High Court Karnataka High Court

M N Puttaswamy vs M N Ningaswamy on 4 August, 2008

Karnataka High Court
M N Puttaswamy vs M N Ningaswamy on 4 August, 2008
Author: H N Das


‘E”}flS REA CGE2fH3~é’G FOE HEAI33.E’~EG TEES DJXY. THE
CGURT BELI¥”ERIEi}3 TE-E FGLLOWTEEG;

J£”l}G;’£2″E.’¥’T

appsaf. is :1iras:$ed gigging: the Ezzégnent and }}ee:%:~*:~..a}:::rf:};!” A’

305{36,,?G{}5 in 0.8. NG. 128.=’l9§9 passed 13}: {ha Cixéi %

§}ivésia;:} 3: Madémri decrssing {he Sui? 9:” gziaintififéf’deciayat-téém éf.:§t.§_锑 ”

£13°’_E{§ :’z2an<§a:9:*}; injunctian,

2. The agmafiarat £16 1}};-ii{E_{§ff anti is €Eef€*:1::§a:;§ b<.§f9re
éiza Tsiaé Ceurt. Fm' a::.anveaisnc::, .§2i'-f!§é.s_ju'a%gné¢z;t"iEi¢§"~;}éi*2"£,es am fSf€'–§'I'€;'?d

£9 iE2:':§:' stains befaare :22; Tzéai Ceur: .

gigisd *:°?v¢.i.G?-…y3.€3:V’f_”§ :he’§§%%iii%§ ‘$2135 C schedzzia greperézs and the
defendant gee: E3 ;i:’1::{:”‘_g’-, ?4f4£}ff3.1:’3i’§,7:’Q€§Ii’-1″ {ate mama Basamraj
g<}_: S seE26?;£:_§éV g:%f.€3§3a;'.VE};""é£AS.,V_:{§:%§:3£'§§%-3% $33 the gariiiien cfeed. Suiasequently
zgrzéeg :3 deed datefi 1€3.1l.1§8',?' bstweezz éha §}a£n££fl°

and 5§;aféj:,V"éhs}' ezchangeéi the gzerapertias aliatileel $9 Eheir

"é§ic2§*£: at ti1e:f:'««§}a:'$i;.§£e'1z-éféeci asf I9?'7. Subzteaguently in the month ef Januargz

" gdafgfééazii iilsgaily eneregeizzd ;:!Ea.§m B ssheduls pr@;3:':»1*t§; 312:3

é £§:::«sa,§:s, Emmadéatafg-F the plamtifi g3: $'£l1".='6}"§d {he plgizgi A sad B

"%%:3:1~:é2;E_¢_§;2r¥2;3eriés§, Desgits this suzwsg-' 5:99;: the dsfafidant £'€3ft155s'i'-=d to

. ¥'z*;.::.ifi;1s {£15 :2r;.:.t:-rc:»ached B gchsdule magma'. Having 1:23 ether aiteinativee

'2 he giiaintiff filed 8,8. 3%. 12351999 fax' deciamtiztrn cef iifle, manéatayy

§rtj:2rs$t£e§1§ means gersfit etc'

in.)

4, de.fez1:i;mt enigma agpsearancs befara {ha 'Ezii3.l $51211, ;£§!e}:i{.

Wfiiiffifl §§3;€€!I°i€Eif inter 33:23 cgntanding that he has 1101 encraac§2ad~«2:–p§::.g_};;%:3 _._ A'

gflaint gahedula §§§'Qp€:'£§". "£326 éefendan: figfihgr éfififsmdfi €hVa;£"§§«::.;:i§i_iir2:i§' 3

has fifii garejrsfij; dsgcribeé the péaist SC.}}£3{f1II€; §}%;;t:%}§§s5:§I€j*?_ 325;! .313: 'V _

céaim af gfiairstiffi {En fire ham {pf piegdingsg t_!{e;._'T";'§:a_1 Ceur.;t _f:*z§:13ec3

faifewing fix-'6 £332,235: far its censideratiefi.

L \¥heth:z’ this piairetifi’ prefixes ‘}:$._ is €}é%.:’z’:’e:” suét
»§3Y’€}§}€IT§fZ7S under »§fi;g§ha;2gs2 daied
;Q.:m9fg’;f}’ ” V _ V’ V’ 2
II, ‘%e’1’£:{°’§}}=t:32’ £11 321:: firs: wseic;

:_;$f b!})j;{:’f:;;§§§;§1é;:;;:iivéggcfjoachad £122: 8 gchéaiul-<5
' '
E '$/'«'.'::eLt':}'1:::° ihie eatitéad fer dec£aratien and
' "ra.»3nc¥a;0z*;? firayad far'?

the fivkvjééaitifi” is –;mti£%aé €93′ msne ixreihfs siaimatd

Xi “»?§§’:;=1f}:§;’cAI:3r 9:’ decree?

;’S,*B§:f9:’é the Tris! Cam’: the zflaitztiff gm’ himgreif examinsd as

‘?..%;¥,l “é:§:éf’a§:3:::*?hr::’ witizesgs as P.¥V.2 aria get mazked ,E_.*;.P.} is E:§,P,6. The

. V Tdsféniiaséi eziamineé three Witxzsgses ag D.’3£’_.} is {BAX-33 zmfi get marked

ta E:»,;.D,2L The Triai Caurt: zizftfif hearing {yet}: the pazties 322$ an

3:3p:’€£;iat£x3n {if the axrai and éeaumeniag’ evidence an E6-€Qi’C§ gteasgcd the

&~M

‘E…

émpagnsd judgmznt and decree d;:e-resaing £13 513%! sf ihe gylaintffi Heme,

this apgeal.

6. Hearei arguments en bath the aid: and perused the entire §’v1’%§3f}’$aE ~.

papers.

‘,2′. E: is net fir; dispme that during t1_z_e:….%ifa ti1::é*§”t§§’-:¢g:r:V§3’e<::;i2.V

prcspositsr — 'séatnjxppa he gaflitianfid the family:'Aprog§%3:'£§§:s 3:'fi10'I%§"§'z§§' :;

sens incizidizzg the galaintiff and e:£efez:'{Vi_ai1t__. Iafiréiiz £:nde:' 1:5§;fg;i§§:§€.%3i
paziiiien (gem {Iateé 94.e2.19':?*2. 'fznthér d:i:§§:L:V:t:¢:%11a£vV%11£his
partitian the glaintiif get te*.xrz1VrA:§:é l*:i_s {Em
defendant get B sche€%uEa_pr@pe;§}.-t. ivEi';%sa'v'araj get D

$s':-h6dE3§€3 ;3§c;§3:1é? a's~ gartitéééi deed. Eurthcr it is mat in
dispute {mi finds? 3 1'eVgi1s;i;e}:':::¢i".§§i;:»h'amEe devzd éatsé ltI}.3.LI.98'? ihe

giaizztiff a;z_d_ his Bfethvéz'.B§sa4¢;:rsii""%:acha::ge<i their magmiias fafien m

'éfiafg si1;5:1{§*§g:_ ..;3ar£i€i{§fi;v—;»%3';3er this e:-*;ehaz2.g$ séeeé, the gfiainiifi gm

sf{” E}-:’E”.;6u £§ac_’:*- 1i{:’iiiiiif’i”V’

and dafcandant have afiixéd their §i:_gna£u;*e.AV1_T_:21:$’v:<:;rin::§' rafio%t–a.nd Vsifitch
are prepared in the month of tfigt 't;i'-gfiiing of the
suéf. Iffer any reasan the citfifcndanfira ;'b_3_«-' sketch and
mpoxt, he shank! 113%-'§=_V ¥3_%*vf<:{;;x:"'tiiVe}"::§§propriat¢ forum.
Sines the defendan; and report as
feuzzil at §:¢c:'_;3::V2V% final and biadiszg on that
panics. This the fact {hair ihsra is
e<:2cr0achzz2em'.<,3f 3 pgéfiéefé' E515 and 1,533 as dz:-§21'ibed £1':
;2I}a £?3%~. E pr§;3e13'.3;; A vE'.%:éé:vp€ 2:115 {mil irzterasteé tegtimgny sf

éefézzdéni $53'; §2§"v«.1§ :1sg»v4:?:'c"s:%_::£fiE:~:~=:ai his sigietmra {<3 the sun/'e3<* rrszperé }";":=:.P.:5

' 32$ fit; éther_ma-téréfil an rawrd tea di:-éiaeiievsa E3:.P.5 semi E:-s:.?.6

_ *~3:fe;p;:r:jd by the. éémpatexzt SEi1""+.r'=33r" department efficfais. The sure–"eta report

s£é¢<£a}1Vaf::.¢csrtified axtrzgcts ef public dccumant and {hare fs fifi reasen

– “€:’2_dié;.£3ei§:;w fizz: sigma. Tha Trial Caurt has riglitly accepted E335 and

. ‘ ‘ mhéfie sums}.-‘ sketch and report

9. Befsre {he Triak Court the defendant :32 his degsesitizm céaarly

aémits the partéfizm deed dated 84.92.}??? azzd the exchanga zieeé daiazd

ow

§€}.2LE987. The defendant further admits tha: the giaintifi is £213 awgxer is:

gesgessierg of gfiaint A scheiiuia property The dszfendam further

that he hag mt encmachaé tbs B i~:::-hedule srepcm-‘ and be L’ ”

ebjeciion in 59 fat as ihi? siaintifs right 93:21″ the B sc1:1c.*:1},:,}_§”‘;3:”fc*§3%.i;1’t:L=’;”

Therefere the émpugzad judgment and deems: 0f’fi£é””F§§2;_i iffczzrz $21

W223: prajuiiiciafi £9 Ehé ififfiféfif sf the efendfant.

1%}. it is bmugh! to my mafia-3 tEia*:–v_§§§iI~1fi:1g £5: .pe11<1¢§§;3-='V%Eiis"'

apageaf Eh: imgmgzeé judgnant am'? .de$re<:_£;f t§ie–.Tfi3_i Cenft was sfagwd
fa}: mm: tima. Subsequentiy this C.'3m:rt-w2ic3ié£}th%?'i;[}:e;:9itr:mxsier cf stay
was oréar dated :24, 1 3 ,2c_15%. Lsa2*:::;~:'{?; :;:}:;-1:l’z2:A;e;e1%%-g-23;. the ;~.-1a_§§:«;fi° submits that
ihsraafiar this pla§nt§ff.é;a:§c2%}:§cI_’_the :;i::;_é:*:V§ and temsaiééthe aénereachmazzt
zmfi 2’sac:x;ar€,d:’$he ;:<:%<ss5:1s's'i.::§:=5._ gif B '§s«::f:%':a¥11_1i»":r ;§a'9per'€y. In the ciicumstances

the decree: in queS£i_0z§ is fuiiy s'a£isf;iéLL V.

– «1£”.’~F%3f3–.ii:e feasens stéifééi z:.b<:.rsre, the 311963} £5 hereby ciismigsed

wétii z3e'VVca«r4:1%é:":1$":{;&=;"«3é:::._ "

Sd/-is
Judge