High Court Karnataka High Court

Sri Shankarananda vs Sri Junjana on 25 August, 2010

Karnataka High Court
Sri Shankarananda vs Sri Junjana on 25 August, 2010
Author: V.Jagannathan
3'

EN THE HIGH QQURT 01? KARNATAKA AT BAN::;A:.._;;)RE 
Dated tht"-: 25'-"31 day of August 12:} 10 V '
:BEF0RB:

I~§<i)N'BLE MR.JU$*m':E ; V.JAGANNAT}é§N  ._,  M  '
REGULAR SECOND APPEAL.}ée.._2'GtI)§§3    '

BETWEEN :

1.

. Sri Sha11karar1a11da. 2 .

S/«:3 Late Blzeemagowda,
Aged about 72 yaeilxs. _4 V
R f 5 Panjiganahafly Vi11&_g€;;_b ‘I§Ia’3a’i§a’ Hobli,
Si1*aTaiuk–§’?2 140. V -. ”

2. Sri zviaha:ie<;a;;~

S/(:2 Late 'Bhé§f.=;meg§wcEg;, it

Aged 2iI:_)(}1.;'t'_€!~7 :

R ga “x§§llag§:,VVV’I{asaba Haibi,
Sira Taiuk-g537 2L_1=~*§O’.=.._ ” __

. . .;’§1pp€1}a11tS

{By ig§%ana,T

SfQ’£)0ddaha:1uma:1th€ Gcwda, Bead £33; LES.

” H Gangmnma,

” W/9 Lam JuI1ja:’1:1a, Major.

T ” ifij} Puttarajtz,

S/<3 Late Junjaxma, Major, Dead by LE3.

}ji;3{1) J aya:1m1a,
W/0 Puttaraju, Agni about 42 years.

ca:x' .

113(2) maadhu.

13/ (3 Late Putsaraju, Aged abaut 23 years, ‘ *’ L.

113(3) Bharath,

S/<3 Futfaraju, Aged abaut 21; y€3_:'s_. .y b«

life) Palvathamnaa, :

Dfo Lam Juinjanxla, W’f”o_ ‘N_agaraja, V
Aged about :39 years. ”

1({i} Malladevarnnaa, . ‘_ _. _4 V
I3,’ :2» Late Junj arma, «f 0
Aged about 3’7 y’ears.’~ _ 1 ~ ‘

1(3) I\z{ahe:1dI::a:;}_:§.*;§};’ _ ._ . A
S] 0 Lats ‘»J4fi_1’§A1V.iv£;3TI11?-3;’, .._z:1}::j-:>11t 35 years.

1(f) BI’:::r:1:1_:;i;u*1 I*1a;<.:;::__ __
' Sit; Late .;E13I1jia:;i3.4 "Aged .a"t7a':)ut 33 3='t:'i8I"S.

Hg} Ve1;1:1gepa1a., " " . =
8/' 0 I;2;a._t;tA J ur"1j_ar;t1a, Eaged about 3 1 jgcarrs.

A "/'R3;ma:1naV,M2§ged: Majar.

,
“-53/0 ‘L:é’.£§:A’§%ama:ma, rep. by Marzjuziatha.

‘ Q4. 44P,.Ié’;Tl§j£3peswamy,

n j S/Late Ramaxma, Agréd: Major,

V’ P. ¥3.BheeInegs:;wda,
Dead by LES:

{ 3) Junjaznma,
W/’ 0 Late Bheemegawda,
Aged about 72 years.

{:2} Shivananda.

S/0 Late Bhasmegowda,
Aged about 50 years.

{3} Gopaia Krishna.

S / 0 Latc: Bhcemegowda;

Aged abeut 312 years. V

{4} Sm;11it’;hra,
13/ G Late B1*1eemeg:3_’§f<%_&3.,
Aged about 36 yea1"s."=._

{5} Yeshoda, _ VA _ -_ V,
13/ 0 Late. Bh€€1§:L::~gm¥fC§a,
Aged about 38..y£:ars.,A ' "

ii’-7)
IZ}fc§3;{3hc:::–I11€:g§3’iV(i:%§4, ‘
Agni. . 2:1i*)oz3t’4~{)”j;.t:a:’S;
{‘7_L__ }1ar:’é3:i’21£11:1 ‘ ‘V— ., ‘

D /’ 0 I4ai:i_L’B}1e¢in.ag0$2*da,

“Aged about 34″‘ ‘;rears.

,, are 13/ é1’~E%§i1jig§111ahaliy Viliage.
‘- Eglaas-{aha Elobli; “Si1*a ‘I’ali:£k–5′?2 140.
2 -. …E<':€:sp{)1"1der1t$

Pate} iT).Kar(=:g0Wda, Advocate
" ' far C/}?%- 1(3) 55 R-2. )

x Régiiiar Secomi Appeal} filed under Section 18%") of

' agai:i1s't the judgllmnt amt} decree dated
_%'«;25.;7.:201,o passed in R.A.Nc:. 1264/2008 on the £113 0f the

"' —- “(if thée V

dfiffifltiaflffi and. as; such, 1f;§1(f’; ‘iT;’.(V’;i’i,”I”{‘:3 iixztlcise”-V-Zcciigld not
have decreed the s1.2i’t. ofthe p_i ai;1fiff*;; :f6’I?’.d6c1aVJ.’9af§i0n and
permanent; injurigtiorx. 1$_JIV_;§r§::x’éi’§§:ir’;: reiié31f:g’3__§}aced on the
judgnmnt reniiéfigzfi iii: l936~3′? also
0p€I’at€:Vi§. as at; 3 the plajnfifis have not

included ali,__the_1§Vi;z)3gir;;?;’fix§$*LVxi?§:1i1r: ciaiming the relief and,

as bf; viI’fi;1c3 Qf Order 2 E1116 2 of the C.P,C._, every

–!¥fl§..§1;3Vsi*.,_{G__iI1{:IL1de Whole of the Claim to which the

})1«’4iii.3’£3’ff::;?..v(‘V:A§i;1V1VZg'{t1€€i1 to make arid, in the iI1S'{LaI1t case,

‘the: ‘have ccanfiilritci only to two items 1.6., 24 arlci

‘T S .’i\§0.22j3. and. for this reason aiso, the

‘ « ‘si:?3$tfi11tVial question sf law raised in the appeal,

*,theref(}re, 1’€3QL1i’.£”€S to be: censiderfid.

Ev

pal

‘%;3V1;”i”:1-.1_4éi:><3:;9':'<;zz§ in

AIR SSW 4:53 and 2(309 AIR 958,v..:1~;s.Ts;;?a::~;§ii'ssi¢n
made is that the fixldirsg 8iT§Vé§i' git. c0flSi'dei'*ii1g that

reisvant fact or by H011-ConSAid'6:'eii"t1o:1. i}f'__I'€i€VaI1IL fact

4. I;”)1fi”.1fi:Iie:_ Earned counsei for R-132)

and rc:fé=;£’t’§;r1g_tVo tiiiéjiidginents of the courts below,

V’ cQnt;z?ifidc;d mat, iiigufar as tha plaizltiffs’ (iI1tifl€2I”i1€:fi'{, in

“1’_(‘:SfV){_-ECE ‘€:5:?.”_2»,/”.E*’;3f_?i “Shara is concerned, £116 said issue has

m%:n_ ‘ aecidegg’ iinaily in the aarlifir suit <::x.s.:x:o.

19"E§5°-1.37 which led to R.A.I'~E<:;. 115/1938-3? 311:1

R.S.A.N0. :37/1940-41 and the dacree obtain:-ad

the piaizztiffs, therefare, had. attaineci fmaiity

. fc}§i{)wi13.g the c::<::L1:€tf.s having heid that the S316 dfiifid

€X€C1.'t'{(':{i in favour of the fiffit ciafendant in raspect cf

(.3

2/ 3rd Shara of tbs piaintjffs is net i:3i1:1dir1g on the

piaimjffs. it is. thé3I'€3f€)}'€, submitted by 'the

C€}U.Z(1S€i for the raspcndants that, pursuarlt to"

pmcefidings. ihf: piamtjffs flied Execution

606} i§43–44 and aim deposited

din-::c'ti0Ii:s :31" this court in R.E§..4_A.NO;._ 137/

thereaftei', {he plaintiffs were in p<§$s<;-issioifiof the
suit scheduie prope1tie'$4_.i§«rhic–f!i1 '1.;13{:it3r 2/ 3rd share: of
the plaintiffs. Th(iZ'ef0I'€,_ V_t§'1e_c;€§fi.:Ets'%¥{;§g5Vficxmzlzitted I18

array in acceptéféd

5. As as for ffli11g the Suit: fer

daciaxatéon a§jd i1;j.u112ad%::- by-5»-.i.}’1e’V’1¢a1med”‘éémisel far the mspondents is that,

ZZ.::S;;;it€: pI'{){:€€C1i1’1gS ending in favour of the

p1ajI;tfffs_.~inf§t3f%§r as 12/ 3rd share of the piaintiffs is

‘ “-__VC01;;*1t:€1’I”1t3dt; yet, the pretsem: a.ppe1iants having filed a suit

A ; fi3r”f9z:1’1n?:”titj0n in which they have also inciutled the ;2j3fd

sf the present plaigmrifis anti in the said suit, the

” Vpmsent piair:tifi’s are 31:50 not 1118116 parties and itis this

act an tha part Gf fhfi defendants that has p1″*r;:13f1ptE:.d the

3/

II

present p1ai11t:iffs to fiie the suit. far deciaratjori

p€:r111a.ne1’1t: injm’1ct§.a:)11. As such, the apps:-3.1 aga:i1’1:s§1;V.€ff1§£’,.A4

concurrent fil1di;’£1gS of fact of the ccmrts b€i{}s§.}f.”isA.if;§.;1£§ic. ”

to be dismissed.

6. Having thus heard both ‘:1i:(if3S”i:E1″‘1V'(i v.r1pt¢3 §afM

the contentioxxs put farward. deéisigiis cited by
the iearned counsczi for :”.;i;:;e’–_ 3§_)p€L’9Vgf.I.iS~ ._ai1d on gcsirig
thmugh the judgment-,:~;.~’uf»f11e ::g:u1*tév_ t§éi¥§i§, it is clear

that the pi”:’:.::.=t§;-331′: _VW€:__}’é;’ possassion of

:2] 3%’ ‘ = V? diI’€C1ZiOI”1S given in
1?i.S.A.N<$.v J3'? .-'fbllowing the: depssit made

23}! them. 'fact 'is é._1so pmved by pmducizlg the

"dr);:11r:i%ar:1"m,..w.1E§',xs.P~8';""P«9 and P42, possession was

'i?e2ii1gi'é:5<i fg;s}e;%" the piajlztiffs as per Ex.P–1.3 and,

ti1ef::f0:'§, fi11dir1g of the courts b€i(}W that the

Lara in posssssien 032" the suit pmperties

_€;.9m.p:€1sing of S.N'os.i2.4 and 2:3 is_i1'1 co:r1s911a11<:e with

.ma!;<-:::'iai piaced befem the trial 901114,.

" 'Y. So far as the appelia1";t.s. filing 3. $e_pa1*ate suit: fbr

partitiorz. insofar as 't:i'1<3 ',2/3I"€i share of thfi p1*€s€1'1I:

%

G"