' 3 V' 'Smt. S.l§¥:vzi.nttvva, H
Wp628?8.09
11¢ mm HIGH comrr or 1<ARz¢A1-Aim H fT
crnctrrr amen AT , ff. '_
mama mm Tim 313 nAY%:4OK"'¢§:L§..fi¢'§9' T' *'
mm
-rum normm mz..Jus'r1cE
w.r.No.62§sff8L§0_§.? "_L.*%%%'~3EIf¥cP*c1
Between:
s/o Manappa H?--1ga;r;'_. '« %
Aged about45'y£-.a1s,---:~_V
R'/at Mughalkbod, " '
Tq: Mudh31;'T~., ' "7I::;
Dist: Baga}ia. Mans.
'Agéti Ta"i3ot1t_A6§S'Vy§:ai$s,
R)'af'%M%u$ii8ikh0!'I;"'
Tq: ftiaidhej, -
_Dist: Bagalkoté. anspoxnmrr
" " 9' aanaim. Adv.)
' "'I'f'his Writ petition is filed under Axficles 226 and 227
' fj .__ "é:f the Constitution of India, praying to quash the
T cmcier passed by the Pr}. Civil Judge (Jr. D11),
jMu<1ho1,passed in O.S.No.205/2008 dated 17.4.2009 was
" 'A1111exm'e-E, and etc.
Wp62878.{}9
This petition coming on for orders
Court made the following:
1.
The court below, by the imp:t;gn:e erciex;
petitioner to pay the stamp Aeefer-V.gettirig*.V: L' the sale agreement 'dated and admitted in evidence.
2. The defené3q;j”t~petit§e.xter”«.tiereixilfeiaims to be in
p0ssessi0I1–‘sof; of the agreement of
sale dated gfeiies upon the recital of the
sale he is put in possession of the
‘~pr0p::f3;ty,»_ V”‘me.ems that the petitioner] defendant
this document to show his possession.
any dispute that, in case, the pessessien
‘is’? ‘;.otrer to intending purchaser, by virtue of an
0? sale, the same has to be reg’-stered.
t frhererom, the trial court is jusfified in holding that the
fsale aement cannot be marked and the same is not
admissibie unless the stamp duty and penalty is paid.
El/3
wp62878.G9
Hence, no gmunds are forthcoming to interfere A’
impugned order. Petition fails and is dismissed._. ~ V 4
Jm/-»