Hi TIHEFL H.”.fii*C&}’.~I C1!f.Z}I.}’F£T’ CJF KARNATRKA AT BANGNJORE
:I:2:.s:r=}:a»1:« THIS ‘I”HE 1 4m my my” MARCH 2003
BE-FCPHE
I~-Ii1′)1′!’BI,.=E am. A-J1. J %
EETWTELEN: __ V
Sm’. Swtumji, 35213.. Paramhurarxu 4.’3″}’1s:;:_f:sar._:1.as2:, ” ~
1%-‘%.g%.d *m’.:ar:11′:t,3,»*-€¢- ya, _
I”:’31T[‘§3a’123r|r?LT:?li’£lLii]T1léigflIHT, Tq.’ _I§?gan£;p1.§_t?,’ ~ _
EL’rm’|:I”ia”.:”r Embgaum. ‘ s “‘1″1″‘1″‘1″”‘i~iER
(Sim M..}3 .’i9ETara:ragn:njn;1.. Adva.)
mm: 1 V ‘ ‘ V
‘F! a fiiiri _
SEn:1«’:Ii’:».3iJ<"g;a1:nr1:s;+:-«.C-iiwpafia, .
A .__-,3": -L". .a, r:.'.:;_: .w;'…._…=…,. "
i1.§._.§t:5…L £;LtLJH.J_L.LL u»J'-«.3 y1:."9::..LL:-.3,
Rf -Ev Id.ira]t3m:.~na:1.a,
D:§;aa'tjt1»*:i:1 A " "
‘ V’ 1353., p£:f:€.F”£3§i§§I§’I§’1LA;T3?§Ei111 Hflz;mimp}m Chnpade,
. 3:-r::£a.:1=m
” R E =::ix _I’–‘-‘::aa1’tf;;i’a1,1§1t;j.ga.geaar, Tqflhaxmpur.
. 2
‘E’}1v:s “aiéggga-u;£ry “1”‘a]:miM..c.u*, Jamhati,
»—.51:-N~% :_ _-1-vr-. . 4 -1 1 __ 1r .1. . …_’
~ ‘:…2l.r$B..’-if: ax Lieputy Eanliuam, uanlmu.
VA .fT§f*s;e fi.am’i:ataI1t Crmmnajaaiw-new,
B::I%;ga’a.nrr: $1:-.’i’::- hmien, Baselga-a.I…….1mn..
Ffmpmzgr Cnzrmzmsazianer,
Btfififlg-sEI11).fl2t1i . bl .RE’3PC)NDE HTS
{$311 }:i?.’a=..IEE?a.'{“-J’m*..1a:!z%;a’.; Hflfi? far R3 m E5}
[-3
“.3″‘%1:i.es ‘3éFnF.F’ is filad under flrtittlea E36 311:1 Q27 ofthe
l’:.”A’t1_2I1f’l_fiii1,3’L1t11n’__’.1*I1 met’ I;1di_a pmylmg ts: quash Anflnxurb
flaama 13.«::»;:=..2=:::r,w4 paaaed by the Deputy Tatmflfim,
»J£i.m°1;:nt1=iiE§ au.”m'””j .¢’»’u1T1’1E’:r:i:1mH 5:’i.%.$””Lu.:o'”‘ fiEI”s_’:?éa:_;”i=._”:irf–;-f
1:113 Iiallrnufijy £3nmz11imianm’ Belgamn. = L” A’
-.. — L… –…-……–……-……r A,…..j..?_..w-,–.–…-…-t
WP mm__::«.g ma fur m-gm in xv
day, tltm Court maths the * ‘
I’a’ir’.B;..E£.C’ioudm-, take
xmfime: fur mmptmxudents 1′ A H
H the
I~Ia.-2 ha.s1 E5 acme 29 guntaa
ai1!m1a’1tw1;;J: in 1’1′.-hanapur Taluk, Belgaum
IZ|i.:3tt’3′.=c:¢.. fi’.k;’ .1f{_1§a.»~:*:v1′.i1i.*’ No.1 what: is none other
-‘l*I……
.1 us:
%1;;};,st:an;;9:«:1:.m, that the: said land is: a joint family
a suit in D..S.Na.24€:”Ij03 seek1t1g’
pam44′?im£41 asneparate poaamsinn by imp-leading all the
A :21′ Hm ‘Fmmi.1y’ as 9991 a; reunm_3r1_d-ant
‘ ci¢§fFai’1.rfi2at1;t.I4*E’w).E»..
t_1,f_L .3.
u
.._¢—-<—— —- —————— —- ———r — — —
T.1_ ._ .4.
a main” nixznmpiaint the suit ifi that
.4 fr:’u.1:}:’1er, 1i’IE’¢f!o]_.’lI:II1’IL1IE!I1’t N02 did not have right to sell the
jair1t1’i=3smi1;.a” lamil. fin er1c:111iq.r wag hcld and on the baaia A
9’2
mi” that Mllif: dmtl, tint: name cat” the t”1rat rwpcndent waa
in the 2″EVEI1I.DE.’ I”E’Cd’JI’dE~.. The mid
s;_{a;u.:-mticancaci ‘ray tht’: ;pr3t.i1:iox1¢r bcfcrre thfi
cuf” is; produced at f
tappesalifi. of 1119 pa-tint.iu11er anti-._,_hacs ‘r.-:.v.v=_3″c” aaidé’
1::r1:.=u:ir.a Eawmur emf meapr:n2°1c1¢=11t 1m”1.%%%The% aaiii officer waa
igflflstiflnfitl 133.: 1-easpdI1s_fl£.-.x1t ” the Deputy
(fi’nvI.ann.|»’u’|-:a1u.:IL.:.1-0.1-‘I¢.a’.haI ‘r,r1’.II’I»,nn. ‘df.’.’.t.1-u|cVo.’11 , on ” ” .n.a.u-1A1,4a A J-xi-15.4]
‘1-n..»”a.n1.¥1.i..Iu.’s1.J.J.”‘fi,.?UoH.l. (:41. ‘UV 1.15.15’, V . hit”-L-I_-‘l-n I5} _ U1 ‘v.4’FJ. ‘wl’1I.K§\uI-
wifxijgzilaiia at Ar1nexure–H,
%Am1m% fl.:Efi,_:’}ifla.::fi§¢,.haide the order not’ than
.Flrssi:zst:»’ef1_’§EIt aaid order paused the
IZJ:=’gm’!’*_é” ‘-£iTil::r21.11;:!_r:i.sa.=§n’ :r.=»’n{L. ” ti”
.v , ‘i”,1l1’J.i|53~» ~aég;I1L’ii1i’;’ fifitifliia; ¢ _
Wald-m 11:13 lea’med.. mutual appea.rmg’
Fm” gqmfiflozier submits that the property which fa
fi;_1’a::ri1*s.1<;L"1=mt2xi1_'g.s*'prxmpartg amd mmequentiy, the auifnoritiw
were mat j§uJ.E!tifiBl"3 in xazauteation entry in his
fawmr rm the basis: of the aflagad aale deed when the I I)
Z»
J I 0
ptuwhaser had aocgguired ia
mid aaaak: malt" ia flubjflclt matnr of a suit filed by that:
pa-'tiI:§rrJa'r1m:' iibr parfifinn and separate punsessio:;.'T',:.'$};1e
w«c:eu1-:1 1"fi]._j$ -rm H: ruling of this flourt repnrted %
mf' E Alufl{.ill""'.J"§'I'I"l"I A 'lint.-
IM "" H HHS W E6 _'
Fuwlflll '-Vilflfiul
f:E'"IIilTIT:Ii
ER 1959 EAR 14-fill.
I have: well
..:I…,_._:….::,..– ,…..’L.:,J.. .1… .1. _.,.1r.. ”
U.’5.’.1.F£.c’-.’i~Ll?.*Ei’I]. 1 ‘I1(.7.{1 -I35 Ks l-‘5′.’-‘ESE
V-;., J.’h,-~. ‘tj’:’… _. ,”r”_,
»-3.1, um =_I::a.:£f.. «V .1
e:*.3.at-‘.=*=::.’:is.iu=3:a, has no
ag.1;}:nlin:=,:=.:;i1;ir,ax:L._'””Thé*–: “a1f§:ag¢§:har diflbmnt. In the
amid. uzgummk V%jmjt.a1*L%[em..nt nf sy.Nox:r22;2 was 3
iv’,:=.1:.:i.::-M
as .1.-.1-wrvw .u. In’ ;|–_.
:~f1.:1’1e amid 3 a..- -Pa 1.2 g1
Inl”Il’l#NI. ’14- 5-1. IJ’InIIIII’Il§ I
«man-ej»»c:$;:f Tgiriez It11Efl*[JEi*’.:£’.;E_1L¢;t3!’&i aalci the lami mnamu-ing 1 acre:
‘gLm:¢;:;av..=e. ‘E116 maid fi111’W£’_’,” txuznh-er aituated in the
.:;::the said. land. Csrx ram, this Court held
………,…….t 51′ fl…….-¢_ 6f «-1..
Si!” Wm; nm: pearmisaaihie far the: I’mflE:I111& authority to
‘4 3111!»:-.1′.’ %tJ’:;:s{:=2 1’liFtI1″lIE’.’- cnaf the pumlmsar an thva basis of the sale
_ __Afi¢rg_i”IuIm’ ”
timd. B111: 1′:a.owe~m-r, that is not the was here. What is _
—“Zv-TV
_—‘C
anznld thfi w:==n’t1’ir¢: black i.e.., S_’,r.Nu:v.1iI3’9f2 measuring 5
acszw guntaa. apparently, this is not a case
part azzuf ‘a;11s::e said land ia -sold. In fact, the e1f:§*ti;?c.A’
-z1_fi;rv.tiu;1r’ix1g, Ea §..:s”e2.=_= …’E-‘ g1.2.nt_- i
mapu:v:mfiw.=::’1t fir:.:.i.. Ewan ofl1mwiéa.
tluat emit bars been
r:a.E:3.m»…’.;2«++:a.,!r03 mmng aeeparate
gmmmrmmisxn by ‘A of” joint
‘wall p….w.;.u-31’.
xmmea hit: that in a
p.a«1*1:1′.1r.i.r;:-vV:_1_,__Vtjea§_:1’1;~1ii_:::’ie;=$%3; but and ultimately if
thus $.12′ is .3. jcaint falnily property,
um has partitionead and a
‘|.._—–A. «H… 1+ —–_-.-
LI L III?! ll. 11119.)’,
“.:l’LBc1£..V§i;aa ..4;g.’*f1a»:21i”w_11ich is: mquimd to» hit’: mm-idercscl during
Elexsii-as-§:mEvia:;1it”.VNu.l atrammit ha denied to have his 113
flaw B in the said suit.
§
:i3ur_I_fl’.I_-r=_=.’l_1sa1′-;:ff_11_-a54_a_ –
I
‘ uimsi a’ii;ra.i:m:§. me have bean sxacutcd by Hasi,
° .1’L:1xarsn:11.’:.z:1:L am, 1:11:53 -asznltim black is I3-flld in hvour of
#7
_..—‘”< '
There in; no merit in thia petiticon.
I"£'in451piCII'$E'1=!t'=I11'. Ha:-.. 1.
Petitiman fitaxnds regjeczted.
ufi;-J? nmr-ul–nu-:.unv’ h’ L’
r?
{I
1′: …-1..:l11………..
L’-I r:uI::a…1..u.Iz=m:- I
%sa’.’ifl ‘tn: .~;m1::gj¢:x::t. tn the: remult {if t}1e:=.§ui1:L A.
I’u5T1r.E~,.B.Gi1:nu¢iia:=m’, l»w.rnfi:1_ to mass
.423: L’l-Vf i|57’1_’E_§l@i;l=:-‘:Nl7.’il__1’EIi$fT.}’-IE! f:Jur’1mré;-aiizaf _