'WP 22739 /2009
IN 'I'I'~II%I HIGH CC)UR"I" OF KAI5'3]\?A'_i'AKA AT ESANGAIJORE
I)A"I'Ii1II) 'I'HIS '1'!--IE 1 W DAY 01%' JANUARY, 29 2 V
1:3 EFO RIC
T1--11+: 1-~ioN'B1,1:~: MRJ 1;s'm:'1<: B S. I5-7iA'1';1; j" ]
WRIT PETITION No.22739}'2oi§9" tLBéRj§s}
BETWEEN:
1.
3.
Sri Si1S11€('.] K11m.2.11'.
Ag€(§ about 68 years. .
S/0 late Sn' Me}"1a1"('ET1a11c1.'*-_
Sri Nanda I{isI:'101'e,V_
Aged aboui. 65 y<:2}1's;._'
S/0 late Sri Me:_1"12a1E;_1:rarrrTi.
S1'iB§']é11'£1U1€B1'}l.)i'.§i"';'}1'1..'"' . I "
Aged about 62.yé:11=;u1. «$7 yea.1'S,'" """
819 late fitji ME1f1211'(?§'1&11'1(i
'--S1'i«.TE}:_,1111iv¥. Ki 11"1'1;'!.q.1j"; V .
A§,§<%C%'w€i1).1" n{>.i S1.1s;I1§ Kumzlr
» A _' <}}?«_1<'1e2*.
' A31 are 1'/ 211. N0.9O2._ {SW Cross.
, _'vS_'3.-'El1'I1é11}agé1I". R013e1*t;ss()1:pe31.
Kern 553 1.22.
'(BY .53:-'<1 Ar>1 R§93IZ)E.)Y'. A%)V.}
PETE'i'IC)NEERS
WP 22739/200$-}
AND:
'I'I'1e City M2.11':icip;I1l (.302..1m'i§.
R0!_>01'is0n1.)m. K.(',}.I-'.. ;
R("]3I'€:'S€¥'}[.f3(l§ by its (3(}1'1'11':_':is-ss§c>m=:'. RESP(I)NIDE}\§' 117"
THIS PI9:'m'I0N IS FILED UNDER AR'1'1(:LI«:s0.f;;2:2,6_fif=*P}3i«B:'
CONS'I'I'Ii'U'1'1()N OF INDIA PRAYENG TC) I)IRE(2'i' 'I'H_I__'£ 'i2Es£>_0Nr;£«:N£9 ~.1j{}~1A'I'H.A_ AND-vsU.B's{;QUr5N'1'=
REMINDECRS.
'II'H.IS PE-7I'I'I'1C)N COMING; ()N0=F(')R1jFR£§L.I_MINA¥{Y'1--iEAR1NG 'B'
GROUP. '1"1«-115 DAY, *m1«: COU.RT MAE) 1:; '}'.HE_F()I;{,_DWEN(}:
1. In {hiS'"\.x«':7ii}ipetflé0:2,"p01:i1'.i0:'10i'éare s(:*.t., K.G.F.
2, 'ARéssp01"1tiéI1f1E0i~Cir'y ML1I'1i(Yi})E11 Council. R0be:1'£.s0r1pe1,
' f§,G.F.. t:}1.0ug.}1 serveci. {here is no represe1'1t.21t.'i0n.
the (2130 of "£116 p<;é1,it,1'0r1e1's that though may have
"m21.CiC 21 z'c%;)res<?n1.aii()11 to the 1'e:=3p0ndent. rec;L.zes1,ing for 'u'z11'1sf<%:'
khzltha in their £.'av0m' in respccct" 0i'1,h<-3 p1'0p<:~1":.y er1CI0si:'1g the
%/
WP 2 2 739 / 2099
eopies of the regist.ered sale deeds. showing that t.}1.e§*-.»l1e1v'e
pU.1'Ch&'1S€d the ;:)mpe1'[.y in question. no action the
respondent to t.:'ans£'e,=: the liter;-H11;-1 in their names.
4. Learned Counsel for the petit’ie,ner:.de1fzi\vt–ng ..tt1′–e. .é’1~t:”t:E;’_’r);’t’:S}’)I-‘1
of the Court to the jL1dgmem’ _1’V€:’I1.(‘_it3}’€€31V'”§’_)V}”‘”H18 11
District, Judge, Kofar, in rz_A.i\t”‘o.t._et3/19é§’e;-.fin’ 3:13.03.1994,
submits that in respect 0it:’4″‘t:1_1e suit was
inst.itut’ed by one the sale
deeds executed in The said suit
was decreed. iearrzed 11 Addl. District
Judge that the plaintiflf failed
to estzlbtiesh “f.:hEV{L were the result of fraud
n has been taken. In these CiII'()L11’1″lSt,aI1C€S,
‘ ;AA3eteit_ic)r1erS have approached this Cotart.
Upon hearing the Iezztmed Cotmsei for the pet.itioner amcl
6r1 perusal of the materiais on record. I find that the
r ,sp()11dem,»CiEy tVII,.11″}iCif)E’1I C0L.:rte1′.l cnxghtfl to have eonsideaed the
W?” 22739/ 2009
1″ep1’eser11.ations sL1bmii1.eCI by the pc:1i1.i()ners zmd 1;1.1<e1:}"':i1r1
in 2-1cc.0rda:1ce with law, liccépimg in mind me l’€g.i.SJ?f?IE€”d’>.S21’E€
deeds and 1.110 judgr11er2%: 1′:311cie1’€2(1 by the Ci\’iI”‘«.C2()i.l’fi..VH1′ V’
I'{eg1,1}ar Appeal. Faiitlrt? E0 do so ez)~E21’i’is-«:’1 d’i1*ecii_dr1′._i71’017i1 “1}1is
COU.E”é’l.
E3. H€?I1(‘.C’.. this writ. pe’:.1’i.i(m TE:::2:_uj*e?§>;3(;tf;(1em~Ci§y
Municipal Councii is re;;1;éé{%11t21iio1’1 of
the petitioners and pass with
law after 1’1(>i.ii’yi:;g”$}:%:* expediiiously as
possible. at a?f1L\Vr Vtwo months from the
date of :’e:r;é’éjiMp”1 H
Sdf *
Judge
‘a
“3<1<»