EN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 125??! day ef Navember 2808
BEFORE
THE H()N'8LEZ MR.JUS'F§{1E v.JA<3rANNA%gfé;AVhi'T:'V' 'V'.
REGULAR SECOND APPEm}Nc<.3Q8/29:3?'
BETWEEN :
1
{.0
gm' JAYASHEELA W1 Q"'r'<§§3%N:¥A?Pg T
D/O LATE PAPMAH -
AGED ABOUT 59 'ms '
Sm LAKSHM} mvij.£;;,¥%;37:viUN1§:?§;?;§;;
1:)/0 LATF3'PAPAI}&?§'» . 'V V "
AGED 5.E3?}_§}_'f 54; YIQS...'
arm'-;s§gQA§;a*FHmMMA'_'wé LATE: PAPALRH
in] C: .LA'E'E .PAPA.£.4xH-
A3523 AE3{)U'?iTT'.%¥4. fm_sT
ALL 22):) J.:i"§§.V§¢i§é;réi%¢ANNAN, Anv. )
AN-Q: L
A 1
" MNJAPPA 3/ (3 HANUMAIAH
AGED ABOUT '?9 YRS
Rm 263, ANNAIAHAPPA ct::a:,"'AB0I_5-'r 21 YRS
10
raga; to (d) ARE: R/AT Na 1915,
H m0ss,v1.;AYANAAPL.:'féA.%AG;éAHA;2§ S
YEMALUR POST, BANGAL{_2RI3 1?. '
SM'? YELLAMMA ..
W/(3 PAPAIAH " T
SINCE £)E}CEPsSED, BY '§_Rs§
QN RECORD
§{RiSEi.b€.&P?E?A_-.'_ ~ .
3/ O iL;\.'T§E}VTv*'£<3f\i-;f£/3;';I¥5g§%21'sEa*I4¢§NMDPA
AGED'v».».§E0":_£f_1'Va4_'lays "
aé;-MT €§§{£';{;<;eg€3A£;:2§é,'2Ars,zA
Swiss 13E(;E'ASED,'BY...H£§R ms
{:51} i;.sz,.:§sHMa MEA'
. 4:330 LA"FE vE:'NKATARAMANaPPA
&,A;<;£='..U_ ABO'U'T.f+§.3' YRS
('bi
mc.}« LA'i?E FJEBEKATARAMANAPPA
Ageuw' 38 was
{C "):_éA'mNAMMA
1),? C} LATE YEN K251'? ARAMANAPPA
'A : 4_ AGES ABGLET 36 was
' R--§ ANS 3-10 (3; to (.2) ARE:
R/Q R0262, ANNAIAHAPPA COLONY
NEW THIPPASANBRA, BANGALGRE.
11+ {EHGIESE KHABJ
S} O ABDUL REEHAMAN
AGE-3 ABCFUT SC} YRS
Rffi JIGANI VIL-LAGE AND H{}8LI
AN EKAL TALUK 562 106.
BANGALORE DISTRICT.
(83; Sri H P LEELADHAR, Ami. F'C)R=.R 1w. . , ' ' ;
SR: RPRABHAKAR, AEW. F=z)1R'..:2»2, 3, 4, :5? 6(a)< ~-..
to {(1), 9 and 1G(a} to(-:23) - V'
RSA FILED LI/S;"1_{_){) R;*'ia;"{f:i1§1V§:':{§¢xL11'R::LE; 1 Q1?
{SEPC AGAINST' THE .3i;:':$§>1£«*:aé:E;iz; %A_i3r..f£TRA::K (3OUR'I'»fI,
BANGALORE f£2l}'f:',1'§;;, _3fAr€v:}A.:oRE, ALLOWENG
THE AV§é9V$A:;,._%':«";§;f;;:g ,%,:32§iia:$'1f::ViVV 'rii;E JU{)GEME3E\I'I' AND
{)ECR.E:E_ .A;ii';~f'r§;_i3';3'J_'_:s/£:«?€f§; 5,NAE;£§A§.
uA_pp"§;Ai,"'-'comzmc; ON" FOR HEARING 'm:§~::
» :>'AX, '"i".*:1;§1*§..%:'."?.V(;';s'U1§'z' ;:)_i«:L1vEREn THE P£§LL(})W¥NG:
JUDGMEN1'
"Tfiis secmxd appeai is by the defendants 8 to 10
iha trial sear: and they Cali in questian the
jfidgzzients saf film 3011115 beicaw, in as muck} as, the
trial 003211 dficreed the: suit sf {he 13'
:'esp0nr:ient/piaizltiff far partitierz and p<::$$é:5si0:1 by
b
'I
.
5
hoiding that the piazixitiff is entitled fie 1/ 431 share in
items 1 to 3 of the suit property, whereas the lower
appeilate eeurt; an appeal by the appellants A4
medified the juciw1e11t cf the ma} eeurt V’
the ape-ea} filed; by the appe}1ant:a**b}*.
judgment of the trial court $03 ef «.1
share to the plaintiff in itexzle ‘A’
sehedtxle, but eenflrnled eze ‘ ‘gif-{fie tI’i:.~11
Court SE) far as gen: % plaimiiff in
item”): of ‘as g-=;e’S:1e:iiuleL’_
; At it is submitted by the
iearined i:0_ uI:jse§ emfies that the etmtesting
, ‘ _§3arff;ee are tfie”a§pe11ants whe are defendants 8 to 10
‘ and as regards the other
i’ee13t>.I’1§1e’fii’£%§A’e1’ere eencemed, defendants 1 to 5 arid
Sqaé)” ‘.:et.’€;((1) being the branch of one Si-mjeevappa and
1/ ” {1efe.nc1ents 6-(a) {:0 6(3) being the LES of 6th defendant
gm defexzdants 12(a) tr) {(3) being the L.Rs of
defendant 110.12 and also defendant 110.11 have not
questioneci the judgzlent of the trial ceurt by
y
(0
6
prefextrixig any appeal before the lower appellate court
1101* have they contested the matter by filing
Writtefl siatemetat and ¥Zh6I’€f0I’€§ the <:aI11y partiés' ._
am aggrieved by the judgments of the coxgftg "
are the present appeflarzts 311:}-V '"t;:1*xa
such, names to other 1'esp0nde11£:; érgciapt fe_Sp0V11§1é:;it~$V'V' *
2, 3, 4, 3;, 6(a) to (d), 9 a%n:: jLm(a)%%:ca '(<3-)._is
dispenscd with in Iftzgard fizz)" «::%}u11Sel
S:r1'.R. Prabhakar had %f;:ed
3. “i:;§1€: rsiatiozzship
betwéml ‘thrs. “11”; dispute, and $0 aiéo the
fact of ofigjfialif} prapertiss were acquired by
011::-3’.:.}f£fi”i1:;:;nai*a.a;%3,….8¢11*7i his sen Thixnmaiah @ Chikka
‘ ‘Ti*1i;1I11*:1V:a5£3i*2M. ‘am his four sons iaaxneiy, I~iam;II1a,iah,
Sai’:§€evaf5§%a.;’ Papaiah and Vezzkatararnaxiappa
fem§1i:i g«:_ ¥:.l’V14e gain: family and during the life 31:13 sf
V’ X1″ 1:0 partitien haé taker; place: in resqxaect (if
fihe 353111: fa_t:1fl___v §_33:0perf.ie:s. It is the case 9:” {ha
plaintiff who happens ta be the San of Haimmaiah
that Vexxkataramajlappa, ens Qf the 50:15 Qf
%
I
“3
;
‘F§1im::Qaiah (zctmld net hava rsiixxquishéd the piaiI1t:iff”s
sharia in suit i1’;m11..1 of ‘A’ schedule 311$ thersfere the
qumtion of tha plaintiff beizrzg net antiflczd to his Shara
in suit, .it.e:::3,.1 sf ‘A’ schédule does not arise
his further case that following ‘(ha death of _
E~ianumaia}1, the piairltiff xv:-:I1t_Va:nd ‘Wi’tE1
\!&I1kat;;3_1’a1:1a11appa and :h€:’efG1’ej” ?i:3fie ‘p1’aii1ijfl’:”–is’:’ig’
entitled ‘:01 /~41″ share in *€1’1’~: _sI’i;1;ftt it;f:m$ .
4, GI: the @316? hsiifid, fahe C:as§: the:
defemiarzts whe are is that the};
bei11g “*.t;h’e _ are ma €XCI’L1SiV€f:
E§WI}€I’$ éf”*-.1119 Vs’L§if’._1§I’:::;;»§@rty and it is thfzir spegcific
v 1;f151_ ai; _Sa11jé:i:va.xgpa, 0113 0:” the $011 of ‘Fh§:m::1iah,
‘ r::7§:”e*c1_,2t:%:ic’}’~ #3.;-,1feEr3as{»: deed in theft. year 1941 wiaich is 3
1’*egiSt::1f€.(‘i§ fiocumani: under which the said
Sanjfiawapgsa gave up his interest in the jeini: fazniiy
prifiperty in. favour of his fathar ‘1’hiII1:§1a.iah and
§r0’i1:€rs ‘».fe1T1kafara1:1a11appa and Papaiah as per
§§X.I}3. Later ‘1’hi1n1118ia}:1 flied and
V€I1k3::az”a.111a:1appa f3X€i:C’L1t{§(i 3 Hakka Nivruthi Patm.
II
ii}
{$2136 of {£16 agapfiilanis that ‘iJI?.d€I’ the said CiO(31lI3’1f:I7iiZ,
Venkataramanappa gave up his intérast in the .$–2_,:it
items in fzavetir of Papaiah and this was on ” 3
himseif as avail as on behalf of
Th€::’}2owir’1g-. 1:.13.e Patra. exacuted E2};
V’egkaLa1’3n§a1’1§§§§§a Q1 his behalf a11<:i an behalf 0:?
,A the }J}1fg;{11';}3°£i-,f"?iJ} favgm' of Papaiah.
VA 9., as Sanjeavappa giving up his i}.1?{.€I'(;'$t
in tl1é.,§§uit properties is concerned, iea,1:*:z1e:'1 Cc:L:r1s::'i
'x.A'I'6fCf'T1'6(i to the registersd dccument EEXIES which
__fj§§S:Ea§i31iSh6S Ishat Sanjesavagrgja gave: up his iZ'i{f33'€St in
the joint: faxinily _p£'ope;r{y in favexzz' of his father
6
E»
. I
1′?
it is arguaci that the said Hakkll NiV1″L1thi Petra
¥:110ugf1 was not mazrkad in €vi.dc::1e::€, yet QVEH if ifiis
pemnitted :0 ha marked in €§Vid(i11C€, it gaiiii. §’1:§’§; ”
advazzce the case 0f thé appé*.1ia1’1′: ‘becaL1sé”-_iEhejV’_T ‘
Hakka Ni’£ii’11’i’l’1i Patra is an z11′:;i’eg’Si:eré:d ~:ci£x::§1;;;§.$::’:f;
and as such, the querstiqfi cf ” Ei’:e§I’;’.e§’a§” the fiakku
NiVr1.1tVi:iM'”?af,f’:: b<5:i*;";ig -;a11"'1::1régist.i€reci d0cum€:11!:, évcéxi
t110i1g1i'._e:s§::cut.ed«."b§vf "'xf§=:r;1{;;;.taIa1nanappa in f8.V(§1};E' of
Papaiah, :tE'1z=jQ1.1¢$;ti{3:fi' i::E;Vp}a.i3:1':iff baimg éisc=:11?;it1<:":d ti:
:~:»i}a1'€V"i:1"'S':iit item. 1 of 'A' gchedule 'e?€i§1 I133;
L__Ei1fis.E;,. :V'i'ijieréf;<j'Ifi, 6116311 if the said daculnent Ha}-{kn
§ii{;{i1t}';.i _h::1C1 336611 §3€ZE'i1Ii.§1i€d :0 bfi marked ii}
3vi€1€':L1{:H;%3~, }='e'E; it could 110%; have cifiprived Lhfi ggéaintifl"
_'Gf.,_f:"is Shara in I:§::e Suit. i'€€i1T{1,1 for the aforesaié
2 1_f€aa$0r:$. '}9V
' I
13
£3; As far as fi’::¢:: 0111521′ d€’f€I1d8l”}’ES art:
c01n:’:t::*I1<:{i, siifusze the}.–' have H035. COI'l'{€S'§;(id the rzzatfier
sefiazzsifv £101' EH6}? have: questianeti the _}11:¥g'111§311 '2…_;i:ifi_
the trial c:: izztereslz e1«’Ver1 iI1 ._SL1it~: ‘i:*:.”,£§i,a.’:_; “is
concerned and ‘mereforfi {ha cizgesnfiioii Gf §i§’1E(: iff
defelldants being aggievad’ -by t191E:.,_j’i;€i;g”113 é£::.: tige VA
1()*.¥’€1” appallatie ceurt: does 11€3’t-aid caf::3.o_€t aziim. in
ether words, it is deaéfigzid ih_§:»§§i;l”1€1′ iiéféfizdaiits
have fg;_i”2:’e:::– L;f)5′ ‘?}1§§iI’> £’:1.3i1:<1 frjr Share in the suit
1'3FG§)€I'fi("'§-S far 'mi: é"a:Qve ';:?eas011s.
14. T%i’¥::;:§1’¢re,: this appea} is Haw Cflfifillfid Elf}
gf fiha piaitztifi being entitiezd ta 1/4%?
.Shé-376 E§g’:;1it’j:iife:11.1 caf ‘A’ schsduiae is C(3I1{:€I’I”1f3d and
in i?ima;%_0 f”f11e masigxzs £”fl€’:I”1iZiOI}6€1 abava and {£16
.,Hai{_1§;u V”N§vrL1thi Patra 3133 being an Lziirrrigisiiered
cigzcument, the ifitfiféfit af ti?-,€ piaintiff is. his gkzam in
” {E33 suit ii:em,3 cotslsi 3110?; havfi been i::’a11$f{::’1″e5 Papaiah. “i’E’:erx$fr:::’e,
}
\ I
E4
ta the <»::xtm'31:T of the I€}§'V€f' appeiiate cjourt. hciding 't§1a'i
the }uc2g"I}.a:1t of the {$3.1 C0113: in $0 far as
1/ 4211 share in suit item'; in 'A' S€hf:d1}i€§§"'t(§_&'fiiifiiéi'
plaintiff is cancemed, the said fimii:1_,g._v_é'Q¢5ffnQi 1
require any ini:€:rfere:1ce. in Qthcr 3Vi)§i7"'C'i':.'S;._7'i:}:}.i4€'.' 's,pe.t:::i.ficf f
question of law raised for Vc0:1sidéi'.afi'@11 xvii} Ahaire £0
be answered in favaur of _§aké§a- fhééglower
appellate court.
The appeal i:;’:;:<3ré:f0:'g sf,£:31):"é$"" c:1isI:1issed
accardfiigiy .. ii;
Sd/<3
Iudgé