High Court Karnataka High Court

Surendra Naika vs The Deputy Commissioner on 9 June, 2008

Karnataka High Court
Surendra Naika vs The Deputy Commissioner on 9 June, 2008
Author: Ram Mohan Reddy


Am=%

IN THE men mum on’ KARNATAKA, ~

DATED mas THE 9?}! DA?’ cm JI’!«NE;. \ A 4.

BEFORE % %_
THE Hor-VBLE MR. “i§i§Dni’
WP No 10808 J

BETWEEN

1 SURENDRARAIKA’
s/0 sADHUi;mKA–_ % _
A/A ‘ .

R/O VILLAGE.

CHANVNKGSRER:pA\'”AFEGEI€E..,_H_ PE’l’i’I’}ONER

(By Sri; SS 3

L’ ” ‘VTHE COMMISSIONER

Davmagiaa

2 % =.’rH,1:: A$S’f comma
DAVANGERE sus amsxorz

_ _ DAVANGERE

WI 0 LATE KESHYA NAIKA
MAJOR

4 PARAMESHWAIM NAIKA’

s/0 LATE KESHYA rwzca
MAJOR i E,.fi\

\L../

contending that the orders impugned am fully

do not call for interfismnce.

3. The ncspondent mg of ‘V V

objections dated 4.10.3905 oltiezrs
impugned are just, :10 not can br

interference. 3’ _ – ”

4. Sri S 33 ‘]£’éI:I’i’l.6(1 ‘0_(‘)1″I.fi{§9f’~]..”fO!’ the petitioner

submits fiievance over that
portion ‘ii}e1ates to declaxing the
Sale two acres of land by
Haia and that the writ pcztition is

‘ .__a the older in so far as it relates to

and void the Partition Deui dated

25′.’?..’198(V}« the petitioner’s father mound 2

‘ acres ‘ of “V ” out of four acme of the grmtnd land.

V’ to the learned counsel, a partition amongst
of the family is impliedly cxcluded in the
“{ié finiflon of the term ‘transfer’ under cue} of sub.sec.(1)

of Sec.3 of the Act and hence the Act is not

the said transfer.

3. The definition of the
gift, exchange, mortgage or lease
or any other of a charge
or an to of which the
granted However,
a 6% or tcatmentazy
disposition egemement is implicdly excluded.
The ~ of exempts a partition

amongst of a or testamentary disposition

” to Secs.4t-Ind 5 oftlmAct.

EA. facts of the case, more appmpriahely
of the petitioner and Hala Name’ were

other as family members and had by

V K V Am’ dated 25.7.1930 on separate’ :1 from their’ may’
distributed thefanfilypmpcrties being fouracresof

‘v.granted}andwhencethe petitioncrh fatherandiiala Naika

M

took one half Sham each ( two acres each)

transfer, stands excluded from the V

The orders of the Am. ‘ti;e1~.of:

Deputy Commifiunoner to
jurisdiction, ” I

In the xemti,’ in pan. The
oniera of of the Deputy
to declaring the

Pare ‘ -_ esbetween the pee” s

fiather and’ and in all other respect

L e R .A3:;t’-iof Rs..3000/– in depos1t’ in compuame
‘ jwitli 13.6.2005, is directed to be made over

xreLspowientsu Z 3 to 5 strictly’ in edema w1th’ the said

‘ Sd/-Q
Iudg3