High Court Karnataka High Court

Smt Kamalamma vs Sri Gopalakrishna on 17 April, 2009

Karnataka High Court
Smt Kamalamma vs Sri Gopalakrishna on 17 April, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKR AT SAP~£§ALGRE 

THE HOF\1'BL§ MRJUSTICE A.:~s.vE:\::3t§'e"a«:x;_;2; séfiéafég 

DATE9 'ms THE 17*" am at: APRIL 2:399   

BEFORE

REA N€).913f26Q'§".__ 

BETWEEN :

1

52% KAMALAMMA 
W/G THAYAPPA  --_   
MAJQR R/AT M@TAGAN;fi._i_+E'AL$.£*  _   "
MAGAD1iTfi\LUK_,  M V 

BANGALORE_ mswaxcrr V 

PEN §_:0'i'>E  

Sm. "5A.=e,o3,sx:v:2x,  V? 

W30 T. Vr:HAnza9\A'9P,*a   '"

MAJQR R;'AT-Dora MASANDRA

vI;;_LAc;E, SARJAPURHGBL;

Ai\iEKA_L TALUK;$.A_.r«§GALQ RE msmicr

 V « %:?%:":*+: came' 5251962.

... fis?PEi.L3a%'s§TS

°"'{3¥ SR}:«,. CHA'?£?§?{ASHEKHAR ma ws ACC Associmas;
"  €-'5OPALAKRESH%~§A

{Sm LATE magvamawa
 magma we 25; I mess A

R 17' STREET
EANGALDRE S3



2 sm. s. LOKANATH

5/0 H. SHANKAR

MUNEYAPPA MAJOR  _

R/Q DEVANGA seam. BEEDHE   j_ 
ANEKAL Tewrg BANGALGRE 01$?  . 
PIN case 5263.062  §flq§«.Ri<5;fN'§}.ia R,§,Q
MAJOR R/AT%i..o:;mDAKETR£ aA<3m;
Awsmmieww,";=sAN$A'LQaE'%-mgr
PIN zszsxosz;-A    I  

 RESPGNDENTS

(3? sR;'.;1K". s:-:Ixé,a;:I._ ?gé;e #93 R4)

_  f <".E_;'V!??€I?'5;""?¥?;$.:A€.A"IS FILES %...%/'S we {yr cm AGAENSE" "mg
3u9evEMETNr,MA:sa£~,_3--§_z.;§ {;:_R.m,) Am zmmg, ANEKAL

 §"§"h§$ R,S.A. ccméng as": far ad;:2£53:"m,. am éay, we

VT  ;C§5'm.£*:'t deiivereci the fcséiewing:



EUDGMENT

Appeiiants had fiked the suit aga §§E.$t__t%''2e_.'re'§';}§r%;dé:§:'s;.V '4 

Enter aiéa fer a deciaration that, thvééy ;a':'Te:'t¥'*:Ia_V

awners cf the suit property afid'§§f}'&t.. théi:.rén3aci§é:§i._:u--n.§V£>.§*
the deed dated 21*3.1959Vbetwagfi"§-:: ga:_fatf§ér a;fé§i gfie 15?
defendant, a§%:hm.:g§"s 0ster§si.b?:5"y.ei;%f§r%§ssL§.éfiL' §'§§b"t%3e ghape of a
deed cf saie, was  _fact a'"':;§ inavé"*~the:.f§s'ui!:""'pmperty rszzomseyed :0 his same am after

 Vi;'in¢e péamtifis aése are reaéy and wéiiésag is get

 §:§7_eé"'.:éi£%i;'A'praperty recanvayed E3 thair names 335 wfien

VT :i:}i'ie'y"TVappreac§'ted, 15': defemarzt kept? quiet; bark 33%? they

"'._ f%.>ur2d that, an account of €O§EEéS§¥i& actg, suésequent saée $2'

the property has takea géace amangst the éefeafiagztg am

%

NA



4"' defendant: is the uitémate gurchaser 3:36  

transactions in fespect of suit ;3r§_p;e:jz_y t;%e?t%;%§éié;:f:.'V""a:;*s$V 

defendants are naii and vcid. Based 'gm :;':'he5'sa'Ti:é '%'~';*'§7a'*'.*.e 'i:"::i"a-~E.' 

averments, the refief ef :ie¢:i_a':<§tEe:§,*v. x:'e<.§er:*;:;iEVE.}¢::=;,.H":3?

mortgage and recevery of pcssas$_E_§%%-xgvas, pra5y:-sG_.__ 

2. is' deferzéarzt rema '§h'%e;;3' .a3'i:'«§?.~$zit $51533 mated ex»

parte. 2" and  é:§§:f;1;¢tV' tfie written

statements.  4§;V§§fi'..wr%'ftté_:3  s€;atemer2*: defiying

the averms;=;:*fi:'§ 'mwe ii? 7tE':é'~;:g§:a§néé':§é ¢a:":te:1§§::§ ma: 'Ewe

saée deeé   by Thimmarayasga $3

favaur of_d;efé§Tdé::t 1_vasaf.<.~:._»':"§z:»§%V%:: fixe fawn 3? any ceéiaterai

:_v*'siec;zrEt'g§'i~bgé was fir':-------::----:st am? 52:: saée fer a vaéaafle

ci§c~r:_sé§ 1a?_r*at§§§.g~§_:,'%  cfiaém 43% the géaéntéffs that, 'me gsgcperty

 §e» e}fi  agf';ééé_  fie recezwayeé was defiéeé and E: was

.. _'*_:«.»_§§'r:_5tenaecz'~ vfhatv the iE"3{§S3C§iGE'? was mt at a%% & meriigage

  fiéfiefa, me Iqaestéerz af fedsmptésa was sat awe, it

V'  .§égés € ;er:ta:°s§ed téwaé, an the daéa cf exewtéfin 9? {ha gaée

 "'-., 4$'§"ef:*-.ed, the 3." defenéant was put in gossesséoszg Wm iaiar

 goié the same in favsur sf fiche 29$ defersdarttgcr asaéazafiéé

/'

a/o.



consideration; which thereafter was scifi by 

defendant for vaiuame censéderatécn igyéjeg" fa.*ae'u':9jg.;;§'w.:a%%§_ u 

the transactions are vaiéd am genuinev',  . 3 A

3. The Triai Court; én  V '  3
parties, framed the %ssé:es:,.  ' V' 3 . .' ' i
1.

Whether the p%éés:1″t_.§’ff$”»i*.%}a§z age we
a§se31:Et;e.§a.~;:’:er§:5 Vs§i’:’ .g;’;.§.’§’ete§z;;§:§’§é’:p mgeriy?

2. Vv’h§:«%%;ié._{ §’5′.%”;e%:.?va_:.a” ;a:§V: ‘t%§ey are mad?

t:3c’~V.AV:’zv:’@¥’si§jé§z”fitéxe sesit schefiafie
;yy%?{r¢§my?j%[%AA %}_T A

3._ _ W§§é’:%z§”§ k§e§¢%;saa5%: $9.1 pmzsea that caurt fag
nby :§:%é’erv~p–E–3::2i%ffs are insaiffécient?
dafenfiant $59.4 graves fisat sazéi éa
. iimitatimx?

S; ~~ %f%1.:e4ther 43* éefenéarfi waves Efiai $33 is in
Eawfisé gossaxgian am eregwgmant sf 2&9 sasét

scheéme §§’fi§$§i’§’?

6. what oréer’ or decree? k
/’

X

4. 2*” pméntiff got herseif examined as a*§’:i’§;§-

Exs.P1 to P6 were marked. Befendaegtg »gxami’t§”‘e5′;f;.::’;”§i?iJ;s;.V:. ‘4

ta 3 and Exs.D1 to D8 were markedin’After:’cé’a:.$§détai§§:§’§s.. “*1,;’

of the record and the r§va§ cf$_§ét~ejsf;%icin:=. : the”.$A&~§igv«-vwaé
éismisseé hoiding that, the =£:1_;§te§:’i’ ‘i2i;i;A.3;f£%9
executed by the piaintiffs’Vfa;§ée,r”«-fig} §.’faj;r£§’uVk’: 1?’ ciafendartt
{Ex.E>1) Es an absomteu saw.§:§3_e” §%;:§§:”.Es”.barred by
iimétation and_ d§fe§;d_:aint._:- Es.’ i}§ Si5V55$@$5i0?? am!
enjeyment VQf_Vtvi:f:e. owner.

5. ” fiaéntiffs/apgeééants hag

been c£is:’:’:Essei%.f.._%%’%T!/xfé’ E;<3:§~.*'._e:"w'::§3§'.'53ge§iat& Ceurt by takiag mtg

__r;a.g3sicie;.»:*é§§:§'V 9§*; theV"r"ef’«%%%%23___suit §:”epar”£y amengsi: the éesfeizéafits

has’. is at: abseiute saie dead, it %’2a$

fL:rther ?aa=;E¢§.AVt§iéft, rm ara§ evidence cafi he aaduceé :6

*V«.: §:§:.{zt:’1a::i§-§*,t téia tarms 0? 5×31 ané fiat the péaérzfiffs beérig

mt §i§%3é£6r§es ta Ex.P1,, Wail being fifit present when {fie

“«:’:’§é;5:*§3s’actie::s’2 between Ewe?’ father ané ééffifidafii fziei msk

fiiace and haziéag rm persanai kfiswiafige abeut ‘Ewe ihéngg

/1,2

which transpired between her father 3:35 we 3,” é_e%’?:é’z*’:?fi’pa’;’irj:~~’éL§’_ :

at the time of execution of EXP} s3_:’;;7:§ _’chey_:’?1’a%§}’3~vs;} ‘:§§Q'{_ ‘4

examined any cf the witnesses the .?3a§a_1

estabiish that transaction was ~’aict.a_;aE%3}”‘~E..a t%}eTv’;}’éit.}:sr:£:;VVVV$.§’

mortgage and riot an out and eu_t *s.a_%e.._»ar:d”‘ «aégfiderfisucéz
cwcumstances, no amew*:t”;¥%”‘erz.;_§ £5§iEVéé%3j::Asa=; ‘§~s » gzsfficéent :9

hoici that, the transactiari wa;=.;. r§}3tV£.-Aé§.a1EéA”?a:a:£§”1§.%;3;éas meéy 3?:

the farm 0%’ 134″. $a_%é_ .éeésj; £§:u t’Eeate ::e§§atera%

security far__af§p::.-:’%.=;g.«f%2i°:*;é’é.f;§_ {hat the 3:3? %$ aésg

barred %y:’:vV}ti¥rfi:e.1 ‘LC.%:–a§§‘>’~V,3{.’V}V’§.A:__::.

EXP1. He further contended that, géag Ce_.a’¥i3–j.i:;*;é§sVéé:;–_

without properh; appreciating the ev§dV:§nc<;A'e.%: ?€*;’:5d}”-?$a’€§a__’

erroneousiy dismissed the suit a;ré_d4–..§ppeta-i. ‘éné E:§§:::je:,..,_V;ii?fié3

substarztm questions of Eaw V_{$i’s e<:'–.._»_§n afigeai

memotandum fie arise for 'icej::":s§di«erzs{_:%c%2";. én:'mew cf zasézich,
tha appeai may fie a+.*£:*av*;§tte:az:'g"'fa:ff%..i¥fi:-!*}6.':;£f 7c z':%'&_"zs;i'i'::';-,%';*ét§o§':.

7. Sri i::w;*’sse% agpearéng fa?
the 4″‘ re spon£$’e:§’:., _¢c:}1, %:?;’e«…’}:>tE’:erV§iér2d ccmierséed fiat;
having ;’ega r«j is *:%*::s.3_.’;:;A:{‘c;:.ii’§~§._§ :”3s»=0? 3.580;) 9? the Transfer

of ?rspe;=€:yAcfiu”{‘§§§&~.§’ictA”‘-fééf’.séwri) and fiavéng §”%§3F’G :3

I-‘i §Vté§.gy¢v§sié’§”:s ‘ef’Ss.;§i”‘é’:€d 92 of me iréfiiaa Eviéeace act,

t?{e.. Eir.;;§%”%.:’;;::V7e.;é;i’c§Vé;§s–:§§?;jv:ere justifies? in passing tha §%”E’%§§£§§’%§d

‘ “‘vdecreég_, §~f!.e~ {$343553 gubmisgians in szspmrt cf the §%:*:£§:2§§

“‘ –5i.*’v’ a__:§’cEAA<;an¢k.;$'§en$ 9f the Caurm baéasw Ea téze émmégrseé

";§:gé,gm.e:f§.=ts.

V’ 85 Ta adma a semrsfi ameag §§?’§§§§’ Séctéaa ESQ @Q,

the émpagréaé jufigmantsifiaaraes S§’§Qi%§§ géva age ta a

sagfistantiaé Qzgegtim cf Eaw. §E.§bS”£§§'”E’€§§§ Qzgeaiémé 9? E39;

\

/1.

arising in a case as between the aiartées aheasfi

impact 9;” effect cf questiaa sf éaw ma thg géecéséfié’v’§–:::’:%%é’V.%és:_

batween the games. A quesiéagz ef §a?§;, %,~};§=2§.éi?:«ET::§%A§é-:%§a§’*,s__’

6?’ coiéataraim having :33 bea:’%:§§g:§:::.._Vi%2e’féetaéi §;a§iT:'{é§’%§e,.js&:§§.%3

as: be a szsbstaaiiaé azaestéan :3? %a%%.{.””-if fige $é.’se«s*;§’§2″: sf %aw

has beea settied by the C§ EiI’.<«§é§'§'§'.'%i'.'1'{3§?';fié"~-{%§3.%}{_bCG€§§"§ 5: 23%

Court, it cams: be sa%VdVV~.–£%3jat,'V–.'invizives a

aubstaatéaé qzéestiém ::5?'__Ea?.5.}".. §.'E.:':"'.t%';_a_4=Fz:,,V.V§'%9:1'e"'+:;ése wE§% féét hé
cansidered 23$ V§–§.f~;i'£z.:;"é:_V:fisVé taE7.':";.a{E'§ta%:t§Va§ auestiefi $1' %aw
mace ident§_caE_ q:3VéisI't§ss.f€'v::f"'évaiéwggas decided eariéer. if the

Eawer appaéiasfie – C'o'1urV:'is h4:$:7'%:;,'é f:n§t neticeé tirza bérsfiing

;jecisie:jz;§"zsf. thVis."e:" the Apex Cami er m§s~

in'§.;7;térpV§¢'Ee§;"' gr :Amisapgééeé the same and tha céfirrect

ap;§3%ca-€:_i_e%3's;»f"_§$wAV."§2;" deaéareé wauéé have éeé ta 3 Qéffmerzt

a'_ecEsie§€; t§fiv–£§1a;2:p{aa§ wmééd érwehze a $t.sb5ta?'si:%aE Qazastiw sf

~:".%r'.é$pEté"é.he Eaw eartier haxzérag éeea setiéeai by Eéaééng

' '–. ;_b :='_;e<:Ir~_:-Vfif'ier{'c$.

§. Execagtéan $2′ E>:.P3; $3: the fame?’ af tése 3§§a§§§;2§s

% in favmsr ef the 1″ respanderzt is met En etfispufi. Tiwugéw

.z’_’¢

3.3

EXP: is titéed ag an absséute sa%& éeefi, {he agaeééagiis.»

contend that, on ma daie 9? its executien, ifiéffi

era} agreement between their father” and the 1″

$0 the effect that, the preaerty wouEé: 5ék’a£.e§3%Jeég’s§T§”

receiving back the fear; amount 9? Rs1.’2_,G§Gi$/M. ;Ssa-_{.:;c:*0vs’:*;%:9s<;ac.;%t'e'§ ergiy $3 a ceééaterai seam???

far regayméai 'GE the._§é-$32: é§=::_§?::?%%:. "€929 Mai 5924?: E33 heéd?

that ther&;;E'c§4i'S»-fig':"Ex.§':?. Enaéges ét Saar éieaa it is 3::

I-]_3§se§V;5'§'faéV.s?¢é'i}a fiegé arégiézat, Téfimmrayagga has receiageé

tE§§e- .éa.§ é~ cc§:%§'s§V§§é:faf§§<er; 6? Rs.2,S§@/~ fram the parchage: ~

V V' 3," fief'e"mda3_~2*xi qaflé has ccmieyedg ffisse frem encumésraficagg

..awnér3§§ip rights cf the sreparty am has ms': ifie

';3a;w;_'h*as.ér ér: pessessierz ef the game, im the psresersce §€

_4w§t?:$sse$, "£139 éewar appeiiate Ceiért ea re~–ap§§*e€Eai§§:": 5?

évédeace has netécesi that; EX.§3 whegz execzstaé, the gaéa

mnsééaratian was Rs.2,§S§f», Wémn time Eary same

A.

31.

property was mortgageé by the 15′ defendant En «’fi3!§%i(3L£”£:’T ”

the 2*” defendant on 15,9.19?6, the amount E’f1 §§§i?’é;9Ia5’_t?§¥a;%:i’.w

Rs.2,006/- arid that after reciemptécn ;'<::f

defencéant said the property €»o_ th_e 3"' .__defgffs.}da5:n§v'f""orij
15.2.1975 for R.s.3,oso/–,J'which%si§Si¢;ves<.gn :aés5ca§.at§.aEn of
Rs.1,009/» between was:t:;% ;.%9?15%%V};z'§%é'i':t§?;'j§{;ar%:e:: the 3"'
defendant said the ;;$§*c«§ertsg"'E:&"fé§:é_§:ri.}:*f' "fiefersdarzig,
the vame of £ay :R. sf.2,fiGG;'- €%%'%§'3h
In View of as tha $33: that
E)<.P1 doés _ :'eA
.*V: ” .c;§j§f3″3:=3,’iv’r;–fi.:VV§’?’>”‘ ccvenar%tf%*ec%?%% ‘of’
reczomreyancé ;°g’a:1é’§{:’§}*:Vg’|; Jthe safe terisidefaéécn af

R;Vs.2,GOQ_;j§–~’ from ‘§’%sVE’r’sf:.;r;:§:a;”a§}a$g3a, it was §:e¥é that, Ex.?i is

:ia?2;’; V#fis§§;::’;e_ :5″~.aEe ~–z3_ee£i. The ?rEa§ Csurt am the firai

app$’é$ai’é_£é’:z:§t’3.fjsa?§%éV”arriveé at a C§?’$C{£??’9F3’€ féméézésg that,

$59 t;*anééctia:::::é m E><.P1 és a saée, havérzg regam ':0 $12 weéé

.p;_:fér}¢'Ej3.§e cf faw, that a deed mass: be cefistrued,

§1é;sf§.§§'é'1§?VV§'ie=§?_aré ta the iangasage used therein. Tfie zzsiam $5

V TtrEa:§'asa?':tien :::ar2 fie asaertairseé by reafiéevzg iiée §§£%.§E?'E%{%€ as

4""._§%.%;?z@§e and no? by r@a:'i§§'§g a sentence 9:' 3 %:eQ)m.

Z.

£2

16. it is net in fiéspazte mat, EXKPE was :30: (:3:”%%a§’;-*a_

any recEta§ that E’: is a mertgage er Cfififiéfiéffiiififi

therein was a éebt and the prageriy is cafiateraé–‘.%$.§c:;r§§§¥’;

it is net ifi dispute iisai, Th§mmaray;2’§?§3a-«axé:;:z’;éé %;;»<;§?v1T.

an 21.3,1§69 3&6 was aééve up ta

fife time he did mt make' a'§'€.:.8§T3§3'{'..l§f*Cé VV'V*<:–v_§§*t'a'f::z
recomseyance ef the propr:esf§y* ,.¥'='a2'*e';A.."§;_j~§é:im¥ttaéiy–waé net
gresent whera tfie tsansactififi .?_§"ie§ésL*:§§:g:' LE)é:_»..{P'E~._tm%:.§?>i

ta estabiééég t%*;ai, i’f–“~»éz3a§’v::¢t«..§_§%tar*2~d€.~c§ ‘m be acted 2.233;’: as a

saie deed, b’:s§ za:e$s5”- éeeé sf rnartgage. éée

§aman§:4!.;$«§as méé’e.._§_§riier E0 the fiiing 9? the 521%: Qfiiéfig is

‘2’$§dfl7eer§{ f§”¥Jé:AQ;}%%<§§.$§'tY fmm mgrigma er ':9 §"eca:na:e;: téae

33$-e;;'-T'.__V%.;F?é'é""_~v$;.:$$e§ue:3t saie 'i?"3:'§$a£'E§{}§%$ §etwéen étise

V V' t§efend§Xa:–a7tsv~..':a'sp:ér Ex:-($.32 ta $4 is aémétieé, 4:" ééféfifiafii

"~ A4i." fi3L§§%éngLp:;:*€I?§ased the fimgayty aéseéer Exfié izas §§§ i%':%

Erarasferyeé is her name am %:as gaéé iéw

VT gasaséésmegst is the ieaaé £39532, whéciw is aviéefzi: fmm

'Exs.§§ ta 98. In View 9%' the 3§{"fi§$§§$§*'% W PW}. that; aha

wag fiat greserzt when the tzansactéan reéatérzg is Exfii

:3

took piaca, there was an obfigatéors on the '

apoefiants to have examined the attes*:7o%*s'*5:o

11. In the case of RGO? V’

THEDANE (AIR 2oo3 so 2415), tréoegjsara mezgrso or §L;’§:e “of
best evidence has been heioas §§3§’%’o§?§é’:i4._

“Section 91 re§atTe’s’,_ terms of

contract, gz_’.;ae.;<::i;:s;-._an.3§8: Phipson Evioence 17″‘ Eon. p.348;

wigmorws Ewoance $2436}. It has been boot

” ciescfiood by Wigmore stating that the ruio is in reo
seose a ruie of eviderzce but as ruie of substantive
iaw, It does not exciude certain data becaose they

are for one or another reason untrugmofihy or

/..’..

14

undesirabie means ef evidencing same faci_;-5tei'”‘:’.%#-‘=zj’L*~-.__j’

proved. It dues not cencern e pfebathze.,§’e.e§si”;§e§_

preeess — the process of beiiev?5’é1Me erzev i’a:£t’»ee”‘«¥:;f2e”*:’«’
faith {sf another. What the ru§e’°deee”e3s tie. _:%’d~e<;ia;.i'§e:._,,:7}'
that certain kinds cf facts"ere__iege'E-i.y' §neffe¢'€.%3Ie..V\%V;3

the substantive law; ane thui'e_ of_Vceu"ree "{i€ke ':;any
other rating of substahihxe i«a'~;%§)" in fefbideing
the fact to be provedet_eaS¥'Le__V§3VI;t .£ié.ijs. §weh§bstaon ef
proving it is mere|y:..v'tE:et}}d:*are_a€i?:_ eegséct cf the
process of 'the "?ui"e'ijofeesukfiéetantive iaw.
when a an the ruie of
prehiézsitioe:t§ee§*§:.;eet='. becerr:'e.V..e% rule of evidence
mereiy b.ecaL::~§c*':'§t:'c§)g9*raee§;;~~–i..nza:3' 91:33: when the eeeesei
effere "i:.e f'p%'e.#ée?? '~"gEve evidence" of it;
othAerwise;""a;§yV.:e§eA"ef"'%'ew whatever might reduced

ir:::L_j'5.aE»___eef:':.;§e e§""es.:E.eence. It weutci become the

» ;éeg_it§n:je%:e.4ji:*re_geny of the iaw ef evidence. For the

,_p!u_r;5oee–A.V§¥"' fe-p–ecific varieties of jets: effects — sate,

ai:44_r_V3tract’:e*§-£.’;V’ there are specific requirements varying
accervdigxg to the subject. On centrery there are aise

“<;.:e;ftaie fundamenta! elements cemmon to" efl and

" *-ecaeabie of being generalised. Every jurai ed: may

fhave the fetiowing feur eiements:

(a) the enactier: or creetien ef the act;

(b) its integratien or embodiment in e singie
memorial when desired; %

/3.

15

((2) its seiemnization er futfiiment of the ‘

terms, if any; and

(d) the interpretatien er apr:.i4icat§e.r*.’

the externa! objects effected by it.” . «.

12. Whether E)”‘§gr_ender and such a right would be lest, unless the

earrte is exercised within the stipuiated time.

14. In the case of MUSHIR M91-EAMMEQ KHAN

(BEAD) 8′? {R3, VS. SMEDA BANG (SM?) ANS OTHERS

,4

16

((2093) 3 sec 536), construing S.S8(c:) of the A’€’t:Vj:’..’§€’:’i’;§.ak:SA”:’ _

been hale as follows:

“9. The proviso to this c|aii:se;’_w2sis A
by Act 20 of 1929 so as :9 sefet’ resi*.»’i’:li’iVe.’
conflict of decisions on th锑e«etj’&estion”‘
the conditions, specially th.e****c£$’_;id’i’ti-zgn rel’aii;l–ng-*3
to recenveyance e6r=i{a%’n’eLd flseparate
document come be tAa_ii’é’si.§ll:«;¥é*;’-;i:§’ot1 in
finding out Ewhefiher :23 r;1:$1s*tgfax§’é.i_’wa_isV:firétendee
to be ci*e”aE’e§l7§bl;_f_ ‘ti-‘i_§”.–‘.._l:.iZ*.¥”i_ri’~+é:_ig:.j}ei fileecl. The
legis§aHt_;;Vre’~elfiaktegll “ti’Lz:a:l}§e§<:t§on shall no:
be :§liee£*ri_e't.i7j'._-vtV:q :n3%:§e –.:Vé"~«.'vvmo¢gage unless the
conc£EVi;i.9;:'3«.fo'r is contained in the
documeVhlt.i§évi*sEeiz ts effect the safe."

tizAe”ce;uir%;s beiow have examined Ex.P~1

Aland iflave ::§i::.c§:i:t£ea;¥_ that, it is a sale and not a mcrtgage.

It is._tli*E_’:e,Vl”f’?;ei:’V.le”‘l..document has to be construed and

V ‘V:r3ter;3:”ete€l,«__a”S -efiwheie, ire order to arrive at a cenciusien as

“‘l5l”.’;i;eVV”‘il’$iLtru.ev…liature and ta determine whether R was a

‘mVe%i§§Q§é’ by way sf cerrditional sale or 3 sale catrigélt.

VV.”l—eB§§’th’i?the ceurts helew, on appreciation of avieemte er:

fecord, have heici that, the possesslen hag been heeded

ever pursues: to EXP»-1 and that the katig of the pregeeréy

1?

stands in the name of 4*” respcndent, who E”:a$__.–;1:VzZ’z.–.’.*.’i’c’;A$”p’5*;<5:"§:e»._T'

assessment in the Eocai beefy. ijA;}daniab:~Y},..:':;~h§._,:43f

respondent is in possessicn of the gsrsgisltzeritfi

concurrent finding of fact with regard ,§:i:~s§:'{)p§,;.,% "

appreciation of evidence holding"*vL.t}%'e samar. %:e– 'b1=e saée
transaction, them E3 n9:-'.$copg«:V""i'e%f"§iitgrferér':t Erwehze a
substantial quaét’§§ma’:f,,5f’..__i§w%L.’/__:§ the secend appeai
being de\zibi’Cf o”f quééfidvn af law, cannot be

entertaineci. ‘Céns-§:g§eAj§n;t§y;”‘t.f§te apnea! stands rejected.

hie costs, _

A’ ….. 14 v
Iudga

gs:/~