High Court Karnataka High Court

Tuljaram vs Jeevan Singh on 13 March, 2008

Karnataka High Court
Tuljaram vs Jeevan Singh on 13 March, 2008
Author: N.Kumar
A   % 2!»

IN um HIGH COURT or KARIIATAKA. AT 

DATED TI-ll THE 131'}: my on  L    Q 

'M-=~..~.. HG}€"%¥..E   A '

 SEC'. "   A =

Balawaan:

syo Mormpm l{fiG;$Effi7TE = } x  '.
gag;     
occ%AcimcuL'mRE  %

   fu V1.1-m,r;'I::'ii|



'Iv

 1:=EAD%BY%I~Ra[j'%     

21

gm k 
wiammmtmm mo

  %%%,:ar..=.@r.2..1%-..I=.I.r:.»I.:=*re.1s.I~;'1'-as

"   

 mm mm
~ s;%opunmLnm mo
L £339

Afl:I"'i"I*l" J1'!

.rI.unwu- . -~... 'IRS

MAITMNKUMAR
S]O RAO

A933 .":'.%'..'I'.':.'."I' 3" '"35

'II uII'¥

000 PRIVATE JOB

RAJIGJMAR

310,1-inimLnmmo
AGED Aamvr 26 %

0043 PRIVATE JOB
JWLL ARE RIAT FAZALAPU" 

'L/..



3-b

GULBARGA 'IOWN

31-uvmmao
3;' C: iE0fi.fiF'PR I-i.I'u".i§LfiJ"'i"E
DEAD BY LR8

1~.'..''2-..*......." 4* as-.1 
we SHIVAJI RAD
AGED mm'? 55 17:5

R;A*rHAmmAN    

MAHOHAR  % 
aumanan        

"vi:-"fO._ ""'\.11...'3"'L-'r"'5.'L"a.Rr"ufi "nu-u' '-%LE$ "

  

    

I-l,".IIE!V1.E,».__ *.    %

wm  anon

,     n ,n.e1r;t;2:-.!.=.s.:r.:*r 27 ms

n-Adina

I-ii fit'? _Mm.:n'1'c" i-u"'Fr":'.-?.Rv'."':-E
  'IQ GULBARGA DIST

.- -a.3?'G'l1

Z  _w}c: RAM ImLvA'rz
-  fifififi  '24 'I'fiS

one HOUBEWIFE
Rf A1' mnmmamr

%E%.%L'

CHANDRAKAHTH" ' ' *
3; o Momwm HAGALDUTE
AGED ABDIJT 30 1128

('MN 'I'll '
-.n..-C rnn'a?.'l'F.- $PvR'v'I{.-'P.-

R! AT FAZALAPUR GULBARGA TOWN

\1~/



[By Sr1Vll Mfi.DHAVA REDDY -!LDV ]
AED:

1 «JEEVALI SIHGH
SID CHE-VAR SINGH   

G'? DEAE E'! ':...u"'3

la SMPJEEWRNIHA  .4
IE'! 9 nJl_3EV_A_1l SE¢_?n_'H_  V

AGED mom' 45 YR8'€:_) CQu  

lb smnnnu amt}?!    
sgomsvm BIH_G-I-E-.5' L   
mm  ma '~  

1o       é
  
     

 syeumsvara max-1
.  ~ .,1I-..e.'.='.sr;2¢1-..=.-.I.'.=I.;*r 22 was
  
A,  F*.ifi"i" 

  « %% %I§'m.amea TOWN '...nEspo1mE1rrs

~R}3%UI.u9u"'% %G0!'!D .':'.%.....E.- I5 F'T....'..-1!-12."-' U!!! 1!!)

gxeanmr T1-IE JUDGMENT mm nzcnnn. DATED:

zmzrzaoas FRSEETIJ W m.fic7.;i22i:7m«i ctifi "i"n"E ma

9:  111 ADDL.DI$1'RICT JUDGE. ouwsnm.

 u"J"uGBu'E3'-ETAE ':.'}ECREE "..'}.4.T.'!.D: 15.9.1995 fikfi _..=D

 nu osmo. 63fiI199}_ 0I_l_'l'HE FILE or 1113 131'

ADDL.MUNSTF'F'. GUTBART ' .
THIS APPEAL COMING ON FOR ADMISSION THIS

A.I.E§"I'!!1'I

'I. 'um u."'J'I'.h'€'I' 1"'I'r33.fi'v':':?'a':"-{":%D'I'E*I'-3. £'!"~.".£I.I.:-..r""'+'.'.'1'I{..': 



 % wmtsam oiumted at iiaw Eowimma 

Jumnmrr _ {
Th': in wound aerananm-s second Ippfll.   t

the oomurrmt findings recorded by   

2. For the     the: pubs' are
rate:-Md taq ..a§ t1Iny in   Court.
     suit. 'I an open apnea
 _ maturing east west towards

Hm};  mm 15 fast, North

"  The one oftha piamtirm ifnnthn in tin 

  the suit uchndula proparty having purchuad tin
 umnfromRamojlandA:junundm'aregb1mod sale

anal  17.11.1983 for n euutuiiu-ntintn of



enacted in the municipal records and in 
racordn. Dafiandnnfu who have no  
gr   t:n.:_:     

1-__... .1.-. .4..- ...._:.1T......--1 1__.-_.§ _1- ...;g..:;'..'...*.V1.'i.-'.1... ..:'.'.'....L..I ;
IIICI. Ulrlt inn III-lnuruillx l}IIJl.lfll:_| DJ. ll-Q-II!-BILL El! aunnqqlgua; ..

at some dintnme.  
suit schedule property 'malafiaa   "--  to grab

a__._.--a'-m_...._.a-m- ;t_»_-gg.  :2; -.;.-1.1:: 

.'----r 

._ .'I_ ._A. .3'- .I .._'lJ..

He  d6I"'6z1cInm. mun sun'.
as  Mumifi at amum.
 in the said suit. He contested
the   n oounbar claim for 1
     «.1..- .......... 5;. - ......F....__..u_&. .mA 9 t

1101* El-I-I-G 

  4.....'....'I 4.1.... '-1.1 ........__u|. I....'LI a-'In... ...1-."...a..'a'
'V n.!'-_-V .l'uI.I:Il I.I'lB.I., l.l-H I.nI.| unun. Jana La-I1 ya-.uu..u.I

 AA  Eiwhn inthndefandantthumadn. has eatabiishocihio

V' "  In the props-ty no-wall-an pnnaninn and than-uflaru,

 hciaentiflodtoanorderofiqjunotbn. But» the

9.1-J.z:fi_i1'in@;;fi!1.Li_hIdn_ntjt_J.gg:pggggg:i:,Im;,hLn,

_1A.__._I 'I 

siiit   u1/



5. Aggrieunadbythe niajudsmentanaaggsgjagtba
Pumas' pmam-an RA swag. The lower 

...e!.-'J. the «,sI.-.a.;n_.1=I__ m m .l.£_il. 91.1.: 

._; L4-  %

%'m1cian£  in mi ii: i:;iii:fiIii"i'w_.>_i:I:f_:is"f""' T. .

tltlo.  . it has     
emu-t, at-mud n dunno  in
tumour of the 1:5 mm aewnido the

IJWAIWU MA Ilnal.-illflhfil-fu_'I\ ffl.flflIl'U\-Fl _  --'--'-"'------

'V   _iudannnI._ ' and dunno of the

 

LA  in Regular second Appeal Noo.1060i§f)
% *  Thin. cum ..mm..: the judmum all

 the lower appellate court. However. it ruewad

ri-

AA  ..-  M hath 2.1;-.. u-H'i_.e; 14; gnnggggh  
Ayn nun!-UIII-I um r--- 3'';-

E}: 

. _ _ __.A.IA.I_._I

ourt1brtheru'n'eaTntoirhicht'ne'yafaunuuau'fia.

B. It in thareaflaer. the plaintlfi' whose title was

\I/,



suit for reoovary of possession. It nppeai§*a,. the
doimdam am has fihd . unit 09  
d.efmd........-MT e..fi.rLr: i 91'   

appaurama, fiiiui E é§'nii?ia'L  

the claim of the plaizitifl'  mg-up 0.  
Ha than uunhundnaunt  s'agd*ti:§§guaitc>s 595195

9.   issues. mum

  which an xmrhud II

16: The trial court on appmaoiatlon of the

-..1-.e.T__ IIn.t:w_II;:I.Ir1;_hnrv a1ri.dg:n_x_=g gz;  and

----..------I _.

 in  the  iaooi-dad iii the ca;-""'::ur'"

proceedings 03 1B3IB5, RA BE-[B9, RBAI H132 Au!
1060190. held the pooaeuinn of the defiundant over the«
suit uchndnla gcopurty '3 whnlly unnutlmriudg Plnintifi

V



is the ownar of tho proparty and therefore ha il : 6nfl1bd
tn ram-var pnnulinn from the defatlluzt. 
  guil; of for poonen§'i_t=§1;;?f'L%:.  ' J»  4,  

11. nggrlevad by the   &

....,".'. __ __

" ......u:;.. ....:.-1-...--
W

   i.iar':%;:ft':ia%.mu:u

on record and    points hr
ooxanidam-at;|s:m:,:V   recorded by
the   the appeal.

 19." in the appeal the
 two application In: 7 and 8

--F----'"-*'-'-- :--*.= 1'.-y way :.-i' :...-.*.:*%:''.=1 9.-'1 

% '£it's:i:'~'.£;ppo1lato Court. on oomiamtion of the

§icti§»::yl¢fl;antforthnpurpoIa,aat11oruhto ofthopartleo

1.

3. aggrieved by the concurrent findings of the

..nI.’e~..-.m ‘u.e!:.!-9.7, t_h.u_s glakndnnt in i_n ggcnnd nnnnl.

14-. I.anrnedcnunua1brthunppallnnt8riVH

In/’

._.__1……¢–1;.—_ ‘Q…._…__… .
y.nJpII.I.I._y, um um: us

Madhavn Ready, aualling the impugned and

decree: of the Court: below hald tho

9: _t_:c_a;I_Ie_nI_Igir_:;’;

_u_:_’:1-n 1. 1..- _.;-1:_1:- Q. “‘ …1;…1:.;…_ 2. :3 …..- ‘V
pf ‘ ” I .

pnnlmx nii f ifiiifiht inn _ra:s:mrunuEi~._fi

he was not entitled to
contended that A §1&%os%59§s/96 raf-
aeolmuon ofhis {am the ommm. of

#I.. _…..C.fl

sinuid tn:-.’y”‘ amour:
hug ____ ‘acid proeedurn i not

follizzyrezia decree in vlflamd.

_ _v ~ substance in the contention:

_;a1’coa»@d,”_I gr tho came parties in respect of the

AA Vjgoiieéiiale property has been declared; it was
nnceuualy for the pun’ tifi to soak mar-again’ an
declaration of title betoro seeking possession of the

gchmiula urnnu-hr,

—–.-….–.—.-….– ‘—- wrr —- -J

I_ntb_u_v

1.. _ ASL ._ A. ;.1_._ .. I _ l…A.Il l_,

mm; min puumm I

4.;

than ‘iafiful r.-wn=r””” 0; ‘un”’

pwaparty, it was the churned that if the ddandnnt

\\
m/

‘i’_ ‘ ,
B. —

/

. of 1991.

H3

hnreinfiaanexuoroantnerwlmlxasno righttnooontinuein

gxauueussinn, but, as he was in settled

1-marmad. lib-art_y to file a auithitq ”

a-mordaatwe with law. It by T ”
‘ judgm-ant and decree, .

13:.» ;.–aggic11 law:

wmflm thfifikfiw *

m.n«sgrar {mnmnam that the fa
bf;-fin. clubbed along with the

prese¢1tL4’suit”VéLz”‘1}éi’ trial and common hearing

Hdmraa diamiasad far nnn~;-roaescution. Seventeen

” = have elapsed. The defiaruiant is taking 11′:

t_i.r.a:;t:s tr: wig; wit, because he B

.. l’l’V|.. __1_:_L.2.$’

afiqoying the: aha is ‘uni. fnasfifififiiafi. 1116 pmuuuuu
is out of possession and he is ixttsrmted in eatpodlfirag
the dkpaaal of the suit, Therefore, the v.’301l1’tfl- baby?

1

$2′

oomtuittaednnfllngalityinptvoceeadjngwitluttneu-Lalo!
memmmwmammmwmmnmgumaumnmmfigmmu

.I|.’«a-Ii’-1_Ir -V.-L. w..-

ww*a”‘u*ata*e=a”u “earr. we” 11:: Pm r-.-.’.~t V.-51;”
J’ “-5 J

pa-uaemsinn and he has been

smmtcaen yea-ra .

1?.1ntnmammrmJmanmmm;@fifiymnrfi

mmluaiuna. V T3116 passed 3

Trinnfigi

E}
.a

. from any legal

Ha a-.aw………..u—‘—1
for consideration in append
wl::io1i._ ‘meu-1t% Aaoordmgly. appeal is

., V’

T. t1’1e event of deiJ’ar1dn.r1t au¢:c:aed.Ing’ in the

recover poaaaaaion, it”, such a ‘prayer h

Sd,/-~
Iudge