Karnataka High Court
Smt Marlingamma W/O Maragappa vs Maragappa S/O Saibana Goudigeri on 11 February, 2009
KARNATAKA I'-HGH COURT OF KARNATAKA HIGH *0 "*4
wum Ur auuumnmm I-«GI-1 couxrcmr KARNATAKA HIGH COURT or KARNATAKA men COURT or
{2} Thai, §§,1£'.' ';3Eai:<};t;i:f§'$ 322$? 33$ :i::m"{:§:<'i 9:3 :':%:':'§ii3;'<: f:2%}*g§<~: ::ag:;isé§1&§%:
21::j»;°E"§c;%s'i;{§€::;E §,ma:§.z~:r EI§€;<.'§§<}3.:-'..}§${§a} %.;?" u§'%§:'3.{%:::
§\fi223:':°§::ag*£~: f£~:,?¥.; .'§€Ié:'i§i?":a, _
{3} T}':::§i. 'aha §,3ié%;.iIIC§,3;,f§;E§ 311%.: 33:: c;ié;:;:.;':?i»:é;<:% &gEi.i§1}$§'§,§fi€ ::;i§§:4§:"23§.:{l;'a:2'::i £13
?£;n~g:};'&:i fizz" zxzéih ;.::é§:'~.¢..'\€;f.?1€:r u éae%j§éu,i::§LV.:" *:Ef§' in flfifi
€:é:'€a2;3;:s%m:s{'fiS '*%i_§hs3 _{§a;s.~;::j :%n;.§_§;§::5'£zf2i;~"1. ("{3S'i sf}? fix §}E'{f3{"€T'.f3€'§.'§,§'1gS
may kégzéiy Efjze a§¥.,?8.1".€'§}t:Ci -iZi{!' i§'3t:%_.i13:f§£%:';&"sfi. §::§°;5u$'i:i<?(:
3. §:1i'ééa§3§j§?{;;f;}.$f' Q16.'3§§13?i§T§"'€%€§'€.E1§§;'£i;{:?.._E3géiE-:- bssiafiz; 22:5 afxgéiii as %_:§1€: 3:335
ii€§:f::1(ia1:'§ az3,s:i 'ifé; §$'::44.*¢@.§i'1-5%§:' A £3: i§1€2"v§:;i';?:i§;§. E"£1a"%: ?'£.%'m ;_}l2?:i.:.1?.ifi'iaih€;1 iéizii
was zgégfiié é:§'1s:3!:,:§ 11» §7.§9:%: €'§€?§€i?Ii1€§é?££}i :.%;g€<:i éifiiiéui },"{5:21:"%5,
was :i£*'»:.=f:3 :?:s:£;s;.'§:{%§° of €'}';1.:$:"1 iéaat 23.2225:
5;? §;3;:?{§Ti:::§€;--§' Vé§1},§§'V--_ :;?§{:*:::£:+2;?.%i.$a;'§ ihéi: §::;<1'i}f:€§° {sf §}§:s2:;:3'£:2?;i? §§§§é":§§"§,§ZEi§§§§£i
&§i}§_§a3::§:a .§_T%s:3€%t% H :9s§:§.<?:é 133$: _§'}é"iE'€f'£}§.S 1:}? {ha °§§::i§L;:§.3L§§' :~:.:.;<fi§. '§.§.fz€
.';f:é;§:5:':_a'£;5§ "~:i£:?éi*E-*.11<§a:':% %%"€E'f3 €319 €?§€3S€"f §'{i§%Eii'i?€:"$ <=:<2;6z'; §::i'§G3'" $9 $3.26
'fizéfiiififiiiiifif .'£éz'§;§§ V%£i§j%}i fizii g;:}13;i2'1i§fi"E; §':'ii"1"i§f£, <_%:,:2;:3€::":'E€:::§ £93" fix: gaéé
§:§::::§::§g§% 313% $228 mar:*§e1gs:?. %§€i.*s;s;'€::?::: flit: p§2:é:;'§:ji:§'3r:{§ SE25, €}€§E':§;:§:,%:;§;3§.
Vi-'§?§E,~'-.}_T§f'f§'§8E';%.?{}§3*f.i§L :23: ;.?:5v{}"§ §?4}§§f§ fig: §%*e:¥§§§:. 0%' {E15 Exmfié mi' 33:53 §§§ai2'2.Eé.§§,'$
f:§azE:';€3 2231:? afigi €316 siaifi gs? maziéagaé $§_§:::£€ §?«}8I.§§ €313 'g.2§:;%:3§éf§' §';a5,a
Tissrsn C::3;::€i£3,:::3'::$E§; Eéigizzgf v§i€i'a 2.33.5 {"§£§fim'§a;<2: .:2m§i §5:.~.":€'§£;";g 2:2 2'2:-4ag':sg;}~'
izzmiéiziii Efizfe zméifir @2323: E'{}€}§fi§§ 563:' E23? Eiaégi Ewsrs {§.if{?2E2.i"§i"$ zagziii fzismx
\:~»~*"
.- 3: ,. ,2
- . = r' .1;
;~ M'-Q,' .:,-'-;
§*=~§¥i<'§§*'E {;Lé?%..EfiW C}? %€L:fi.§%¥'é&'§'lAKfih §"§%€9§~i COURY $5 %i5%.fiNA'?'A!€A Nififi COUR1
IWURY Q? KARNA"%"Afi& Mififi-§ fi0UR'¥f.0E Ki&RN%'"§"&i§.§3%; .
.:a?;C
evidence referred to above, for the above said reasons, we are of the
View that the findings arriveé. at by the Trial Court and the decree
passed thereon is justified and does not suffer from at:i§?»e.ennr.
Accordingiy, We answer the points that arise for cur
In Vi€W of answer to ;30i1;1t N0. E, the appeal is
anti accordingly, we pass the foilewingizhi
gelmee
(1) The appeal is dismissetti.
(ii) The Judgment and' Court in
Original Suit m.43;2oo3 eaatecgee June 2005 is
confirmed. = V "
eeee sd/-4,'
.....