High Court Karnataka High Court

Karturi Bulli Raju vs Karturi Subbarao on 12 March, 2008

Karnataka High Court
Karturi Bulli Raju vs Karturi Subbarao on 12 March, 2008
Author: S.R.Bannurmath & Gowda
-1-

.IN THE HIGH COURT or KARNATAKA AT  N
DATED THIS THE 12TH DAY 01? MARe:§I?fi    é "
PRESE.N'F~ A x   2   4'
THE HON'BLE MR. .1Us*r1dI-:k_s:;1§." 

THE 1-IOPPBLE M .  ,;.vN."'!F.-..UG0P.-A-La. .:..'.1!DA

E 

1 KAI£?Tt_IR1:jBU_LLI RAJU
s/::'o BRAH'1ViANNAjj'---,D   _
AGED "ABOUT 57.YE'ARS'"

 ~ 0cc:'AGRI{3U.L'ItJRE ' V
 12/ 0 JALIHAL CAMP AT AND POST
 N-ow.cALjL-ED ASQANDHINAGAR

=SINDHANURf'!_'ALUK«. 
RAICHUR' DISTRICT -- 584 128

 APPELLANT

~  ..':('}§3.Y 3$RI..,_PADm:IAB~HA MAHALE, ADV. FOR
'  'SR1'; 1cvAIgApRAsAD,ADv.;

 ;;nD:A   "

"  .;<;A§eTi;R1 SUBBARAO

 sjd BRAHMANNA
~~ "AGED ABOUT 54 YEARS

 occ BUSINESS AND AGRICULTURE
RIO ADARSI-1A COLONY
OPP: KSRTC BUS STAND
SINDHANUR
SINDHANUR TALUK
RAICHUR DISTRICT -- .534 121.2



N)



KAR'i"u'Ri RAMARAO

s/o BRAHMANNA

AGED ABOUT so YEARS

OCC AGRICULTURE,   .

rm 3

SiND}-iAN'U1'-'< TALUK  _ 
RAICHUR DISTRICT - 'saw .128

KARTURI VENKATARATHNVEM 
AGED ABOUT  YEAF7_S  A V "  fl
OCC AGRICULTRURE ' 

R /o JALIHAL CAMP AT  PCS'I'57.i'V_~A ._ 
NOW CALLED A.s"CA:~1DHi2§A.CAR _ 
SINDHANUR TALUK   'V  .. 

RA:Cu.uR';j1?I_s'rR;IC1'=.5 585! 128
KARTIE-Ri;sA'fvANAi12A¥A1iA I; V

~ " S10 BRAi4Ii':éANl'<!A'----.
 AGEIJAB_QUT :51 YEARS-
 CCC AGR:C.UL'1U:2_E"---- '
FERTILIZER' DEALER 

R~;QADAI2sHAA COLONY
opp: KSRTC BUS' STAND

4; ' " A. s1NDHA1~1U'R, SFNDHANUR TALUK
,  __%'RA1CHUR~n1sTR1cT -- 584 128

 KARTFURI GOPAL KRISHNA
* ._ x_'~'_,,l'Q BRAHMANNA
'A'GEI3tABOUT 51 YEARS
. CCC '_A.(Z1RIC_1LJL.'I"LJRP_3,
 A Rio JALIHAL CAMP AT AND POST,
~ New CALLED As CANDHINACAR
"  SINDHANUR TALUK

R.A.!C-I-EUR DISTR!C'I' -- 584 128

K] O JALEHAL CAMP AT ANCVPCST ' 1.
NCWCALLED As GANDHINAGAR A 



OCC: HOUSEHOLD,

RIO ADARSHA COLONY

OPP: KSRTC BUS STAND
SINDHANJR, SENDHANFJR 'TALUK
RAICHUR DISTRICT -- 584 123"" 

(8')? SEE. hi V HIREMAT ,AD's_v'.)

THIS RFA IS FILED U13 9:"; OF"CPC AGAINST THE
JUDGEMENT AND  -.11s'--.s1.os.2eoe. .-masses IN
O.S.NO.26/2006 (oLD..No.9e'/2ooo;~«QN_ THE FILE 01:' THE CIVIL
JUDGE (SP.f)N.'] LiNGAsUGU§,";--.raisiviissifis  S'u'i"i" FOR A
DEGREE OF PARTITION AND SEPARHTEPOSSESSION.

THIs:.v;2.F.A'.* CDMING': O!sf"';}'T{_3R,.l{jE')l'\IIiSSION, THIS DAY,

BANNURMATH  pE.uvE3ED__T1;.E FOLLOWiNG:

     
  for the appellant.

2.L= _:'1'hi$-  appeal. Being aggrieved

 the  decree dated 31.8.2006 passed by

 _;'.t'11e Civil Judge (Sr.Dn.), Lingasugur,

00
'c'
1'
5
E
I'
E
C
-5:
F
§
I
:
E
E
:
E
U
1':

to 5 are  brothers and ma" t defendant No.6 is the wife

We



-4-

of defendant No.1 is not in dispute. Acoordiiiigjéétitoafthe

plaintifi", the plaintiff and defendaihitfli..i§Ios,=ix   

of the joint family. It is Valiegedtiiat thcfirs' éie1"'e"""aVntp

being the eldest, was     
According to the  ranimyitowned and
possessed awculturalii two rice
mm mu"     .9. D promrtiw.
2  the plaintiff and the
 K  happily, recently there was

disagreement'.  brothers and as such, the

'H3

 i.m:a'_st_V_Vforoe§i to seek partition, but as partition

an-uni-mniranfl Inn 1:: fhn
nu man

3...:

5
L'-
05
E
E
E
E
E
E
I-

 » _s.1Aii't'V'i'or partition and separate 1/'6fi1 possession.

i"'4I'!r1e'*--V itiefendants contraverting these contentions inter

if " * eaiiavoontendcd that-though initially the family was joint,

 the year 1970, there was a partition amongst the co-

f)&I'C€_f:TS 'f tn' j"int f'"""i1" and *" witness the --"ac, a



-5-

mutation entry came to be made. It is 

that after the partition in the year    

separately. It is also contended that the   

utilized his shave and   the Court
in order to grab    the  of the
plaintiff is liable to     

4.2:'    the joint status of the
   two rehnquiahment

the deed' of 'acl{no\%.fledlxg1nent' of retirement of some of the

_ oft' KI'ioe"IVnfl1, which was one of the subject

V  the suit. On the other hand, the defendants

  uno ce in .s;nsa_/r._i_ns and all Ba.

, 1 , . .
T------- -- . --.-- --+-- --l_-- ------ -- ---------- ---- ---- ---- -- --- V----.-- ---

3" v  been fallen to the share of the plaintiff himself.

fix'



-5-

5. Considering the entire  

court found that the case of the  

age: table rather than the  of the' T. 

1-3.... 3" :--'A 1-nan til!!!' 'I'\ ' '
1.

au1tJ.u .lU. an a uh, y d%

“CI

Hence the present appeal.’
appearing for”the contended that
the rmaa1go1~tim,tonor tr.ejt-M family by the trial
.wonjtthe iibasisfiof mutation entry which

-.as’~no’ 3: It is also contended that the

«se, itself was sufiicient to hold that

i disruption of the joint family and as such,

_oon.eiueion arfived at by the trial court was

the pleadings of the parties

set we ind that the

~ ..– -…-5

,–J-J

-7-

conclusion arrived at by the trial Court to

be either illegal or perverse. It is to _ it

up.-

case of the plaint.:.. is j..mt.n.ess f t: e,-a…r.rs..§_,r

other hand, it is a caseppofa disruption
status by the defendantsi.”e»..lllceo1’dii1g,f
portion of the in properties”, especially,
agricultural lands share of the

plaintiff. ‘the of” the p….’° afi. W *-“‘1 as

been qliilotedi itself in the impugned
j is an admission by the
1970 (the alleged date of
it as ‘defendants’ case), the plaintiff not

nu-I–In nl-‘ -I-‘I-nn ‘Inru-is I-u-if Han ninn rriurnrl

._ land to his da ‘ ter as if it was his

property.

8. The learned counsel for the appellant

‘ ” “vehemently contended that it is the case of the plaintiff

6′”

H-7

._pi_1Ifci’tase_ci iands in his own name. As ute

-3-

that it was at the instance of defendant No. 1,” of
the family, that the plaintiif no doubt

.. ..1..; ….},….. .. i .u….V* ~’.nV’V’T-.
cuu iucu LI]. t l..I.1 am 1, ccuax. It. f 1 Eh V-tju’.-fit

family consisting of the would
have accepted this admitted fact
that portion oi’ this in the name
of d.a_I_Ig}1t..r_f” not have a
has treated the alienated
to his share as his individual
lanftis, the defendants have led material
iiiii he I–‘~3.Lr1t.iLf ha

.1550

4.1..

aifipellantnfeoupled with the documentaiy evidence indicate

at that after 1970, the plaintifl’ has been enjoying and

the agricultural lands (which is said to have

“ibecn -“ll tn

1.5. J.\.J us: 1;; st’ and. sun.-u.-an-.

is sh… i the . flier pa. ‘

respect of __ it

-9-

‘I’ 11-nllv fhg nlainfifih run man has nin figgtigg

oonfinued. the subsequent

of any explanation and wit11out:’»puttiI1:g *1

hotehpotch of the joint the ioeiiauci tog5i.nct
as noted by the trial ” A T.

9. in A so ii;:on Ex.P-29 is
ooncerned, this is only an

.|U.Iu1q_u1u1.wI_,IU1;I..:uUUu 4,1 u;.u’.| fifliclit U1 U111: U1

U1 “GEE! ll?!

from by itself, would not show
that fliezjewas status. More damaglngly, the
partition : relied upon by the plaintlfi’ also

. was earlier

.V–a.e..t….Ls4’s’~i. 1…’.-‘i~
P .

.. .44…. .I…J’………l……4…. 1…… 4. _ –__…, inrln __.I
lE1.E.1..’l|.l1J.”‘Iv@I.l’+..I ~’l-IIC LIC.I.UI.ll.lfll.I.% III LI ycau 1′.7I’U uuu

the year 2001, the other mmtibers i.e,

defendant Nos. 1 to 5 have further partzltioned the

h’ amongst themselves. This deed and the earlier

‘”*t_t’a_11sae_fi;ons m respect of t1e_fent_ltl..n,t1_I s.h_.e.I’es right hem

,_,/

£2

-10..

1970 almost for a period of 30 years not questid;idédd:”«thc

plajntjfi including the mutation entfiegfi. WV

CGn..:d..I.:..i…. A1} +I..m.._ nnn+.:ml.:1s, an 9111* *(_w_”u_ A.

was justificd in holding t’.hat:__(a)
out his case (b) that he has with

clean hands and as he is not

dc:1f_i.d.cd _-r ‘r.__e_::<:1icf idjtifif and needs

0 lI1l£':1'1c1'_3V1.!.Uc-ydT _. ,

– J. 111. t_EH_é~r¢§g;11t arid-foi* the reasons stated above,
W6 d’~v”id “f merit and hcnm, tue

sam_c_ is réjected,

UL
Ul