High Court Karnataka High Court

Cheluvarajamma W/O M B Byrappa vs Abdul Rasheed @ Shabeer Pasha on 17 June, 2008

Karnataka High Court
Cheluvarajamma W/O M B Byrappa vs Abdul Rasheed @ Shabeer Pasha on 17 June, 2008
Author: V.Jagannathan


JURY or KARNATAKA HIGH court? or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGHCOURT

H»: TEE :-ma comm or K5.RHA’§’AI~IA AT

mama 1% 172%: my 01? JLFTHE % fj

BEFGRE* ‘

mm 2»mx=BLE !m.JI}S’H€3E«..3{.J3L€}a’£i¥Hfi’IfI;i2¥§fi./ :3 3
ggaufi sscmzg .._.i§._17’E’V:1″‘.1%V;.’;LI?’__€_.C?1′;~1@_ %g’gc.v;2:5E
E X H:

Chelzzwjamma ‘
Amfiyeaxs, rm L’};1Tm~.1E?«;8r@”, 138.5, ”

1335? xaji %
1%§’y*sam5′}’%|’.}},.,. é « A ,..m=mL:.A:ar’r
(By Sr:?5.ni’:hs;K.AB »§’$hi§apt&.§é:d_ 35 Ravi asabham, Adm]

3&2

F L Ahg%%:%;1k1%as1§§aa@ Pasha
% gag a:¢%m;m~j:m Abdul Ream,
‘ ” ~ –« ‘ Age major,

r ‘ fiat §i.3;3f€aa:,138Tr’,; Kabér road,
éfiahalla, Myfiorfi-57×31. …RES%*NUENTS

‘§%§3lé$ RaS.A. is filed umm Sectitm 100 af the C.P.C.

ageing: the judgment aml decree daw 28.2.2066

passaé in R.A.Hm3%,’ 2006-? an the fflx: ef the Praaiding
§ FTC-HI, Myst):-3, fiismisa-fig the appeal and

mm or KARNATAKA 3-IIGH COURTA,0F_;KARNATAKA I-HG!-S COURT or KARNATAKA H16!-i COURT or-‘ KARNATAKA men COURT or I(ARNA'{AKA me:-g coma;

paamé =’m $.S..No.15G,l86 on the film at” 1:113

Mumifi, hfiymm.

‘% R.S.h. oomirzg an ferléadxffihgaiéz;

Cant: zielivmed the filbwing;
~L.2..2e:.a__U

‘% appsflam, ‘ “- hnexfore the trial’
eourt in cL3:E§’.15fl[:’&6:’£§:- mtg :3 t
fifi fl; 91′ mm suit
<22 suit was dismimd.

m a£:§§p&§.3′ éuiao dfimiaaed and hm,
agmfn g 2 mm smaings gr sum {If both the

of the plaintm’ in short is that she

awnm: ef the suit ‘B’ schedule pr:-aperty

K ‘V V ha*;§;1§”§u:mha.sad the same mm om Cririyappa Ilwm a
mg ém dahaé 5.9.2.95? and ‘E’ schedule

a 2% a pworticm «sf ‘5’ mhmme pmparty am it ‘B

hmcamthattiremidfiixiyappamdpzlrchaaadtheaaid
pmmfiyfi*amt}:156;efendantnm.1 and? awtheirx late:
mu%&bdfl @Amm Pasha. ‘I’i3ere7a only

%

am: iavatarg in an mizisrwa ‘A3 acheduln propetrty, __i.s

aimamzl 0a the s::ut@ahm’n cotrxwr af
prmyeragr anti show’; as ‘B’ ‘*
suit. “fine aessenaam have rm r;gh:%mT *

piam ms imam: in

therefiwe {he é t1*ie.d_fm_d.Jg up”fia1;r1ds’atmn on

the ezagtem. sfie ta Q? ‘me p1a’mtifl’

DURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURI U!’ IKAKNAIAIKA fllbfl l..UuKI Ur Iv-uinr-\I:-\Iu~\ ruun V-\Jl.llli ur naluvnuunxa ruun \,.\;ufi|

had fa Ea thg _
3,, Sn gar the mam
3, 4 and tszfizakfi atatwent was that

mm’ am gmazna “Lu. W their late b1-other

fifbdul ‘V tn alienate ‘B’ sclmduk:
mpmy be-ar’mg I§n.1384

tn by 23125 km Munshi mahanm

the gm gay emu.» wan and

A mm grim the ma prupwfiw to his

gang u®w fins: gm deeds and what was
Ilfimfibi 903 :20 Rwaa acid ’32 favour efene

G7?n*i§a;’:m¥ Efnzier tk maid <:irt:u.mat.a.r2x:uas, the plainfifi

hm rm titée ova: the: suit 'B' schedule propmty and at

gay'-pa:§,rJ, astameg-mp3ainmaxx;1 hm» vandm' had any

fin

title 5% 'B' whedulse pi-epcsrty, but they wera only

use 35 Iawmry fimaamd in the 'B?

amt.

the defmldam

Q; Cm the baaias af twVV

wmmwmmm@@@mwmmm
am an mm the W
on mmrd learned trial
mm@@@@@@@mmmmmm
mmwfiwfimfimmmmmm
sf ‘E’ mnaaqumly, the suit of
Thu ap-pellatei caurt, an

wefatwed “”” H by the §]aiz1tifi’ confirmed the

CmC@fimmmmwmm@$mm1

55,, E have hwrd the 1mm Commas! £01′ the

h t and Pfiufiw tlm entire material’ on record.

COURT OF KARNATAKA HIGH COUR3 OE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARMATAKA HIGH COUR’

5% ”%§ aazhmiauian cf the ham Gamma! for the
agpeifint 3% that the court: behw have comttsed an
wmrinmtnaficizagflwfactnffiw

b

\-

OURT OF KARNATAKA HIGH COUR’fA_O’F..:KARNATAK.A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

mm a: gag suit ‘3’ schedule pmwty, which

sf ‘iii’ aahmufie pa-apart)’ and tlumfifinm, the
the mum mm are

wideim an rfirdw It was “I3

dwda pzmdzxmfi by the

disclmma-. cm right cf Igémmy or
the ‘3’ schedule produwd
by 2% jiaénss. talmn intn
asmmzt EV .I._: m *9
caHed,Iv*:’E3r by the appellanfa

” _;’ and up-an camfizi pezrusal of

mm mm mm, it is xmticed am the
5 have produwcl 33.3321, which is :1»:

g-ggmg; sgéhmm *3. ia camxy mnnm am the mm.-

tk defcnadanm had cxwutad that @ dated in
sf am . semnaxy, both the couris
have am founci {mm the wgamee placed by the

partim tfzazmhms that the ‘ sacmght the
mmisxsian aftm Csznnrperatizan ta mmmxct a we}! in thc

‘E’ sr::%%ule pmperty arzzi sinm thm-e was some
37

\o

ahgwriam, they filed a mm; in 0.S.,No.174,;’82 a;1;II : II;1u

said amt awed in a dmoo being gamut I

ammm 3 to 5 de.chn11g’ If

the sufi pxwrzy and_ Em

raaspenri: of tk tam’)? x 22 R.
W i” t?=##fm¥é5*iIA amused in
below have
§” judmtent afi decree
§assG5;§A§it’_ 0.S.No.1′?4f82 which
Mmaants in the present suit

as the swam of tin ‘E’

abonm mnohminn reacmd by t& mutt:

# mood am. the midiaputod facts and fixrthztr

the finmom pzwucafi by the plaimifi i.e.,

amps? P9 and me did mt mime that may pa-mm’ to

SOURT or KARNATAKA HIGH count 0!? KARNATAKA HIGH COURT or KARNATAKA. HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH couar

‘E? mhfiuk pcmp-arty. Thus, on a carefifl apriatzion
of tax d$ avifim placed by both sides am
ta.§ong’ mm oftluefnzdixtg wréeékzfimmrfimaukm

«”‘/if

;Ourrr or KARNATAKA HIGH COURTAAOEKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

*4

flawrur titsf €315 pr&m1t ciafendana 3 ta» .5, bath tlfmg

61% mm ampt the ease cf the plaintifi that
awmr at’ am suit ‘B’ 3ai¢:i1″”

wmluvsiam ficimci awarding mg;a*:’é§

am ha bermé as

€33 Fm” the has
beau made 9121: fizsr with the
wmument ‘the eourm below

am ms is also um’ and in

i8.x’H&nmeV;: mamas dismissed.

A

Jud<3§