High Court Karnataka High Court

Sri Narasimha Murthy vs Sri Rama Rao on 27 June, 2008

Karnataka High Court
Sri Narasimha Murthy vs Sri Rama Rao on 27 June, 2008
Author: H.Billappa
KJUKI OF KARNATAKA NEG!-I COURT AAQIKKARNATAKA HIG!-4 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

IN THE HIGH caunm er Kmnxnmaxn, BAHGALGRfl§IM_

namsn TEIS THE 27 ms may or JUNE 2p§3C§{»"v"C

BEFORE  MWC

THE EON'BLE Mm. JUSTICE C§,7§i:n£EéAV:"" CC

WRIT PETITIGN Na. e22eO@f<2ob3»(cM£a§¢}"OC

BE'I"P?EEN

SR1 . NAB.fi.SIlf'-EA 1*-IIIIRTHY
arm NANJUNDAPEA"_ "" ,A C,C .,C
AGED ABGUT 32 23$: :1 :~* *_"?u-;
Riam Na. 126;"KfiMEALAfiOEUx"£'
VXLLAQE, KE§$EfiI§HGBLIf.O-.
BANGALORE w_?é '*,C*,-. *
BAHGALORE ¢IT¥z__¢_%C*

~ L A O." . PETITIONER

[By 3:1: M{°sa1v3§fia£ASH AND
s;;iuMwRALxnnAavB.R. – ADVU¢A$E3]

sni;Cfiag37Khfi§°

:C*"8f0'LAEE,HEMfiJIRAD

$33 335$: as YEARS

'"«:RjA: R0. 3035, xrxn MAIN
r; 3923; GAIAEHRI xnasn

-;Cf aafiaanonm – 21
‘¥.EEN&&LORE cxrz

. RESFGNDEHT

C”CC>C”knr 32:: r. SEBHAGIRI ass M ADVGCATE]

THIS 5?? FILED FRBYING T0 QUASH TEE
INTERIM GRDER BATEE:1l.¢3.20D’? ON THE FILE

E//,

Jul” ur nnxmawmn HIUH LUUKI §).r,_I$RKNAEAKA mun LUUK! Ur KARNAIAKA HIGH COURT OF KARNATAKA MGM COURT OF KARNATAKA H16!-I COURT

0? cxrx cxvrn JUDGE, aausanaaz IN o.s;§a;
1?20f2G0? VIDE ANNExUaE a ANB CflNSEQBEN$LE_IA
TO ALLOW IIAJNQIZ AHD DIREGT=_ THE v =
RESPQEDERT ~ PLAINTIFF we ,2A$_*,wHE %.
DEFICIENT STAMF HUT? ox nccuugmw QB $owEa’

Of’ ATTQENEY ..

T315 w.1.=. COMING5E!§I s””r:.g” PRE:t;;’§~1i:,:~ta§:.nr’%

HEARING THIS nay, ram wcouam =MEhE_ T33
?GLLGWING:- *» H, ‘«. e

Heard tn; _1ga£néa -¢apfis§1 for the

parties.

233 _I$ t§i5* H;it petition under

fisxticleé the Ccmstitutien

___c»f }’.:if:id3:a, pie;-titionua-at has called in

yards: dated 11.04.2007 passed

}::fi-“* t hevv’ti#’ia;§:= ?:eurt in (LS. Ix?-:».1720!’2£}0”? on

Vf,4’I.A.flRD}:i;

‘=3j The patitioner filed. I.A. No.:I

VT _ ‘un'<::Ier Section 33 of the Karnataka Stam

"Act 2!». Section 151 of C.P.C. praying to

OUR'? OF KARNATAKA HIGH COURT UGFV-LKARNATAKA HSGH COURT OF KARNATAIM HSGH COURT OF KARNATAKA HIGH. COURT OF KARNATAKA HIGH COURT

impeund the dmcument and proceedwCifiO

accordance with law.

31 The trial cnurt~~by jit§*§¢£c§:’

dated 11.94.2001 has Vr$jé§§§dvt§§C_é§iQ»C

appliwatimn.

5] aggrieved by tfiét;;fh§ péiitioner

herein has filed this fifiiifgghigifin.

6} Ihéx_i:¢ar§§&, acéunsfii far the
peti ti cram: Wtzhe tri £13. caurt
was fiot’O’jfi$£ifi§d;OCin rejecting the

appli¢ati@n§* fig Ofiaé7 also submitted that

j the gkifil gofift fits erred in balding that
Otfié$§m§fifi§fi% falls under Article 41(£; of

–‘_O_ th%AO:Kgrfi%t#xa Stamp act. He also

-,fCt§uhmit£§5. that having regard. to the
4:§$§afiings cf tbs parties, the documant
OC_sq£arely falls under Article d1[e} of the

Owfiarnataka Stamp Act and therefore, the

V..

uunl vr ixnunnialxn rm.:I1 LUUKI 9.1- ,:sAKNAl’AKA HIGH COURI or KARNATAKA men COURT or KARNATAKA met-1 COURT or XARNATAKA men COURT

impugned order cannot am: he .sustaineci’=_ ‘i:1~’–_

5/ ‘V
law.

?] As againgt thi§, _§flé 1éérn§fi ?

counsel for the respenfigzgzzt

the trial court Ct.’:’:#.1.1.’?;.vv:li,’§Z%ABJV’A.’:vV~’:l3l’l.T..’i.£I>2J.
the :natura of tfié 7¢Q%§Q$fit{aUhag rightly
held that vt;_}’1e__’ falls
unthr Artéuz: _ ‘Q 1′;f:§;V;Vg’.”;_}¥1ata}:a star»;
Act anti” and therefore,
the i§uqnéfi §§&é% _fi§ea not call for
interf§r%§se;r , k

‘A — iE2§,vu carafully canaidared the

3§hfi£s$i§§e fiéde by tha parties.

AA _9] _. ‘The paint that arises for my

Tgfiafis-isfieration is, whether the iznpugned

1 vx$er aalls for interference ?

10} It is zrelavant to nate, the suit

is in: declaration. The plaintiff i.e.,

V.