’ [‘;’.1′:’a1i.’t,I”1<~?:. Ci"('3f'TLVVi;fi'€.'?'I'1V{1§fiS

insL,11"fi<'~ic=1'1I,Iy stalnped. The1'e= is 11:} ;;g'__()()d ;g;g){i1'1c§ 1:5 L%zjf1t..4:.1jI.2=.i_i'1 file- '

p€€1'1'.1'(.)11. "I'l*1e 'I'1"ail Court has 1'i;{.h'{I_v <'){I"e.1'f§1"a_1Vlc=.c} 11.I'1..ob;cc1f§0’n raised
by The petitiiorlel’.

4. In the 1’esuI1._ the }).et–i1ic)n VE7aA1’i~s aiid ifi’1,é?s21111e is hereby

dismissed.

bnV”‘