-1-
IN THE HIGH COURT CF KARNATAKA, BAN GALORE
DATED THIS THE 13'" DAY or MARCH 2of¢ja_
BEFORE
-------------------- ----
1. *rv.mmNna.TImv ' ._
age '1' 's".s'.'.'mm-"**rH:*.. m;n;'
nnmnmomszvmmis
EJATEW '
[By spa"; Lam an. ADV. FOR mm: 5
' n.m' A "A. jDLn;afi
'K Kill-II-I-I'»l\-I-&.lV-¢e'l M7",
jg ..... .. w
« . "3; ii) 'ffli.I.-I.J.l.P1'£'.l.
"I+}j?£'LT.R{3}"13r*l 'v";.'£.I.AGE
'Y H 1-IGJBAKOTE HOBLI
.. P?-Vtifiiaififi TQ
RESPONDENT
A ” V. ” [E-:3′ Sufi: M V cmnnm mam, 1
.l’I$ Pu…”-4. .$ FILED U,’&. 190 OF’ CPS “”‘””‘””*”‘ “””””‘
(I-\uJ”hI&II-‘J -I $5452
fwnemnmm & nmnm n’r.1.2.a0oa pnssmn IN
‘I’!’.J’I.I’IJ! In
fimurau; G6 03%’ ‘i’n””E FEE GI-” Ci’v”fi.. J’u”1.Trf-E ifi.’!'(.1’3I1’j
AND JLIFG, MADHUGIRI, ALLOWING THE APPEAL AND
I?!’-E’l’I’IIT A-E1} THE JUDGMENT AND DEC’-REE
D’I’.l3.1.2006 PASSED IN O..NO.I5 1101 ON THE FILE OF
THE CIVIL JUDGE [JRJJN] AHD -.I1llF’O, PAVAGADA. u /
IIJI1 \u\J|ul’l\I vr lI.r-uruvrumruu-u .—-..,m’ —g’:—.__ __
-2-
THIS! APPEAL 0 KING ON FOR ADLIIRBIOR TI-I18
%”’L’, E CQURT ..’._1-fl___D TEE FOLLOWING :
This is plai11t:lfi’a second 4 ‘f’ i§tT
juxlgznent and decree of the ‘
has new-aside tlie t
……1 __._g;,a_ _._____ 1’__ _., uuw
anti ponseaaion over wit A’
2. the parties are
« .. LA 3; :4.11.§t;bji§:::tV.”‘r’;:1aLtbar of tha suit is six trees and
AV tresas are standing in the uouthen1
of s_~;.Ho.9-+ of Y.N.Hoaakoua.
xiiiinx, wmuu. is um. r-1.1.. in ‘.:!:.e %L1*… 2’:-.I_,,-=11,”
-3-
irxoludingkharab. Theaa1d.landbawet1andanc1the
enma1andssruuyo:mmarsxaaueaa.The:-aaraatgmneo
mrrmrind trees in suit Sy.llo.9+ of’
-what ‘F-u” ta uu”” 3-arm-u. “.”‘–..=» aai.-1 tre..-.5 _:i.=.-,…v-*V=”.–‘*” “-1-‘==*~’~…’-1«’..1
and mama by 1:11: ancestors ‘ j’
man mm running in suit
_..m:-4;-:_m:W1 a_m_:-mg’ the halls.
-…….a-……”.-._.’.:….»i .n;.L……”‘~ ..*..’..1 A..- 4-1….k.I.i
lift? flbfiiif “11”UI:a mu uuu umwuum””
tz-uaaon1;1r1a§’*.»:;_(J’…;41=se1-z1.:Q’Q:._. m «n….a 1…» ~ a.
tree is aged abnut 25 years.
Thre. fimw.am..*”‘**’h”fa }an:.’. r. a…………….. . t…., ..v………….
side at’ Lu”: survey number. The tiaiamiant not
purchased 1 acre. 1′?’ guntaa in S,-,r.No.101 and 1 acre: 5
guntaa in Sy.Nn.102 in thnymr 1996 from Chowdnmnq
K/.
and othara. Subaequenfly, the land purohasad by tho:
defendant has been phndad an sy.no.1u1;:?T%L.na
33:.Ho.lO’.2_;’E. ‘Though the land
1-{u–:un.a-1′”-up -nn.nu.n-u-name. Q manna 1’7 .I-1-11’!-I’I-an fl
I acid-«Isa, ~.
§-I-I’ Jnlliuwlnllilo IJ Hid!-T T! Ih’!_’&
I!
measured 2 mrea 9 gtmhaa. T’
dead dated 3~s-1970 in
non 3;-;.Ho.1o1 and 102 with
anther surrey L uni
‘”””pj::a. fifit ‘pu.=”*Paafi
mare in no excess of
% boundary of sy.uo.94 of
«<4
guy— .:'_–_,-p –.—-u._—.–_—- , .~ —- l– ..-.-.– .-mu…-._– –….–
flnfnndan? ant nunzhnnad
;-";3,é:,ia'-q;m7r1.r:'a :.=. which are adjaoetfi; 'tr: "v3r.h'<':.§-'r
% 'ggrzmgaecremxdant. 'rm ram is clear mam me me
'T.L..':.:…:…42.n'I… 1-..;
datfiandnnt and thus RIB extract that the
uni» 'Inn.-I +- I A? -I-an-an-n-Ind {Hanan
gwfl
V' V 1\I'K.'.I-I-ll»I.I..I-ll) EIJIEI PI'? 9'; 'l'l'\flIa all!-lulhl I|V.u.nl..I. llflul-I vs uwuaanlnannus up
Qfindafendnn' mum' omyam-haueputforthiaiu
omwumauitfiwtamarkuuemmmoncumtmumwee
whichareahnwnanABGDEFit1thap1n:h1tro11g1:;
Uh/'
aur-my number. Tnere is a 'I":r61wn.
'' , goon wmuuuu. Tha saifi …u……….
-5…
almtch. The defendant has no manner of right. title or
puuseaumiurz over the suit trees. A1hu111n1ivul3r,’ TitT.wna
gzmclggtl, L’ for my reason, portion of
g. 1-: av:-A. .._._._. _._. n….._.I}… An
nun E-F tram are finnxnluaifi
:1!
9}r.No..101,f2 and 10212 orY.né.n¢¢1§¢:¢;g1;¢ $Lnrk-91$.
s.c:qu.im::l 1:11:13 to the sa::ajTkp«t;L;-1sm;:f
trees by adverse opanly.
.3;-94111;}: tn:.: t_Ln_a Sy.Nus.1D1 and
tar: err =- +
‘afamuafii ymma.
Tina-firm; ]&%!§;ffi3&gd of titla and
aa-……—=a-A é:£.aa-§3…..-vzt. He a….._……i :11.-4+. 1..-, 1; g
% of defienxlant bearing Sy.Hnu.1D1I2 uni
‘” A said ta.-enohao are dug up by dnfecxdanfls
duguptnjuntu: lnaap-up
_-…1 ..-……uu.1……. I-c-unun’In.n.n «ma. aha
‘TIT’
ED
a.til1uan:’stiluwa1lw1thJn”thelnnk nft1r1ac1atarn1an’°’t
bearim Sy.Noa.10l.c’2 and 10212. On the northern side
o£’t11enaidnvacr:ach,thea’e’naati11landan:ithuuuitfivIg
/.
\.l,,_/
-6-
tamarixmdarxdomtrmbinmtreeaareammmdwell
within the boundaries of Sy.lIoa.1D1f2 and 1o2g2%am
they are in poaaaasion and enjogmcuent of
-.uu’& C-an.-uumu-:u-u II-s-.u.n.u and 1-‘-nu. ‘nun
5|-Ill». l..fl..l.I.IIl.I.l..l. LAUGH lI..I..n4 L133 .35»; uahuuuzaa-.’-:w§.wa_yr .
the dze:f¢r1dnnt’u wanders %
puauueusian ofthe said
trying to anoroanh the odgo.
wan done and the
_____._ .11-… ….’I.___ -__
addifinflai isaiie rugarumg aawznn-.=’
‘ plaintifiwaa axamimd as PW–1 and has
% wimmea as Pws-2 and 3. He Produced
“,u.’:-
,whicha.remarlnadaaEn.P1mP25.’I’ha
“*.f”%.1.”?L1′.”§:’5″:.:.”.”:.'{‘.- …”~’..*:-.ael.”.s-..-. ……—-1 .-an… ..-re.-……..:.*….. one
mm 3 as W-2 and p1’a¢iux:ati 2:’: documacrltu, which
an marked an Exa.D1 tn D22. ‘1’/T
.1-
The trial Court an appreciation of the aforeeaid
oral and documentary evidence on record the
has established hie title to suit ah:
I
I:I.un::u.un..u|. ‘-%5u”nu.ua-.u. T
_1._fi__Ji… 1…. 2.3.; m . 1..1.:.1. +1…. .,,_
.. laufuviaeu V -u,q.n 4
land. It alum held that while we % ft e’ %ie-.=~;o
mu that the plajmziif has
his tilgg by adverse the
reappreciation of entire
e fiarmulating the point: an-
,p1sam’ that the euit eix
‘ Sy.No.94. Merely because, the dufieudnnt
” X eatablbh this or in the am deed the six
not mmatinned, would not cnnfier any title on
…1..:…a..-.n- rn……….J”…. M + nnlal’ I-‘In
I
” , the pJ.H.u1u.u umeume. u. ae..=m.u-.–, we _,.. ……. …….
edeuftheta.-‘1al’ ‘acitheuuitaf’
l\:’l’I ‘I-Alvin: in lIl’lI1nu—v-
@icsvedbythoaaidjudgment.a11d denreeofthe
lorwaravppallata Court, the plnintifiia in second
fidvowte aprmxing for tha ‘k F’
ixnpummad judgment
Cuurt oomenda zflratly, Ibrmed
mt cf s5r.n-$94: belongs to the
anti ju.=t1….. in
g1″fl:I1l:mg’ athanlm’ ‘ es, the
and the trees are in
of six trees in fiif: dai’aa-1ant’a
and the order cf tha Assistant
is being set:-aside. and thercfore, seen
angrlga, the trial Court’: decree was legal and
anti apiaallata %::.-n c’~..%f..ed. aer.-l..1_:._
E armor Tn:-ainhm-£e1″ingwitht}1ewei1 annuities-edjudgnnenifif
rm-. trlalcourt. V
.9-
E:.Idonotfindanym¢r1tinanyufthosea
contentions. The plaintiff has come to
as-.-:P.i.-‘.-3 deal.-.=-.ra&:-. of nine to *..%e 5?.
land must which these 1′:-anus
do-oumenta producaed by 1’
ownership over the land
matter of the auit.;__’I’11e. do not
claim» txixlg. pmciunea no
the if it h to be held
mmdanvs land, the plaintiff
‘nu; uy acfvifie ‘fll’3Iiit'”:iiiITJ”.I, thn-ifi’u-_y-,
‘ti.t1e~’of the dafvmdanta over the land and
‘ :E€9~duubt, men in the sale dead under which
clairm title to the land which 1’19: hen
32-‘-..:2″«.”.’.’i;;.:;’:*..-.-..-3-“..,, Jam % rm ..rr.-anti-.m_ ef * – 1W-H-L Mmflhr
..-.-u- up w——— ——— —–_’
use in the deIandan’ ‘ fa sale’ cieaati, mate” is no
mentjnn about these train, it would not follow that the
p1ait1tm’ is the owner cut’ the property. Even assuming
tlmttlwwueenanasitunmdattlxeadgeafflmhnllathat
\/
.10….
does not eenfer title or any right in the plaintifl. The
trinlflourthas tomlly naindinanctnd iteelfin
I-‘MI
.I&In§’LH-PI-III-I INIFTWIQK infill’ QC’ “5
-I51-an 9-rm-tam-In’! egg 1-Ann-W! 9__v!_\_rI_ halal G that
titie as not established, the
entire approach at’ the trial ‘If .,;i:es’;:h 1′
erroneous and the afiaualjntae
appreciation ef entire mlly
:…_I.:fl._…$ lam _..nu6-$o:–a- .~ _ .&3.’:I”I “1
J’l.ul.Bl…|u|.«|.EflI..l. ll.-I.|fluI.I.I.I’ IIar.l.sffi. u_4niuee|J5a’.,I.Irs6e.¢u Iu.n..-A uvwwaw-w -um -.-.-.r
5
L
n
‘1″
In
I
i
i
I
i.
i
3.
F
1:’ia1 1::-our-t. rim rightiy
that tklfigfilfllte A Iitb over the suit
the plea of adverse
E’
l”'””’.
pln.1’ntifi’ has to fail.
said aj;’rp61ira'” Cfififi is in
and based on legal evidence and do
may legal infirmity. Ila uhstantial
law an urine for consideration in this
see we 1:.-:.;.-ri*. adminelur-..; 1′-1……-mrlme-, LL:
V. ia dismissed at tIueatageofac1m1as’ ‘ ion.
In ‘
Iudqe