High Court Karnataka High Court

Sri K C Umapathaiah vs Sri Gopalachar on 21 February, 2009

Karnataka High Court
Sri K C Umapathaiah vs Sri Gopalachar on 21 February, 2009
Author: N.Ananda


in THE EHGH comm 01+’ KARNATAKA AT aANGAL0:éE ~-%%V%

DATED Tms THE 21%? DAY OF FEBRUARYE59 »

BEFORE

THE H()N’BLE MR.JusTICg: N,;A.:q§A1§*:)_A..’ M

WRIT PETITION No.93g:_.>;2oo’2.(GMgc;r»;§3′.,¢: }

EEELEEN;

Sri K.C.Umapathaiai1.. _ _ :

S/0. Late channavéimppa ” é
Age: 52 yca1’S.- ._ ” V”

Rfo. Koéigehally’-iiviflagé,’Y¢S}1v:§aiithapui’a Hahn

Bangalo1€e~56(}T'{.}§*_1. _ _ …Petitioner

{By Sam izgetha

!_i.I.’.i…12.=.

= ;C§§pa1acif.ir”‘ ———- ~ ”

V’ «, H Sgo; .La,;¢Magadachax
j Age;-.453.vyaa’r:§

2. Sr: sufégigaghm
/o,_v'<"3op'a1achar
Age: years

I AA VTL'Ra£hnamma

' ~._{})'o. Gopalachar
Age: 26 years

" ~ ' " T Chandxashckar

S/0. Gopalachar
Age: 23 years

2. I have heard thc iczarncd Counsel b

learned Counsel for mspondtznt is a1:=$.cni::.” ‘

3. The duty and pcna1ty’;fiy’a’1j.r§1:31c:V–‘bg.r’V:t’i:c_
to be cietcrmincd in terms of the
Kamataka Stamp Act, The Court
can call upon f0 P3? Stamp. lfllfl document
is insuficiently in evidence or
pressed intoi. V 0rdc:r of tcmporaxy
i11J’1:nctir;iv1″ mere PI0d11Cii0I1 Of
of plaint would not attract

sections, 85} 434×61’ .!;i:i;-s :

I£1u & éiécisian reported in {LR 2003 KAI? 879 (in the

and another Vs. Nmfineethanmm and

othe7é),_ this has maz-

A ‘V 53. Section 34 of the Kénxataka Stamp

A’¢t, 195?, inter aiia pmvidcs that no i:n.stn1ment
Qigargeabic with duty shall be admitted in
evidence for any purpose by any pczson having
by law or consent of parties authority to rcccivt:

ax-> $ .pW.,.a(;,k¢,

evidence, or shall be acted upon, %

authenticated by any such p-:;:z*sen& by.’ ” V A
public oificer, unless such i1is4tI1}_1ne}:xt«’=is_. ‘V
stamped. Pmviso to section ‘i:etakesV.v7éw,2c11′

documents admissibie evidence’

payment of penalty.

section 34 ‘prohibiticn
against instnunents being
admitted cvgdeiaecl} we purpose
a careful
readingef such document
as is’ be be acted upon
by any public omcer
or to receive evidence.

it. to” iong as the instrument
upoti ” litigant before a Court is

. to be stamped under the provisians of

V V ttie long as that insmnnent remains

” Vsection 34 ibrbids its user for any

iiwhateoever by the Court, authozity or

pefscii competent to receive evidence. The

V1″ Vexpression “for any purpose” appearing in the
tsecticm is wide enough to include within its
: emplitude use of the document for the purposes

of issue or refusal of injunctions prayed for in a

act: upon the document or make the d” %

basis for issue of an interim injunefion haééfiiet dd

commended itself to me. Neither s5ectio1:£*.33. oat” ‘d

section 34 of the Act makes an ‘exception
general rule or make V .. ‘cg
stamped documents admis§_i}§le_ the

of issuing interlocuigoryr o1iiegfe,d”‘S;:g}g–.dgcuments
when produced before to be
impounded fzrotdeiong section
34, whiebfi upon the
paxty stamp duty
and of ‘ievioiile on the same.”

5. Iii of Jdheen held in the aforesaid

decisio;1′,”it. is o’!’:’:’tti_o’=;1Vs m};-Je filing of document along with

1io?._;att1’act provisions of sections 33 85 34 of the

Ace duty and penalty has to be decided by

the of emotions 33 65 34 of the Act, only if it is

” “‘_”if§IldCr3d.. itfevidence or pressed into sexvice for am; other

as held in decision cited supra. This judicial

cannot be delegated to mini:-fiiexial stafii Therefore,

V fhe impugned order cannot be sustained.

6. In the result, I pass the folk3wi13.g:-

ORDER ;W”«

The petition is accepted. ‘F11c.’A:’:¥;mfi;{1@cc{i;”:1’1.’£ic:1~»,

aside. The learned trial Judge to sjthe
case in accordance with ‘

-V _ 4 % sd/..

% Judge