IN THE HIGH COURT op' KARNATAKA AT sANGA1.a1§:i:'_T~~% V
DATED THIS THE 161: DAY OF JUNE 29¢?" :' *'
BEFORE
THE HON'BLE MR. JUSFICE} A;sT13oi?A._i~:NA
REGULAR srscom A?PE,AL rm. "465;
BETWEEN :
1 RUDRAMMA ' ._ 3. _ ~
W10 LATE NAGENDRAPPA
AGED ABOUT 77 YEARS" . '
2 UMMA1=é*r:iY ''
sgo LATEJPEAGENLERAPPA .
AG..gE1:>.AoBU'rj3.? ";'EA~!!?_S"' .. ' -
3 MU§é??.HAPPA"w-- . 4 J
s/0 Lain: NAGEND-ARAPPA
map AB0I}'}"3'7 YEARS
A V. §LLi;'nR'E..«REs1D':§Sié AT PHREGANUR
= --. 1VvI1,:;a;;§s;%,"c§1ANNAG:R: TALUK APPELLANTS
(*5? '9}2_-
CHANNAGIRI TALUK I
3 RAJAPPA
AGED ABOUT 53 YEARS
4 USHA D/O RAJAPPA
AGED ABOUT 26 YEARS
5 MANJUNATHA s/0 R'A;iAP?A__ L
AGED ABOUT 2: YEARS _ 5 :
REsP0NDgz~£1jS'-3 TC!'5ART£§ , V:
R/A GUNDERI;HO£.ALKERE frzxwx
CHITRA.-D'uR.Qa.vLw1s'rR;;:t:;~"~.. *~
6 ANUSUYAM_MA--1:;:._ __
w/16:) NANJU.NDA'?PA. .
AGED ABOUT YF._ARS""--._ '
R /A*..1AKA'1'HI Ko..Pi">A,' VSHLMGGA
T SARGJAMMA
Wm LATE MURUGENDRAPPA
.-.'t{Z3ED' ABOUT }'__E£.RS
V. ':8 LA ' ».i51e.a.é;ANNA-~..
fs;o"L.A'rE*:s5UgUG;:NmeAPPA
Z?n{3E'DfA.I30I.j'i"'23 YEARS
9 sAbrrH(::S?HA
Sf'? LATE MURUGENDRAPPA
AGE?) ABOUT 21 YEARS
. :réE=sPeNDENTs 7 TO 9 ARE
~ ._ REESIDING AT CHIKKALAGHATTA
VILLAGE, SHFTRADURGA DIST. RESPON£3EN"'I'S
"mi? SR:: BASAVARAJ PGOJAR s, ADV. FOR
I{AC'zA¥I}EE&J GOWDA PATXL, ADV. FORE-1'1 85 '3')
J
TEES APPEAL IS FiLED U/S 100 CFC AGAENS'}' 'TIei'E
JUDGMENT 85 DEGREE DTD: 29.07.2005 PASSED Es: 'E.A.E:>.'=.
50/2003 ON THE FILE OF' THE i ADDL. crvn, JUD_(3'E'{SR_.*ED_N.}-V
DAVANAGEEE, ALLOWING THE APPEAL AND sE'rr1NGA.As!i3E '
THE JUDGMENT AND DEGREE DTE) 3.3.2003 _PA.SSvEI3"--1N._OS " .,
373/94 ON THE FILE OF' THE CIVIL 3.99.33 {e'IR.DN1--L&. JMFQV;
CHANNAGIR1.
This Appeal coming on for dE:,y_,Afhe" 'V
delivered the foflorwing ; ' _ .
Junemeiw:
The appeflants herei.fi--:3reA_V_th;ew No.1,2 and 3
in O.S.No.373/1994. Th¢.,fi:{4st.,x~c§{s~;pQ;n<'1egit'~%1:¢x7Eia2. was befom
the said seeking for a judgment and
decree possession of the suit
scheduie ,TI'V['he';:es};$'c:1;t j f '
ancesttrai property, has altered ti1e:"1.q1i.é_i:ti1Ixi'~.Qvf
against the one granted by
share to the piaintifi' andfithc 'I;.1'1:::-:1:;--;§:A1'e;v1::;r1a1:1ts 1
to 3 are not ouly t1L;¢ shares as done
by the trial Couxt and th4f:.VLe:§»7§::r but is also
aggieved by property is the
ancezstral family.
the appeal on 24.7.2007
has fine question of law for
co1:x£'*5f'.1§.§I*e3t+i§0n.".V ' .'
VA ' Lower Appellate Court was
A V Ti fgm in holding that the pIaintifl' rs
kaarfifion and separate possession of
""'---9/"§V8'"'*'s:hare in the suit schedule property ?'
A' in the light of the said judmcntl and the
K question of law flamed by this Court, a brief
J
an
reference to the facts invelved would indicate M
the reiationship between the partjee; 'Ibex
dispute inasmuch as the plainfifl 2 2
3 are the sons of late Nagendfep:;:iat_white the Viiefefident 'V
is his wife. The defendants 4, 'd:a.ugi3teIs of
late Nagendmppa. The widow of the
deceased son of 8 and
9 are the 4' born to his
deceased p1a1'ntifi' was before
the being one of the sons of Late
Nagendratipaétwvae shape in the suit schedule
property; _ S1'4J".vt(:€!_ xtérlefioztship and the fact that the
V. AoAg1'g:n' owned by the grandfather of the
the enly question. would be the
naniret of fritefence set up by the contesting defendants
deferniant Nos. 1 to 3. It is their contention that the
son of late Nagendrappa viz., the husband of the
.._" {:iefe;11dant No.7 had executed a xelinquishment deed in
gespfict of the property in question after receiving a sum of
J
'0
Rs.10,00G/~ and therefore, he would not be ~ V.
share. Even in respect of the plaintifi", it is coniefided H
they have been residing separately f;)f"ti:1e.
and as such the plamtifi cannot to.
member of the joint family. M
5. While noticing the 1'iva1__e6nte1;tionS;«tE1e Court
has asclverted to the evi<'1e1zikf:e'o'.f Rfe{;"1~1V.yiv,}";~et;1e plaintiif and
also the evidence, of :12 and
Chidanan: _ ieiied on at Exhs.P1 to P6
also "been. regard to the properties.
Further the to D4 is also taken note
,_o_f. at_1a1yeii:g...tb_e said evidence, the trial Court has
the }::13::i1«:2113.sioxt;. that even though it was contended
that. tiiere jxeiijzquishment deed, the same has not been
the learned counsel for the appellant
x V' :€:0xI1¥ie3:gds fhat this aspect of the matter has been admitted by
-- considering the fact that the documents said to
T " lsém the nature of Ielinquishxnent deed has neither been
J;
'b
produced and marked not has anything been indjevatedittto
show that the same has been Iegistered in _
iaw, the same does not emme to the u
defendants to put forth such cont£;;1fiQ.ne«A.éa_13;d_ e
trial Court was justified in zejectisrgg the 3
6. Further with .,eex;tenfiei1 the
piaintifi" was residing Court has
appmpziately n;::iiL~:-3:13.' the: 1neéi213*'wieetsixiitggtsepaxately would
not indit§s1te_ the __severance of status of the joint
famfl y vetliéiezeferewttxe ssiirinéeententioxl was rightly rejected
by the; trisj " "
A 'Inseef%.:r_ as the said findings with regard to the
safiiti*e'ef ._ fl*am1ly' and the entitlement of a share in
V . the EIIOPCITY, the Lower Appellate Court has also
these aspects of the matter and has re»-
the evidence and has come to the conclusion
Vt the trial Court was justified in this regemzl. Insofar as
J
'5
the said finding is concerned, evczn this
considering the said aspect and on noticing .
Courts below have Inferred to the I ;:fsI;i_(1£=:n.<:_t" "av%,ii1af$1;:v"9n " " 'V
Iecorcl and have rendered a finding 6: ra«;m¥itAh=j;§ega":d
joint status of the family. The'TVpz:(§pe1'Vt2y-V_1§i::ir;g
property is for the benefit of the df family.
Hence, the said finding be interfered
__ 'q1:fc:vs_tio}:1 that would arise for
consflerafiofi' is the allomcnt of share as
made ;by _the 'V The Lower Appellate Court
'I131' was not jusfificd in denying the
and in that regard, the trial Court
was not in allotfing om-*:--sixth share has come to the
txsnclusitsjgii' that even if the daughters ware maxxitad prior to
into force of the Karnataka amendment Act in
V' year 1994, tht: Court below has taken mate of the fact
ihc daughters would be entiticé $0 a sham in the
J
P:
property that would be allottsd to the share of "
fiatber viz., Nagcndrappa on notional partzitiozlh
share has been allotted to the daugh5e£~s"as. wan. .; <It::j;st.in_t1Ai:2at
context, the Lower Appc§}atcV étjtjté ~ ft} x
conclusion that the share to 48th
share in the instant cva-ag. "'h§1vinig« this
aspect of the matter what' -I.1o1;i<:ed is that
even though a 'providing for
entitiement 3 was qualified by
the evefits Q1; into force of the Act, the
subs<:q13,etitV._ made to Section 6 of the
Hindu; 3ugccs?sg:»nV_' Ad {rouge}. indicate that the female heir
'V ' -so 'v:'rnuEd:"'t"bé trea. ¢_ tad as a coparcencr.
A Aéonsiiicfing the nature of amendment to the
'~___VE{a1*nAatak.a;_ :Act as well as the Ccizntral Act, the iaarned Juégc:
in the case of SUGALABAI vs GUNDAPPA A
,._fiMARAQ1 AND OTHERS (ILR 2007 Kar 4790) has held that
, Jthe amcndmcnt made to the Central Act would apply even to
J
W
pending proceedings. Hence the contention of the learned
counsel for the respondent by placing reliance on theedsaid
judgment would have to be accepted. If that be ” H
instant case, independent of what has been ‘
Lower Appefiate Court, shares will b.é1iie”tc. made”
in View the amendment made the Act. d’
if that aspect of the matter in the
deceased Nagendrappa, there ecfiaaieeners who
are entitled to a sham 5Tjtsi§:.:eV Nagendrappa
the flatlter to partition, on notional
partition his Wife ‘(Efi defend_ani) though not a coparcener will
be entitied held by the Apex Court in
“GURB.{?A9v. ..K%iAi~i:3A}’>PA MAGDUM vs. HIRABAI
“”KHA:?5DA}3P§§»v4Y9i§($.fiUM AND ores [(1978) 3 sec 383] and as
snch.__4″V£/Qfhdsfiaie would have to he aifiotted to his sham.
file piajntifi” and defendants 3. to 6 Weuld be
to 1/9&1 sham each and the defendants ‘3’, 8 and 9
Weauld be entitled to 1/9* share. Since
‘4 u*.N’a.g€11drappa has died prior to the partition, out of the
A
notional share allotted to him, ail his legal heirs .
entifled to a sham each and as such ‘Véham, V’ ” ”
the plaintifi” and defendants 1 to 6 ‘bejeVe1’3;i:it;1et’:1 “f::’.1′ ” :Ij;–grn-:;’
share and the defendants Nude?’-.. §19o1.1_.1§1
entitled to 118th share in’ asdditiqeé iheir if each
(1/9* +1/ath in 1/9* =–*e%e%%2t’t/’7’i??’ : in efiem, the
piaintifi’ and defendantsvA1..te:–6 1/8*” share
each in the 7 to 9
are together 1′ ffi terms of the above,
the is answmed partly in
favour of in favourof the defendants
since of shares asmade above.
V “I12 above, the appeal stands disposed of
shall draw up the iaeliminaxy decree
% 35/…
Judge
” Alec/bms