ix.) This petition is comirig on for Preliminary He211'ii'1g this day. the Court made the following; ~ ORDER
Petitioner has filed an appeal
Competent Authority underthe provisions-o.fl:i£arnat;ai:a”
Stamp Act, 1957, questioning the
District Registrar. Shi\~’a-1_jii1ag§.f¢11′. ljarigalozfe.’C_:’E71}V:i’ said
appeal is returned by the on the
ground that the pe”tit;ione.r produced the
relevant records V_a1-ong”‘vfi’th”the memo. The
€1’1dOI’S€IT1e:_n–t”~ iss.L;t_ed ‘ Appellate Authority
return’ing._th.Ael’appeal”‘i.,5:”‘calietl in question in this writ
petition. A
»ffhe1’e'””e’a:l1not be any dispute that the
uaepvpellant before the Appellate Authority will
have :p’i’oduce dOCLu”31€f1tS before the Appellate
for just decision of his appeal. In case if all
the relevant records are produced by the petitioner M
….appellant before the Appellate Authority, the same will
be helpful for the Appellate Authority to come to
P5
pd’)
appropriate conclusion. Hence. this Court does not find
any error in the impugned endorsement.
Be that as it may, it’ is open for the
represent the appeaie memo 73/i§.vh”‘a11′-.A
documents as required by the }§.ppc%Ild1,_e§A”A1’1tr1=er~i.§Vy’.uL
within five weeks from If
are represented alo1ig..V_w’ithV’Hheeesella-ziy doeiinivents. the
same shall be decided law at an
early date.
*vPV ” d