in Tim mar: comm’ or KARHATAKA c1ac{tiI’i*’
AT DHARWAD ‘
Dated this the 20″” day Qf’Ncv¢m?§er,_.v’.§(}u{?;’}
BEFORZEV ‘ 1 AA % ‘T
‘ram Hownm ME ;gmsrz¢E.x1v.
Wm Pefition No. 4zgg_§$f 200$ (Gum?! min
Between: — if V
Smt. Sixiyaiéz ll’?_c’:vi”” ”
‘W/0 Gunapaj »
Aged about -52j;yeaif:j~ 3
Occ: Household}
R/0 Shiggaon ‘ é
Pin581 205 ‘ ‘
‘I’q. Shiggaon
Dist. Haven} L
Pin: S81» 1310 A’ _____ …Peu’tioner
15§V;si§fJavati for M] s. R.K.H. Associates,
_ A ‘: Advocates)
4: ” .V V’ The” 4Sub–Reg’st:rar
“Tq; Shiggaon ~ 581 110
Iléist. Haveri Pin- 53: 2055
S/o Atmaxam Raikar
Aged. about 42 years
Occ: Private Medical Practitioner
R] o Hospct Oni
Shiggaon — 581 201 ._ .
Dist. Havcri
(By Sri KB. A(§A1_’or
Sri Dincsh M. Ku1ka1’1ii,_ Advocate for ‘R2)2§
This Writ Petition is .1iI1#1ef’a§rtick:s 226 and 227 of
the Constitution of IndiaH,V_f)rayi1:1g: to«”‘quaL§h_ She order passed
by the Sub–Rcg’;str_ar, $hi¢ggag1-.1::,’ ¥’ki.SU’BREGR/113–O?–08
datcd 20»12–:20c*;z,i- A1x21eJiure—Dw.__b§* allowing the writ
Pfltition. ” ” .. .
for oniers this day, the
Court made the .. ‘ –
X bRnER
‘A piéstittioner has challenged in this writ petition the
by the Sub–Registm:r refusing to register
pmmnted for mgstxafien by the pctifizoner on
$11; that there is an order af injunction gantsad by the
‘ Court restraining him fiom mgstering the document.
M/f
,3,
2. The learned Counsel for the petitioner submits
that the order dated 03.04.2007 which is refened by the 8 § 1i3r
Registrar only shows that both the parties are
maintain status~quo. According to the petin’onc;f__ti11.;L’ ‘ K V’
objections to 1.31.5, Sub-Registrar, Shiggeefi
efiect mgistration with respect of
Therefore he submits that when Von:eeV–the ‘V V
objections, the onzler of Jietflbe and
therefore, the Sub»Registrar Vis’ ‘ riot refusing to
register theVe;:/ :cc3’1 dl_V§}, &’it”isV.ea)%ntended that property
which is be not the property mentioned
in I.A.5. Theiefere, ‘ASt£}):-I.Regis&ar was not justified in
vjeetxing t£:;e’vifixpugfied’-exygiprsenaent.
3. ” argument is based on the fufi stop in
the after the Words, ‘sfatus-qua’. The
fiiiistop after the words ‘satus-qua’. It is
” mom fact that after that fun stop comes the word
‘%:i3i”‘,x._ ‘1¥h§eh starts from smali letter. That full step should
. hefie __é0me after the word I.&.5 ané after the W’OI’d$ ‘stamig-/’
.. 4 ..
quo’ What should have been put is, a comma. A leading of the
whole oxtler mekes it clear that what the triai Judge has
ordered is that, both the parties are directed to maintain
status-quo till the filing of objections to I.A.5 andfythe
Sub-Registrar, Shiggaon is directed not to effect ”
with respect to I.A.5 scheduled properties. Z
contention that Sub-Registrar is 7.1_:1o:i:
mgistration till the filing of objeet;ionsz’a1idV_.as 0t{i¢¢ii01}S;
already filed, is bound to doeume11ts_;_=
any substaiJ.ce., ‘ _ .
4. Even Vo’!.he;5wise’vt. E3u’b-i?egistrar is not party to
the pmceedings of what is tJ:’ans;:)irix1g in
the when there is an order of injunction and the
£s«9beym’ ‘ g tttt t the order, one eammt find fault with
the is apex: tn the petitianer to appmaeh the
t ‘either’fz§3*” eharificatixm of the order passed against the
” S iib§Regie1r.$r or get a positive order saying that application
t ixzjuiaceon is dismissed. Sim;i1ar1y, SuI::–Regist:raI is not
01′ the pmperty which is sought to be registered is the
g/
subject matter of the suit or subject matter of I M
dispute is seized by the Court and when the b
interim order directing him not to t_?;e4._docu.:niae1;;:;V:L
in obedience of the said onrier :\vhen:4’€he’.Snb~l.§?eegiei3’érv ‘V
issued impugned endorsement, avg). Vnotxbe .foi2.ttEi
This endorsement is not the endtby It Hopeii to the
petitioner to approach the get:V.g;;a;§_;’51xj)priate orders
passed and then getitthe og-egigxgxeai; Then certainly,
the Sub–Regist1*a:E” .1ooiiojLt;__’:’ order passed by the
Court. Hence, V’-foi’-faitexferexxee is made out. Writ
petitioxz is . Sal
judge
1 o *