W.P. N0.3567I'2008 _ 1 - iii 'Ti-iii 'T "H GfJiITi.'T' Oi' LT Dunn um um 14'!!! an or anon. 7; . BEFORE ml: uomnm ASIDEMAH Iw.e.R1s§A'i$§A--:'i«._ R/A'I'vI'1'I'ALvIHAR _ 1. AMDANAIAH BADA'.'ANE, BEHJRD --PQL!CE - " ' QUARTERS, KUNEGALTQWN '1'! YIITIT I'D T\TQ'I"--'.'l3Tf'\-"i"._ I \fllVll\\Il.\ Lru-In :_\'\s-on-71,: V . ' " nnmlmlnumn an TIHIIIIV-II'EI\ d,unm:jrmlA £enI:|i':e'-:5'2i Lnwzr 1. nnnarumn Duzsnszu 3. nuv. M1a."'~up?1A:gg;n3'A.ssoc1g1fEé..) 1 sun: PIITTAREVAMMA * A ic-?.« Aru'fi:u*m.:;;I1' . ~ AGED A'BOU'I"60 mans . R N0.4';r,. 2:-: (moss ' 41*: MAIN RoA1:s;'s.v.K. NAGAR V. , i_viU1?AL&PALYA "' . BA_NGA1,_o12E -72 " 2' SR1 i9v$:?.1§tJUNDA1AH Sf0..,La*\"i*E KARiYAP'PA "AGED ABOUT 62 YEARS £210. 'BOMME'NAHALLI VILLAGE ' ._ HUTHRIDURGA HOBLI KUNIGAL TALUK 'A TUMKUR DISTRICT. RESPONDENTS
-~–~iBY SRISVINAY,SRIN.M.Cl-IIDANANDA
AND SR1 B.N.8l-IIVANNA, ADVS. FOR R1 & R9)
w.P. NO.356’7/2008
-9-
THIS WRIT PETITION FILED UNDER A#”‘CLE QQG’ -,
E .
OF THE CONSTITUTION OF INDIA PRAYING To QIIA’sI.I__’*I’II,E’ ..
ORDER DT. 23.1.2003 PASSED ON THE APPI,IL:ATIc:N;E–IIII5.._T I.
0.S.NO.257/2006 BY THE LEARNED PRINCIPAL CIVILfJ.UDG’L’..
(JR.DN.) KUNIGAL AS PER ANNEKG. AND THEREEYj’T’O”ALLDW ” I
THE APPLICATION FILED BY THE PE’l’ITl’0NEl2 uNI_)ER_ ORDER”;
xm RULE 9 OF’ CODE oP CIVIL PROGEDLIIRE» AND lZ’i!$M!&§3.
THE APPLICATION FILED BY THE’: RESPONDF«.N’P$ ,uI~II3ER-,_
ORDER XIII RULE 8 OF CODEOECIVIL PvR0CEDUI¥?fE.V:’_
THIS WRIT PETITION COMING ON”‘F_OR :.!’RII3LIIIIINARY I
HEARING THIS DAY, THE F’OLI.O\IIENG:
gn
Tui p-e..1._Ien. …”- Lhe p.aé:1=..ff is ..:i..I*«=-J-,…..
against 1.26 8 passed
by Er the Principal Civil
Judge . in the suit in
o.s.No’.*2$7120n:6;INIL’% impugned order, the trial
cem’~I1a’-E =!1e’.’.’~’w the
, applicatim mm by me
I “mder Order XIII rule 8 of the Code of Civii
CPC’) for impounding of the document
– 1.2004 (not admitted in evidence) on the
R. that it does not bear the promr stamp duty;
…’I% 4-Inn Ii’:-u5a-ml-1-“‘¢n
ILIII U .1 IIJULI LU!
W.P. N0.3567]2008
-3-
2. i have Sfnt fififinma Surltzsh,
counsel for the petitioner and Sri .,
learned counsel for the respondents and
impugned order at Annexure–G.;’
It is not in disputethet lzlhelx *
3.
06.11.2004 referred to proper
3′
-a
1:’
3″
<3
I!
document is liable fie relevant to
refer to Act, 1957
('the follows:
33.eg,a,es;ps,mlljjmaolpne and: impoundl_ ng cf
person having by
3 ‘ or consent”ofz’parties authority to receive
3 evidence, person in charge ofa
except an omcer of police,
any instrument, chargeable in
with duty, isprociuced or comes
” the performance of ms }ur”u’::u’ms, ennui’, if .
W.P. N0.3567I2008
BIS I-I4 IIKJHIZII J’ . _
bnfln-no Minn in Alvin! in n no-Iérdn uahnflna.-hr H ‘I
Q
IIJIIIII UIIUIU’ II’ ‘III?! DI’ TTIUICKI Tim. W
stamne with «.1. 5101″”. 9.!’ value
_…_l. w ———– ‘_ ,—.-. —–.
description required by the law m
the State qr KarnataI*.:ci””‘*te1he_n é
instrument was executed
‘ mm instrument
…. in the course of
other than a
_ praa.eecz:fig Chapter X1: or
of the Code of
‘E?
S
gr
G:
St
E
-s
E
:1
thissecttonmaybedelegatedto
such oflioer as the Court appoints
tnthis behalf
\m/
W.P. NO.3567[2008
-5-
{3} Fur the Pumoses of this sectiofla
uuae.-s a, mum, the
(19) who snauejagk dé ax
persons in
‘=t of the
document___ cannot be found
4. Tiae impugned omder relates to
rejection {if hpregrefs of the petitioner] plaintiif for
iof” document not admitted in
‘ 7.1m-ordtng qradnutud and ratum
qf rqlcctod document» (1) Every document
which has been admitted in evidence, or a
eepy ihereof where a copy has been
us? unyu uruzier “ask 5’,
shall rm 1-Ann nf ha 511 ‘
IVIIVU JTIIUVIIIIIIIVZJ I ITIITIIIWUUJ VIZ XX’
W.P. N0.3567l2008
– 5 –
(2) not in ..
s.h……~” .’-..otform part of the record it
producing them.
to Jae persons ~
Though Order XIII 7(2)’-of the
to above provides for return eidmitted
in evidence, Chapter of overfldes the
said. provision, V’—s;_a enactment
overrides tar Having reward to the
provisiotie Stamp Act, it is not
permissible -I or any other authority
conferred with the to impou_nr_l d_.Au1.n..-nte L-.n..et’
duly stamped till it is dealt with as
I peevmeeeeneee Chapter IV of the Stamp Act. However,
I thie’ subject to the exception provided under
it ” .. clause (ii) of the proviso L en- .-_:ee1.ion {2} of S%m 33
. }~.r+1–… at-……
. U,
A
usu uu:uu’fi nC1′..
\Z\”z;/
W.P. NO.3567I 2008
I2! 13…; 4-1….
L). I’ 1 I-Ill? JUQHUII
in the impugned order to warrant .4
the extraonilinary jurisdiction of this
Articles 226 85 227 of the c.onsti:ut1§x1
Hcwctlcr, t_hc.: ¢1gc.:m11c:;t _«. i:_1*;e;:
s____________a 1__.__2_ _1__-n 1__ .1_’_..,I;.”:_.u.I_ V’..- _V…._._;.’_’I;’-.I”V.’LV_”‘_._’I
IICTGIII 8113″ It ‘ III] 3 U].
Chapter IV of the Stan1}1.,_A°t;”~—- .
Petition