High Court Karnataka High Court

Smt Rudramma @ Radhamma vs Smt Narasamma on 1 February, 2010

Karnataka High Court
Smt Rudramma @ Radhamma vs Smt Narasamma on 1 February, 2010
Author: Anand Byrareddy
_ . _. .- ..-. .. ..n....~ . u\.vIl -.vuu-u ur Iuutuntnlin HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C'

IN THE HIGH COURT or KARNATAKAAT 

 

DATED THE THE 1=rr DAY OF  if O f%    _

BEFORE

THE HOITBLEMR. JUSTICE 

slrr.

mo mm 5 pOan:mnaumsH;
Aamngvspnfwqctmnfis ‘ ‘

s[0–L+\_TE. H %
~=En ABM’?

O

310 LMEH PO ,
AGED 40 mm,

.. ….. 14
. P3HN ,
‘ _ HEB_Uli’.–«.EOBLI, ‘l§A.LI.IEAHD DISTRICT,

-577 101

VIGHIIEBHWAR. s. BHABTRL ADV.)

am’.

w/o mm amnnmn.

AGED ABOUT as mans.

SR1. 1-KITTABIDDAIAH,

3/o mm smmmn,
AGED ABOUT 40 YEARS

2

–. …,.._…. …..- M…m.uwa mun coum or KARMATAKA men COURT or KARNATAKA I-new COURT or KARNATAKA men cc

3 SKI. REVANEZA,
S] O LATE SIDDAIAH,
AGED ABOUT 32 ‘mm.

4 am’. C @ Gtmnfi,
w/o LATE wwmm,
mm mm smmma, V ‘
ASED A3023’? 30 mass.

3 am. 8I1)fiAEVA3£MA,’ __”‘–~._
mo mm smnmn,
AGEDABQUT zamam.

mmm or 3UDDA1€&YA3s*A£{A_.PfiIé6sW£,.
aware}:

H _ , ;’.”.”RmPoNnEN’rs
[BY am. 8 REI33;!’§*e_~AI3%I.}… ‘

F1}:-;E13″‘–Uf.3.16v€}~w~fJF cpc Amsr ms:
Jumuaazrr _ItWZ?3_a 23m-swim 31.3. 1 1.2095 pasam m
R.A.H. :22; Oi’ %1=*1’1._I:=z2′ ‘rm ABEL. CIVIL JUDGE
cslwm. mm;UR,ALLowma mm mm; Am asrrme
Asmx {DEGREE m*.23.a.2ao1
PAS8ED. Hi’ c.’e._He.549i94 03 ‘ms mm <23 THE H ADDL.

_. _ CIVIL

H VA _ amnlAm:§.’3;5b mxwmm,
‘guess mm ma
* 4:3
=§i; LATE smmmn,

{gem Aamrr 6? mm,

” ‘ ~. _ “‘ sR1.Pm’1:A.smmmH,

3:9 mm smmmzz,
AGED Aamrr 49 Yfidifi.

3) 32:. mvwm,
ago mm smmma.

AGEE mm}? 47 mm.

5-mu CQURT or KARNATAKA man cmzm Ur mxmumu. rliun ………. .. ………..,…..

+3 sm.c%uA@mm1>AuA,

W/C) mm wwmfi,
mm mm ammmn,
gem ABOIH’ 45 vmms.

5) 3111′. SI.’£.\HARE’VA.MlEfi.,

D/0 mm smmma,
AGED ABOUT 43 Ymm.

mammomnmwm’ V

mm or smnamvamxaw;-YA.
fiEBBURHGBLI,
’11IflURTALUK&D}3″£., “j

am. 8.K.VEHKATA

333. 3.1:’ mgr».-.a::rm.§%v – ‘

fig

am:

SRECE Ii’E’F§t”1.Rm

1)

W10 H.P}8EN ,
9-aw AB’???

~

~ 31:: ‘fi.P.$mV ,

– 5GE33__A3L’3§IT_ 4? mass.

%~s12’n.*:A:;’ua?PA,* %

520 x;x*mH,r*.sH1vAaAunaaH,
Aemmom 45 mm.

33:. mm,
% age mm H.1=.sms:ARAmm–I,

55% A351?!’ 43 vmm.

E? SE. mamvssnwm. 8. SEASTRI-~ ADV. FQR CIR}

Z

IGH COURT KAR .n
‘”9″ NATAKA H1GH¢9u§r or KARNATAKA men comm 0F mmnsam nlun Wu… .. ……. —

‘THIS RSA FILEB 1118.100 OF CFC Aim’
JUIJGBIEXT AHD DEGREE DT.03.I.1.2005 PASSEI3

R.A.xm.122;2oo1 cm TEE mm 01? THE
mmm (sanm, muck. ALLc:wmG THE
$E’I”!’I!i’G asmm ms wmmm AND amgam . 1 4_
nA’mn.23.o3.2oo1 masm: H1 c.s.xo.5+9g;–1V..911″-frzm ., ”
mm arr mm II Ann); awn JUnc;E”{‘..m,n1:»3

-mum mum co1mm.%oH«F=0Iz %%

DAY, ‘rm (mum DELIVERED I?oLLowm;.3;: *

1%’ . T219 20% had
fled a suit he had parfected 11%
an ax mm
a§unom’ n % afizpelhnt 3-om mm-ram
with the case ofthe rmpondenx

to am Pathaiah am since.

_ hk dmtlx, reapamfiant mnfimed ta
_ land as Pakiah Md died issue laws and
% %’&§%iJ%Aha& mm arfi mm mate in 11$ Eamm fir
years and cities the appalhm whc was joint
x Eamgmrmmbma startafi mhh% msesaian,

hehasfi1ed$:euit£or&1arafinnthathe}msimd

& title by same poasmsmn.

IIVUII N-I-I-uunv -5-r nun-uuu

136?? LUUK3 U?’ IERKNJ-\IRr\.M WIIVI1 \..qA_uu ur lxnusnluu-uxn nu.”-3 hvvn. V. ,,_,..m,,.,,,.”,,., ,

2. The trial Court decreed the suit for pcmaeaaicsn

an we}! as isnjuxsctian. The appellant
appeal before the First Appeme
Appellafie Ccmrt held that the

not to have: been granted i:n$’wg§>ur«’¢2_ffi

it was mmsmbr claimed
that he: was the owrm’ wan aattim
up the claim af._1’mv’iI!:g~ by adxmua
mansion. _ :–~1,’i«posaeaaiaan mm-
a long the First
__:rmpondent was exxfitled. to

pcrotac1::n’ untii dispca%ad in

has ma an awl in the.

L L ma-49512995 tan chaaw that po1’5mn
ma guément whmeby the First Amman Court has

the anasmg af am Trial Cmzrt as m the
_ 1′ mvim fied titk: by admae poaaeaskrn.

4. ‘Im enamel far the appelmt in
R.S.A.H¢3.8′?3]2m6v would submit that tk had in

Z

WWI’! – ..

uvunl ur nmwantnixn mun Lguxii or KARNATAKA HIGH COURT OF KARNAIAKB mun Lvunu. vr mun”.-..n..n …

qumtian is johrt fa1:m’1y property. The claim eff

raspanrlent that he was in pm-mhsiua A’
the time cf Pathaiah «mum defaat rm vemy.
tn be set up, as ‘ fly heh by iv

am could mt: claim of V.

as title by adveazse amnam
Caurt havixg T ‘A in
aeekirg to of the
mpomm:-.._ 1-army mm
naught
for by E1 sen-wig to protect. the
pmmsiog; reliance on the following

1995 3:: 73 [Thakur mm
Arvind Kumar) and Am 2900 ac

4f§zgh{aua; through ma. V3. Ram

imwgh ma.)

Wmla the: Couml fur th appellant in the
eamm appml mbms that the Firat Appellate Court
9’ “wasrmtjusttt’iawir:ravemingjudmm1tofthetr7m1

Caaurt. It k afber Patm.ia.1:1’a dgath that the

raspsrfiml apfihm has occupied the land ha questiozz

Z

I
n
n
n
3
5
I
I
3
i
I

Isl! I \u\d’Iur-\- I-VI

iiwfi MUUKI vi” AHIRHHIMAH ruun w…\.q.un- vr nnn.un:nn.r- -nun n….vun- VII l\r|nl1rur\I\.r-I. u

and tbs claim ef adverse possessing was

joint; fa.m’1y mmbm and Long poamssnn.
cvidmced by mlevant revenue records, %
Court was nzfuled intn lwlding T
comcted appeal was claimngfta

advme paauasaimx. Tiara
of the appeiiaxxt. only
puzauarxt no the dam am!
tharefom. V’ the true
gm aeekisng to distux-‘b
rm H¢nc>a, though tbs First
the pwsuassinn at’ the

lam passmefimn held by
was mt juatified in rwmflg the

. 4- ” VA as t& h1a1′ Court fmvxfi me: that

wfected 1% flick by actvme poaawaim.

V. By way af reply, flu $n& Comma} fir tin
f t -apipellant m R.S.A.He.8’73I2006 wosuld submsx that me
% ‘pa-opmymi;ma1ywaujo:u1tsam1y pmpmy. mam

a.bm:wec:fa!1::xmmhersafthefam51yha\mmade
@5’msmt}:mauit,,thea%1@inthsm d

Z

uwu:\a-p~—-.– .. ._…….

I15″ I \u\.J’iJl\l VJ!’ AEKIVHIEHR riitarl U!’ OF “lb” LUUKI Elf’ l\l”|l\I’lr\Il’*I.I\r\ I an

appeal seeking in sex:-up 9. claim for advez-as

the pm of advmrae poasmakm or any ‘
which the appellant was ixg’;

have been yanma by the comma’ %

7. The sulwtantiai éift
in the respectitue appeal; poaaasainn
of the appenant a ancnxg cf
fact ‘m an this mam
that said appellanfa
mama by the cam
beiesnfg mm Appenate Ccurt faund

E as ‘n being the NW 35 mm

: V at; paaaeaaion was immistcnt azfi this
L me. as as» appropriate vim-,:1=e rm
% {man after death ef Pathaiah, the ammnt
in ma”: pmmainn as age.Pmt other mmbera
‘esijthe family adwebr to thfir inimwt anfi aim: lapse of
3tima,t1my mught no *mmsemwim has pmmm. In

t’hbvfaewafmematt¢r.th:snsEefgan@bytEmTria1
. by flm First Appfiahe

é

:« x\~’?’Q

E
E
E
E
E
5
E
3
3
:

L:

2

:

kw
3
3
_:: ,,
Q ,.

3

Q
5:

Q
5:

Z
‘5
IL
G
I”

K
:3
6
U
::

Q

Court seeking to preheat the a.ppeUant.vVwT”:’:ix;

R.S.A.F:’o.2405}’2005 is in the xmture cf _
hfiuncwn restrainim the ‘ 1.1.1:: V’ 3 ., vb *
R.8.A.Ka.8’I=’3[20fi6 fiwam

of the appellant ems:

saw. Whether the phat of be
azxsi wouhl yet the
First Appeihm ‘Cgurt declurafimn
court has only
V. at’ an imonafitsent plea
that was the defiance of adxmse

be upm in be set-up by tm
smuld be mama on the: mama cf fact

in} imy be imtitxmd, by the appefinnt in

“=1;- _444″v.£.8.$.H§;§’f$i2006,wmeh xmmy has ham mam by
_ 3 ‘ Apmllafis Gnu.r%:. In this vim sf rm mm,
in no mum far mwfweama with 11% mm of
~ First Appelhtse Caurt that the &sesa:%an cf the “‘

swam in R.S.gA.I§e.24G5!W05 Imda ta be protmted

Q